High Court Karnataka High Court

Shankar vs Subhash Gundu Kurade on 6 August, 2009

Karnataka High Court
Shankar vs Subhash Gundu Kurade on 6 August, 2009
Author: Mohan Shantanagoudar B.V.Nagarathna
  . 'éégiiuya

V'   my sRI.B.sHARANABAsAwA, ADVOCATE)

II'? THE HIGH COKIRT OF KA.RHATAK~.--€§.
CIRCUIT BENCH AT DHARWADV.  

DATE}? 'i'!iIS mm am DAY or AUGffiST;._' _

THE HONYBLE MR. JUSTICE m_>1La§..%i'  «5

Trig I-ION'BLE_M3S.  B.v§1§tAG2aRATrmA
naF$;'Nd§s£;3S;*;2£#"O5 mv)

BETWEEN: _ 
S /0 H_A;RI'BA GA1'E{I?V~:%.IL3,  
VAQEQAm:2a:j;;If1*;'%%:~:a3L'1'EAR$,;

:2Vv_0CC:AVVV}5RWV}i&TE

2. A3::1J:T"'sr:§1aI§;é.i& VGAJKWAB,
  _ AGE1{) z%.13{:%LI'17'_ ZIEYEARS,
ace: s'1?:L:9EIs:T.

 =I;§j;'r:;:~sI~£ANKAR Gaixwaggs,
~ 'A1;3vEi)'Vv'AjBOUT 29 YEARS,
Q;:::;:_: ASTUQBNT.

~ ALL ARE RESIBENT G5' WAGALE GALLI,
E'*£EAR gflwmz CHOWK, NEPANE,
'I'AL: CHIKGDI, DIST: BELGAUM.
. . .A?PELLAN'FS



1.

SUBHASH GUNDU KURAHEZ
AGED ABQUT 48 WARS,
occ; TEACHER,

R /0 NE}, ‘:’AL: QHIKODI,
913?: BELGAUM.

:2. UNITED INQIA INSIJRANCE (:13 L’:'{::.,, % =
BY ITS DI\fISI{D’NAL’M’A_I\IA€}’EtR, V
NO.24~, EST FLGOR, AEEHQK NAG_AR,f.:
N1PANi,DIST:BELGAUM,_
” j’ V RE’S1>’0NDEN*1’s
{BY SR1. SANJAY s.K;#:T’A.G£:Ri:;§’0;2 R1
SR1.B.C.SEETHARAMA;’ADV–;«._F{fiR R2)

THIS %Jm:a’§fA ISi;A’F£;};.§§1i>-4:Uf’S_VV 173 ‘(1) 0? mi Am’
AGAINST .j_’.J’LT}f}.{_}’EvI_EZ?i’;Ti’vv Arm AWARD DATED

21/3412QUS*M:?;§é§S§B1§’*1:$; M’§f€3NO. :18/02 ON THE FELE
01? Tim 1. ‘:_§Z?I\z’I:§I’a§:f..?D{}E gsamv.) AND MEMBER,
ABBL. Vk’L:»*5;é;C:r,V -_BEL€>;.é;UM, PARTLY ALLQMNG THE
1?->E’§*:’I%:i,?.:§§: FOR COMPENSATION & SEEKING

A .f§§:’€H’%;fizfc:§,3»=;ENT op COMPENSATIGN WITH INTEREST’

Z *§”HI§ MFA comma 9:»: mg HEARING T133 my,

.. M_Qf{?:E;J SHé§~$TANASG{§§AR .J EEELIVERED THE
‘EQLLQWMG:

Jubemfinr

Smt.SLm§3:ha Craikwade, the wife of

ciaimant and mthe1:’ of claimants 2 and 3 2

and 3 harem) lost her life in the

05:}. 1.12.2001 at 11.30 21.111. As a;:é§m:_<5f_a;¢{:izia:~:i..,side %

suffered gievous iI}j11I'if?.€§ -Q13 " par13' ;;f,V t}1€b.<§é}?.'*.

Soon after accident, she ' 'Ito }Dr.Amn's
Hospital, Nipani az1d.._..thcr§ai§t.ai'," ~–.t1"3 c5"i%£;jured was shifted

ta Drfiandkumar Kolhapur.

She h’a’S inpatient in the hospital

for téfn tiays.. U36 injured succumbed ‘£0 Eh-3

irzjmfies1GV.’,12A.’:2O0:i. T116 claimants are the (21113:

V’ ., cf’ tfxetiaceased. The tribunal has awarded

‘ of I;’~2s.3,5{),O(}G/* in all under variaus

L’;:=%§.éaas. % award maae by me manual is an the lewer

sidé the same is is be enhanced,

2. It is not in dispute that the claimant was

Warking as a teazrher in Gavemment Marathi Bays

School, Bhimapmwadi as if: is Clear from EXP8. She

vesas geziimg a saiaijss of Rs.Z3,868/– in me giéfxfh of

z~:osm{ber, 200 2. The tribunal has deduct&;i”RsV;3_,:f}:3__1 ,1,

311?, of {$163 $055 salary without az1};f…–E::éi$ifé

Calculateci the 1033 of éepsndéqizcy ‘

saiary. The said agproacii 4;? L.

What can be deductad fihgg 1 is only
income tax er profev-.;1§3zi0r;a;it£§:;;.#’ ” éértificate of
the de{:ease6. useci to: pay
pI’Of€SSiQ_:{}.3;i that much of the
amcfimf. ‘gigcirgctéd. If the saié amcinmt 13
deduciea., of the deceased will be

R;’..:§i 5!V;8’E8-‘Q01’ “;;>.é.i§-;:A,_ The deceased was aged about 40

% ; y%=:a1*sA§v”}:i»é§*”‘a*i<.ate Of birth is 22.0 2. :95 1. She had get 521:;

H '– wauid have gar, yeariy éficrements apazt

f:'$;3:;. 70115 0:' {we promotiens.

3. Having regard ts the totality 9f the facts 311$

circumstances, this caurt deems it proger to aszééfis {ha

menthly loss of deyendancy is at Rs.6,E”>O{J~;’-‘é._jx :’_ }?!§Q§d:tr

zzimltiplier 1:0 be applied in the matter is 9

judgmem: ef the Apex ‘

Verma and others as. flelfii L.

and another reported in ‘1 @333 of the
ciaimants is a ‘IT1’2s%:fef{}re, the age of the

éeeeased has, to be. v.i11i;G. Vcégnsiideration whik:

351 ‘ins ;to be deducted from out

of tflé:* §*<§ss 'T'£l:iii:._.'d:eceas<ed.. Based on the said

facts, tiié-«fiifiuld be erztitled ta Rs.'?,?9,999/–

'~ tiles: }:1ea;{i1'c;f-}.<;'ss of depenciency.

3 — £s§{7¢;c1i<:a1 bills an racer-::'x are worth

This Ceruri: $311119: lose sight cf the fact

that' meéical bflis axe gfinerafly maintainefi

'méfiemousiy during; the caurse of treatment. The famiiy

.. _ bf the deceasad m:.,1$£ have syent more mama? towards

M

zeedieai expenses. Thus, the claimants entfiied ta

Rs.60,0()Q/~ tmder the head of medical expez2_ejeé§{h'4e:';%@2:t

{rem the same, the ciaimants are''''~..Ve:r:[fit1ed " 'fig '

Rs.4G,O{){)/~ under the head of T

of estate, funeral expenses 3,."-°f1.(§"– 10s$.v–"-of' Ievé;

affection. Thus, in alt}: t}ieV.V:_e1ajma:i":t.sA_"' are entitied 1:0
R$.8,?9,999/– romdgied ¢§£f?e.;e§;e,,ee,0éA0)w in toto.
Thus, the AVe1ai::1a'1Vi_;§,;'~:f;' to enhanced

compensafiee The enhanced

eempexieefiee "ire:eff:*est @ 6% per arumm.
The iiiaegfperiioned the compensation.
Hefiee, would be as under:-

claimant namely Shankar shali be
“”vé:.e;wvarfiec1 Re.1,3(),O0O/m. 2% and 3%
V A nameiy Abhigi: and Shiiee. shalt}; be
awarded Rs. 333,900} — each.

e) The f3Q% ef the alneunt awarded in. faveur of
the first claimant shall be depeeited in the

Izatienaiiseé bank fer a peried of five years.

Q3

The renzainizag amount shall

his favour anci he is entitled t::._§i1r:;§w. vviiitertést

perigdicafly.

75% of the mnouafléawafded bf 12=’-1.?

and 3rd c1aimar;i§”*nan§éI3f._§§bE§gi;{‘v;§fid smapé.
ghail be’ diffiifiosiféfié 1}.3.fi6né1ised bank

for a periéd of the amoum:

étilmér favcur. 15*’
claimants 2 ané 3 is
” — tha iiztertast accrued

” = Vic take care of the minor

* ghmefi.

Sd/_
g JUDGE

Sd/ –

JUDGE