High Court Karnataka High Court

Dr Shanthi Hegde vs Smt Manharab Dhanbajala on 9 October, 2009

Karnataka High Court
Dr Shanthi Hegde vs Smt Manharab Dhanbajala on 9 October, 2009
Author: K.Sreedhar Rao Malimath
 

I

IN THE HIGH COURT OF KARNATAKA. BANGALORE

DATED THIS THE 9TH DAY OF ocT0BER,w2tj09"j--.D:.,

PRESENT

THE HONBLE MR. JUsT1cE'*K;-sRE:?jD;}1A:*i'RAd_i,  I

AND 
THE HON'BLE MR.  Arm'/1'1\/;T2IxI,11$:IAT1~-1 
M.F.A. N0. 1057-5T"0F'2Q05 tlvmm 
M.F.A. No'. D1A0e§_ OF 2o0§;g,MW

M.F.VA.'     

I.

BETWEEN:-V . I

DR. SSHANTTII AHE:G--Dr:.

 ' W'/O. LATDVASANTH HEGDE,
'  AGED 51 YE;--'&El

PRASHANTHI NURSING HOME,

 _ ;~::1Rs'1;~  DISTRICT,

A s:§I1§:;I'I5:%i1 HEGDE,

D'/0..~~LATE VASANTH HEGDE,

I .. AGED 23 YEARS,

SONIA HEGDE,

 D/0. LATE VASANTH HEGDE

AGED 20 YEARS,

R/AT BRIGADE RESIDENCY.
NOA1918, UTTARAFLALLI ROAD,
CHIKKALASANDRA, A

%/



 

BSK III STAGE,
BANGALORE ~ 81.

SHEETAL.

W/O. LATE GANAPATHI HEGDE.
AGED 78 YEARS,

R/AT PRAGATHI NURSING HOME.
YELLAPUR ROAD.   . .
SIRSI TOWN, 
SIRSI, U.K.DISTRICT.

SHRIPAD V. SHASTRI & K.G. BRAT,_ADv'OGA*i'ES;

AND:--

[O

[BY SR1'R,.G. SEETHARAMA RAO FOR

SMTI  AB"fijHAR.EAJ,ALA,
CARGO M®TQRS"P_V;'." L.ID.,}

jrAMNAGAR"ISARAy:ATr1._ 
>"rAMN_AGAR._,D'1S'1*R1G1*,-- -

GUJ'ARA'--IiE1" STAI'. __  .. _ 

_ 1*HEC"REv»r.1NDiA_CINSURANCE CO. LTD,

"No.2/B'; REGIONAL OFFICE,

"  U.N'1'ITY BUIL'"----IN'G ANNEXE,

1%/IISSIO_N ROAD.

  _ BANGALORE ~ 27,
. RE'.I?V,_BYx'ITS REGIONAL MANAGER.

M/S. IVES. MANDANNA & ASSOCLATES, FOR R-2}

 V , THIS MFA IS FILED U/SEC 173 {1} OF MV ACT
 'AGAINST THE JUDGMENT AND AWARD DATED; 13.7.2005
'PASSED IN MVC.NO.5143/03 ON

-5 MEMBER, MACT,
CAUSES, BANGALORE, SCCH NO.5, PART LY ALLOWING
THE CLAIM PETITION FOR COMPENSATION AND SEEKING

ADDL. JUDGE, COURT

ENHANCEMENT OF COMPENSATION.

Jr

    
{BY SR1 S.P. SHANKAR, SR. C.QtI._NSEL FOR '- " 

RESPONDENTS

THE FILE OF THE
OF SMALL



 

M.F.A. No. 10661 OF 2005 (MV):-

E.

§\J

1.

KALAVATHI,  *  
D/O. LATE GIRIJASHANKAR HEGDE,_..  _ _' H *
AGE: 48 YEARS,   3  '
R/AT BELLEMANE,

SIRSI TOWN, SIRSI,

U.K. DISTRICT.

DIGWAS HEGDE,    
s/0. LATE) GIRIJ__ASHANKA_R.._HE_GDE,   
AGE: 27   I 

R/A. # 456, 18TH'MA,IN,rI 

4TH 'T' BLOCK, JAYANAGAR.

BANGALORE).   --  " . 

DIVYA   1

D /0%.  "'VQc;ATE,:EOR*'R2')
THIS MFA IS ,.IfILED;.N,ZSEc:--.._I73 "{1}, Of' MV ACT
AGAINST THE JIIOGMIENT,  AND-, AWARD DATED:

13/O7/2005 PASSED IN I.rtV'C.NO.5'2e3S/03' ON THE FILE OF
THE MEMBER, MACT,_V"V1II.'__ADDL. -J_LI.DGE, COURT OF

SMA:LL""' EA§\'IGALO'RE, SCCH NO.5, PARTLY
ALLOWING V T}A{E_V __PE~'i'ITION FOR COMPENSATION
AND SEEKING EN1E:.~IAI\ICEM.ENT OF COMPENSATION.

_ These "app--ea1'S V'-fji£)1T{1if1g' On for hearing this day.
 J ., delivered the following:

J U D G M E N T

appeals arise out of the Same accident and

both the-.GaSeS are disposed Of by common judgment by the

A’ Tnbfimét.

T’ ‘A._”:~.r.:,a1%*.A. 10575/as {MVC No. 5143/03)

One Dr. Vasanth Hegde was driving the Car. The lorry
Coming from Opposite direction hit against the Car Causing

the death 01’ Vasanth E–Iegde On N.H.4 Kalambella, Tumkur

/

RE,vSEO’N’DENT.~:3 V ,

5

District. One Girijashankar Hegde who also the

car, was killed in the accident. The other

the death of Girjashankar Hegde.

daughters and mother of Vasan.tha:—Eiegdehi
petition seeking enhancement. qf colrnp;erisag~/j:r:)n; T T

The Tribunal has foundlvlvtthlat the occurred
solely on account of :the_ driireruof the lorry.
The occurrenceof of the driver of

the offending vfelr1iciel*aniri “coverage”cf–winsurance are not in

dispiitelllll idsconfiiieldllonly to seek enhancement. of
compensation, V’
_ The”deceasved¥~-Xfasallih Hegde was a Doctor aged 54

y.eja1rs;i._f’l’i:e incon:1e…t.aX return for the year 2002-03 discloses

‘ .=V1’;ll”18t_:Vl1″‘B:t)’O1j1’1f3 of the deceased is Rs.9,69,040/–. The

” income paid at Rs.2,75,400/–. The net income as per

I.’14…£et1i1¥fi would be Rs.6,93,640/~ [Rs.9,69.040/~ (M;

2 V. it Rs.,2,7l’lS,400}. Keeping in View the social background and life

style, it is just and proper to deduct 1/ 31″” towards personal

H expenses. Rs.4,62,427/– which is rounded of to

Rs.4,62,400/– p.a. would be the loss of dependency. The

V

6

total loss of dependency would be Rs.5i)%8’r3i’3:55/–

{Rs.38,533/– (income) x 12 [months] x 15-[mt;iapi:;§r;]’.lsl.’

Rs.25,000/~ is granted for loss-of ‘IT.1eu’

petitioners together entitled for

expectancy and Rs. 10.000/V-l tvowardsi.i’L1neI’alleXpe’nses’;: In all L’

the petitioners are entitled….ll:for ‘total l ‘compensation of
R,s.5i,46,356/- as 7i?_;s;v;.2:.,o5–,oooi/..-_ awarded by the
Tribunal. On the enhancediileonipensation;the petitioners are

entitled for date of petition till

the dvatelolf allowed in part.

M.12.A.No’;’z 965 1.105 (mic 5288/03]

AGirijxashankar Hegde aged about 45 years died in

“a: “motor kehicle accident. The deceased is said to be

laegriculptnriisttlland also doing gardening work. In the absence

of credible income proof, the assessment of income of the

adeeeased at Rs.3,000/~ p.m is sound and proper. The wife,

Vfson. daughter and mother of the deceased, filed a petition

seeking compensation and are in appeal seeking

enhancement of compensation. As per unit system, I /5*” is

%//

to be deducted towards personal expenses.

would ensure to the benefit. of the dependants,”The:t'(iilial

of dependency would be Rs./i,03,20G/e_ xi ‘ .

12 (nnonths} x L4 hntflfiphefl} {The weuezis erefiiedfrer

Rs.25,000/ — towards loss ..gons6’rtium, l’l.f;he._:”peti*Ei0ners. it

together entitled for ,t_0wardsll’oss_0f_ expectancy
and IRSJILOOO/M unvefesFrueererfegpenses. ha aH, the
petitioners are V entitled– — as against

Rs;a92xxxfi¢ eaeeeee by we jefifilfiei Chlthe enhanced

comptelnsatiolxv itpeltiltifjnerslafefl entitled for interest. at 6%
pa. the till the date of payment. The

enhanced”~r:;5mpe.ns21tilOnl shall be payable to the first

V’ _ The is allowed in part.

NM*

§§je

Eaéfifi

55%?

Eaége