I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1 1TH DAY 01-' DEcEMBEI§.':2099
PRESENT
THE HON'BLE MRJUSTICE N,.I{...A4:PAAfFI:L _ '
AND)
THE I~ION'BLE MR.JUS'I'ICE B"';st{Ei§:NIiI;§;sE
M.F.A.No. 132ae6=er 2066
BETWEEN:
1. Smt. M. T,.Radha;"=}"
Aged
W/o.__L.at¢
Aged abouta'7{y_ear:i~:;,V _ --
13/ 0. Late'-Hiriyaf1jnaM.'-- _. '
Kum. Razijiyha. , 'V T
Aged, about 5 y(:a1*s, V
, «_ D /{3;5;Lafie IjIiriya1m_a_.. «
V '1VIaster'- Rarigasxvarny,
éai:mfu';V 3.:ye-'are,
W/of Late' fijirfyanna.
. _ " V ._?Smt.'Ja:jfaIT1ma,
_Age-gi about 56 years.
" « _W.o "Late Rangappa.
Since appellants 2 to 4 are minors
~ '' 'Represented by their natural guardian
2
Mother appellant No.1.
All are residing at No.257,
5"" Cross, Peenya ll Stage.
GKW Layout,
Bangalore -~w 560 058.
(By Sri. T. N. Viswanatha, Adv.) A
AND:
1. M/s. The United India
insurance Co. Ltd, Byd_.i.t.s_V._
Regional Manager; ,
Regional Office, No..2.5';.__1%-.téiF1c5of.._t _
Shankaranarayana B_uiv}.ding;"-.V ' ' ;A ..
M.G. Road, _ R "
2. Sri. I*'aiZi1';§_3ab'. ' ._ it
S/or. ..J_a;mal°3Sab;'-Major.""'~~-
Residing;at__Konda}j Road,
Jalinagar,' '
Dav_anage1'e -9" 577301.
* I . Respondents
" _A[Byi_j§ri;._ N. SArinio'v'asa, Adv. for R. 1,
V R -agnotioe dispensed with V/o. dated 03.08.09]
=l=****
Tll1.isl\"/RVIFA is filed U/s. 173(1) of MV Act against the
uludgrnerit and award dated 28.06.2006 passed in MVC
' ..jl.\¥o0.i8.{l/2005 on the file of the Ill Addl. Judge, Member,
" _ 'I.\/£AC'7i', Court of Small Causes. Metropolitan Area,
_ ' Bangalore (SCCH~l8], partly allowing the claim petition for
..compensation and seeking enhancement of Compensation.
3
This appeal coming on for hearing, this day,
N. K. PATIL J, delivered the following:
JUDGMENT
This appeal is directed against the”jti_dgrnent and
award dated 28.06.2006 passed in 2
file of the III Add}. Small
Causes, Metropolitan Area, Ban,{,§lalore.._V{SCCP*ls:1V8),_l§hereinafter
referred to as “l’ribunal’:ii”or
2. The_:’Trib1i1nal’ V. jvudéfirnent and award,
awarded a. with interest at 6% pa.
as agains_t of_iih.e claimant for Rs. l5,00,000/~ on
account the ‘death deceased Sri.Hiriyanna, in a
roadipltraffic a’cc_ident.: The grievance of the appellants –
that the compensation awarded by the
.’l7ribt1na1lisinadequate and it requires enhancement.
A1’ The brief facts of the case are:
it ” The appellant No.1 is the wife, appellants No. 2 to 4
it …_are the minor children an appellant No.5 is the mother of
w/»_,_,,,.,l.z
a) Loss of dependency Rs. 8,64;OOO/–
b} Medical expenses, transportation
of dead body, funeral and
obsequies expenses ‘. ~ .. t
c] Loss of consortium i
(1) Loss of estate V
e] Loss of love and affecti’gfi’ ‘€25,000/–
The ‘are 3: ‘ ‘ as: total compensation
of ‘i:<'s.6t;;4[o.00o/– awarded by the
Tribunal. __ it "compensation comes to
Rs.2,89iU'0(:)/ at 6% pa. on the enhanced
compensation" the date of petition till the date of
.reaIisation;.4V."'~–
pt’I’~he…vfirst_respondent — insurance Co. is directed to
dep’osit,__” ‘ enhanced compensation amount of
:’.”ResVt2,8:9_.-“O00/~ together wi interest, within a period of
a…»-o—“””‘”wm'”¢
9
four weeks from the date of receipt of copy of the
judgment.
Out of the enhanced compensation, “of
Rs.50,00{)/–, with proportionate interest-,~’sh.:all:l’::e: ” in
Fixed Deposit in the names of each ofidthe’eappell4anVt-s.Vto 4;
in any Nationalised or Schueiduled Vtilivithey.
age of majority. Appellant -:i_s’entitled withdraw the
interest periodically uforh-the the appellants 2
to 4.
interest shall be kept
in Fizied D-lepos’;t.. of the appellant No.1, in any
Nationalised Bank for a period of five years,
renewable forflanotiier five years, with permission to
» Wi?hdIa’tV interest periodically.
he dlremaining amount of Rs.89,000/~* with
proportionate interest shall be released in favour of
‘lappellants No.1 and 5, in equal proportion, immediately
10
on deposit of the same by the first respondent ~ Insurance
Co.
Office is directed to draw the award,
Mgn/- _fi %