High Court Karnataka High Court

The Branch Manager The United … vs Smt Jayalaxmi on 16 February, 2009

Karnataka High Court
The Branch Manager The United … vs Smt Jayalaxmi on 16 February, 2009
Author: V.Gopalagowda & N.Ananda
IN THE HIGH comm' 014' KARNATAKA AT BANGAL{).I§%Z1_ T~.V_

DATED THIS THE 15TH DAY OF FEBRUARY,_:3k:i0~;¥.'_';--f f7  _

PRESENT

THE i'~iON'BLE MRJUSTICE VQQOPALA 'GQWDA   $  T

AND 

THE HC}N'BLE MR.JUS'"m§E N. Ai%i'A1~§I;xzi

M.1'+'.A.No.505ggigeotvjt:]'\&¥l':a«'._i«';3§..1§1o;k+s>{{2'i'"2003 (MV)

M.F.A.No.606li:2O~Q%i_';'. - 1.;  
BE'I'wEEN_;___V   »

The Brafich Ma;r;{aLgcr_»  " _ ._
United {ndia I.ns1:araI'z-::"e:.  
Shivamangala Buiidingf .. " = '
Chamlagiri Réjrad," Bhadravafhi
The brgatnch Managgérv I

 " '~  IV;1s:11':s:'ir3<::»:'..--(';o. Ltd.
 Branch Of3?1ce,"S;ation Road, Hespet~583 201
7.Reg:. 'by its Divisional Manager

Unimd &IT1:mz1ia.V£V11s§iir~1ncc Co. Ltd.
ii)i¢isi-anal Orifice 
P.B.NQ.23_'f,' 34-V/3, Akkamahaclevi Road

 'VMMK Ciqrfiplcx, 2nd I-'ioox
« -. 1 ' ~ . __ F..3 . Extensiéfin
' jlavanggcrc. ' ...Appc11ant

 M.U.P0(macha as R.Pradecp Kumar, Advocates)

T  %m;

U 1. Smt. Jayalaxmi

W/'0. Lain 1<;.S}:1cshagiri

Aged about 24 years M



 V   a§§'hcka1a=ppa

   Advocate for R1 to R3; RS--Sc1ved; R4
.   - Service of notice dispensed with)

'  iact, agaénst the judgment and award dated 14011182006, pa:-med in
4 MVC 190.925/2005, can the fiit: of Acidl. MACT, Fast Track Court-II,

2. Sim. Dcvamma
W/0. Late Kariyappa
Aged about 52 years

3. Kumari Aishwazya
13/ 0. Late K.Shcshagiri 
Aged 2 years     
(since minor, rep. by her natural gua1*di:a;1T ' '
m0tl1er]i--responde1;.t} V  _   
All are 1*] :21: D.N0.37_1¥i..f 102, 'A"Block
2nd Main, Behind R ' "  ,'e._hiag. Asia:-am _
Davanagere. ._ h" . vv '   _ 

4. S11' N.G.Gz£1ig£;giha1*;x =:    
S/0.   __     .
RI 6: %Mai1a:51fi-a._ V' '--..""¢,"3'ewa1HnV3a (Post),
S1tgii11r)'ge:A7.1f;éwJulc'i:3is'£)_i§si;.t*i<:rt. _ 

5. Sri 'S.S.Umcsh'.  T'   
S/0. ShivVashé:nk'araia'}:.
Aged 4'7"ycar$   "
;z]a:F..P1np."M_j's; sem', No.:-303
  R€;.a;!.,..¢'3hadravathi

" . §"--'éa.*I:11<é1*'é;j '-name not known
"-M33701" % 
a5 3"' Main, K. B. Extension
Davaiiageze. ... Respondents

This appeal is filed under Section 173(1) of Motor Vchicies

Davanagcrs, awarcfing ooznpensaticzn with interest at 6% per
annum fmm the date of petition til} the date cf payment of

Compensation 8:; etc. V



M. F.A. No.492[ 2008
B..E'I.."'i&'.1:3§.I§.;

1.

Smt. Jayalaxmi
W/0. Latc!{.S11c5hagin'  
22 years  

Smt. Dcvamma  
Wjo. Late Kariyappa . 
Soycara  -A '
Aishwarya V  V' ' * .1

D,' 0. Lair: K; = .
5 months 'o1d5baby~»{$i1z1c; mfildr, ,
her natilxai-I I fippeflant)

A3} ~a:é'1'~;g;::,D.f~5§;37'z4§] 10:§'_"""" 
Mcic ':33. 31or:.1.:9,_ 13' M'aipg,-  _ «
Behind  fishzam

Davanageze.  "  Appellants

(By s:ji;L:;311iva§1cu1a;_:s:;¥', A§ivo;:atc)

 
" A 8/0. Sitldiialingappa
 of.--tankcr1or.ry bearing Reg.No.

K5415;/Aw2223, R} 0. Maliapura Village

Sa\'va,£@a Post, Shimoga Taluk Gr. District.

r _ SA;S.Umesh
S/0. Shfias 

45 years

Owner of tanker lorry bearing
Reg. No.KA~14]1\--2223

R10. Prop. M[s.SGK'I' No.303
Channagiri Road, Bhadmvathi

Shimoga District. V



3. The Branch Manager
United india Insurance Company Lté.
Shivamemgala Building
Channagiri Road   
Bhadravathi. 1

4. Chandrashckarappa ,
Owner of Marathi Onmi ° _ ' 
Bcazring Rcg.No.KA-35/ M-_1829
HI Main, K.Q.EXtenSiGI1 
Davanagete.  r

5. The Branch Manager' "   . ..
United Inctia 'lnéiurancc.  -- LVt_ciV.f '
Branch {)i'£ict:;jVi'S_ftai:i.(323 r?cad._.- fa V
Hospcti?58(}"'2{)"I;-V._ 9       Respondents
This agapéai; is. '*fiIed_ "t-md.cr Section 173(1) of Motor

Vehicles "=A<:'t,4   judgment and award dated

10.10.2G06,.._p'assed._ ifi~N'd.928/2005, on the file of the

Add}. sessions' Judge, -?'I':~ac1: Court-II as Adcii. MAUI',

Davanagcne,  " aiiowing the claim petition for

* ;QOI}}pnéf';s{§1tio11 and":-;:?*.x;1g:ing enhancement of compensation 8:.
 cizifi'-i  u  .

iii

A ihcsc. jlappcals coming on for admission this day,

 GQWDA, J., delivered the following:

i



JUDGMENT

T he Miscellaneous First Appeal of the

M.F.A.No.492/ 2008, seeking enhancement of V-

iavith delay cf 364 days, accepfing the .exp1anafi61i” in

the afidavit in support; ofthe ‘deieafif this
belated appeal is eondoneg.g[¢;1e for
enhancement of filed by the
insurance for reduction of
compensefigre fiassed the common

judgmefit: . —

2. T]:ie*–._eoneetnesé’«e~i’ the impugned judgment and

by’1″:hc.Ad.d1. Motor Accident Claims Tribunal,

1§asefTraci§ cemi~1_;, Davangeze, {hereinafter cailed ‘man in

M’;’v§Ce.Ne’.’9fi8; dated 1().10.20€)6 is questioned by the

–insmeeuee”=’_ce$pany in M.F.A.No.6061/2007, inter alia

H ‘A that compensation awarded under the head ‘loss

ciepefidency’ by the Tribunal at Rs.7,68,000/- is on the

VT ‘hig”l:1er side. The learned Counsel for the insurance company

” has contended that Tnlbunal has placed strong reliance on

Ex.P.15, the salary certificate wherein it is sated that the

he]

deceased was working as a part time ‘I’.V. and

Technician in Mayur Eieetzmnics and accepted A’

claimants that the deceased was also b

independent shop. Accepting the J

has determined ‘loss of dependency’ v4é1V:A§:”4Es..’7,t3£5._,'(J!{}(‘A’)/ ‘V

finding is erroneous, as uatiziere “is evidence on
record. Therefore.’ ei’«.§§ogafi}ex3eénion under the
head” ‘loss of higher eide.

3. for ants would submit
that the Inonthiy deceased was determined at

Rs.6,00_()] ~, eiilich is proper evidence and does not

other hand, the claimants are

. V ‘ enéifled _:re.rd enhanced oompensafion.

A fieference to the above said rival claims, the

” thi:-itvéozlld arise for our determination is:-

_A ”I) Whether appeal of the insurance
company requires to be aflowed or the claimants

are entitled for enhancement of compensation?”

2) What award’? M

5. Afler hearing the learned Counsel for .

perusing the records with zeference to the findin;_s1:fs;” 1 V’

by the ‘Tribunal, on the contentious poiinof af

loss of dependency, we hold that :7:

the compensation under the ‘lose ef “lat

Rs.7,68,0€)O/– on the basis of V1e»gV§Vfza.lV__e=r1:de1$ee’«2’1x{aiVlA;;r§ble on

record that hf;-liie” 3 Lche deceased
owned a pIiVE§t£’i.9 VV

6. ” Vfvizat the deceased was
working 1135 a Radio Technician for the

period on monthly salary of

V Rs.4,$§)0’f–, ‘mefifh addition to this salary he was

1-f,” ]’&e;-113?’ =5; sum of Rs.3,000f– by doing Radio

TectmiciaIi:’;§g{b per month he was earning a sum of

Rs.6,£)Q0[_~.’ of the said evidence on record it would

~ just pmpcr for us to take the monthly income of the

at Rs.5,0{)0/- per month, instead of Rs.6,000/– per

‘ taken by the tribunal on the basis of guess work. The

income of the deceased wouki be Rs.60,00{)/~

(R’s.5,()0(} X 12) after dexiztcting 11313 towards personal

V

reduced to Rs.6,77,1’70/~ with intacrcst at 6% M

from the date of pefition till thef flair ‘of ‘fly

modifying the impugned judgmcnt.

up the award in ttzrms of ‘TJ;ic

company is directed to deposit :fiinc1m.t;,’§ if any,

with the Tribunal, Withm The amount _

in deposit shall beam’ __nsfc:trIed facilitate the

claimants to yu§¢izqr;:§y%%vmci;gm¢. If)

§’§a’@.

Sd/-9
Iudg'ӎ