MMmmmnn,... . .
Metlupoiitan A1233, Bangalora, (S(IiC.H-5), awarding a
zrzompeitzsation of Rs.3,91,{){)O/ - with interest at 6'%:
the date of pefifion 511 ciepesit. 3 " é " V' " V' V
in M.F'.A. No. 9545 I 2907 ;
BETWEEN 2
1.
$15
1.
.i ‘Pa?afina.
2 , _ }”~–y:~:ars, S/0 iate Munfiyappa.
Sm. Manjuxa,
Aged 36 years, W/0 iata Rafi K_umaI’.~– [ ‘ ‘
Kum. R.Asha Raii::t:§.;«._ _ V. _:
Aged 16 years, II}f’o#iate’–I§a§vi _
Kum. Rfiadha, ” ” . I 1
Aged 0 Ravi
Aged 1V{)’j;ze;s-ya, ¥);’o Iata Réa.vi Kumar.
§{§§asVt’_’ ‘ _’ _ .
Aged 77 ycam’;..S}’»a_1;::1;e’RaVi Kumar.
Petifi<}1ée3:is-:2: 'S minors. by fizeir motimr
_ . manual Pe:§;itio:1er- 1.
._ fiéjzifikappa,
Aged5_€_S.’yea1s, W’/0 Papaxma.
” Afiaré: 1″/a Medmaiii, Aneka} Taluk,
Bangalore District.
. . , Appeiiants
( By Sri A.S:re:e:rzivasaia.h, Advecate. )
HMATN D :
Syed Sanunlla,
.Majc:r, Sfcs S}/ed Gafoor,
R/0 Amftar Jan Stmet,
Anekal Taluk, Ba:ngalore~56{} 068.
‘Iii’LF»i,F'”.~2§§’N§;. §S48 I 200? ;
1. Pwiamamma @ Mtmnanjamma,
. 5i\/East. M.MaI1ju11atha,
” Mast. M.K:r’ishna,
4. Mast. M.Venkatesha§
2. M.Mai1a£;iesh,
Major, S/o Marappa,
RI 0 Geretiganahele Village,
Samumiar Post, Anekai Taiuk,
Bangalore District.
.3. The Manager, i V A ,
New Imiia Assurance Co. Lt.:§.’,
No.40, Lakshmi Compiex, ”
opp: VaniVi1as Hospitah 1′
K..R.Road, Fart, ‘ _
” ‘ ‘;’.».Rfi$;p0n{i&I1tS
{ By Sri o.r{&=ai;c.sL, §§.;~;3vo?.;é=1a)j;;e.fc=r_ ms.
811 Kempanna,_VAc1yc§:af;r3.Vfozf.:_Re3. )
Misce§é;t:e€§fi$_. Section i’?8{I£)
of the M j.3:z<Ci&5;';-,€m'€11t and awazd dated
31.1.2091 p:a's;§¢§i'*;i;;. Mm. 'N1a;"14–"2i1/2006 on the fie of the
Adcil. _ df_':~3ma1'i Causes, Member, MAST,
Men~op¢1:.v;a::%Arc§;' éigavggaiéiae; qs(:<:::~1–5), partly allowing the
claim pefificlti fizrr ¢QIfi}i;»t§i1S%afion and seeking enhancement of
c0I1jJ.;i)c315at:ion. V "
V’
Aged 36 years, W/0 late Munirajn.
Agate} 1?’ years, S/<3 }att: Muniraju.
Aged 14 years, S/0 late Muniraju.
Aged I 1 years, S/<3 iate Mun.i.raju.
insurance Company from examining the i11Su_I' €':ti in
support of the stand taken by it, more
claimants have stated in the ciaim petitizm 'A
tmcter-cum–t1*3.iler that caused flue _:»;gs%
which was insured with the _I4nsur':–:31;i(':t: Co::: p;31f1y'hé;rt§§:1._"'L,
In the: absence af the coming
farwarci with positiva :<I'§_i3:§ 8'«9fl{ Hifiossibility
of the tr3.cto::f–c131}1jtr;a:;i}<:rL.' ._V–§o.f2'7{)i2 being
involved in 'é.iE"$§:idc:11ce: on recerd
leads to the: vehicle that is
insumfi _' hE}Y'€'3iI3_ was tht:
v€hicleA 'Lt_:é1t b:jt4;}:."i€% V4é£:CiC§€I1t by hitting 1:133 Hero
Hcngia :;1v:3t(.V)ri:«i1:<;t=';;" Such, the fading of the Tnlbxxnai
Company is liable: because of the
"'x{a=;}']'1_;'u::1€'~ Wit:11 it being involved in the acciciem:
thfi méfimance poke}; aim} being in force: as on the
. z_£.:::1;*:.g:f of Téflfi accident, therefera, cannot be tezttmed as an
_ Esifmtieous finding aither on facts or in law.
Coming to the quazitum sf compensaiicm, rirzsofar
as MVCE Ne. 1474/2006 is concerned, the income of the
deceased was taken at Rs.3,Q0(}f~ per month, whereas
%
19
awardfid Rs¢3,36,{“){}{)/-. Hence, the ciifi’€:1’t:n<':e will be
Rs. 1, 12,890/« and to this 8.I}1{)L1I11Z the c1.r:1in1aI1';tia
entitled.
16. For the fcregeijng reasons, fije appfxaés. Elie” =
insuraxace Compazly are dismiségcd 1′:1’=:<:1
by the claimants are ail0writi'«.i;§1 p516: in 'éi€,fi;::*:i{1ff.H(:;3f *
amouxlt being enhanced. The
carry interest at 6%. _ 4'i:'he_ be
transferred to the M.A_Q.'*r'; ._ " .j V
eke/–