1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 18"' DAY OF BECEMBER, 2009
PRESENT
TI-IE Ii0N'BLE MR. JUSTICE N. K. 'p§é§T';i;
AND .. ..
THE HON'BLE MR. JUSTICE
M.F.A. N0. 2935 0f:'2.0l()€§ . 1 "
M.F'.A. Not 277~1};$;t'2oa06 {MTV}-A
In M.F.A. No. 2935 §i'll20o67El:a
BETWEEN:
1. Eimt, Akthar,
Aged about ~51 Ye.a1*s'.4 l
W/0., L Late Abd:1l,_Sh11k00r.
2. Smt. Saraleéfla Kausar.
' 'Aged about Svflyears,
Late Abdul Shukoor.
Kausar,
V "Ag¢.dei__b{)ut 28 years,
DEG. "Late Abdul Shukoor.
A. Allare residing at N0.C~20.
, _ TNAL Quarters, Airport Road,
' 'Vimanapura, Kodihalli,
Bangalore --~ 560 0 7.
Appellants
2
[By Sri. R. Krishna Reddy, Adv.)
AND:
1. Sri. Krishnan Gopalakrishnan,
Major.
S / 0. Sri. D. Gopalakrishnana Nair, _
Residing at N0.SF--4, Alpine Court, 9 V
2nd 'B' Cross, 71%: Main Road; '
Koramangala I Block,
Bangalore -- 560 034. ,
2. The Oriental Insurance
No.20, Jalahalli Gross ,'._Ch0kkasa11dra,
Bangalore -- 560 05?.' B B' " B' =
Rep. By Branch Manager', B '
, Respondents
(By si-Lid. V.’n§eoon:;::ha.f,Aaé;. for R2,
__ 13 f10i:ie_egdis’per1sed__i5riti:£ V/O dated 19.04.06)
This’- 1vI:rAr:;’sj-»f:1ed””–Ud/s.’ 173(1) of MV Act against the
Judgment and aw’a1″d”da”ted 26.10.2005 passed in MVC
N0.1363/T2-Q04. 0n._the_ fiiefof the Member MACT, Mayo Hall
Unit,’ §VI1€tI’Ovp01’if8.I’1 Area, Bangalore, (SCCH~20}, partly
é_ a11o_w1ing_ the C1ai’m.___Pe~tition for compensation and seeking
“enI*1VanCer1′).en.t of compensation.
B2771 of 2006
_
A. The Oriental Insurance Co., Ltd,
“gNo.20, Jalahaili Cross,
“A Chokkasandra,
Bangalore — 560 057.
3
Poiiey N0.421701/15108/2003 Valid from
11.12.2002 to 10.12.2003
Through its Regional Office
4445, Leo Complex,
Residency Road Cross,
M. G. Road,
Bangalore —- 560 025.
By its Administrative Officer. ” —
_- ._ ‘::’~Appe1Ian__t * V. V
[By Sri. M. V. Poonacha, Ade.) 3
AND:
1. Snit. Akthar Begnn1v:@:’Akt.’ it ”
Aged aboutfjl years, , :
Wm. mm Abdul Shukoor-1′, .
2.
Aged about ‘years,
o.._ Late-A-b_d’u1_ or.
3. :~ aS* ; i i it
Aged réibotut 2-8 y>eai”S,
” ._§_tD /to. Late ‘Abdul V-Shuko or.
i ‘» . A11 Vareéviiresiding at No.c–2o,
Quarters, Airport Road,
‘ =.,.Virn2i_r1a})i1ra, Kodihalii,
X Barigaiore M» 560 017.
°’ ” . __ ‘ Sri. “Krishnan Gopalakrishnan.
it ‘*-._Major, ‘
ES/o. Sri. D. Gopal krishnana Nair,
Residing at No.8 -4, Aipine Court,
z/
4
2nd ‘B’ Cross, 731 Main Road,
Koramangala 1 Block,
Bangalore m 560 034.
(owner) {Exparte]
Respondents
(By Sri. R. Krishna Reddy, Adv.)
This MFA is filed U /s. 173(1) of MV Ar;’t:”agai’ri:st 4%
Judgment and award dated 26.10.2005_.passed’=.in. IVf\v/C0
No.1363/2004 on the file of the Me’i”r;b.er MAC’Ii’,v.T4vIay’0}Hal1 T
Unit, Metropolitan Area, Bangalore, (.SCvCH~’20)–,. awarding
compensation of Rs.1,79,000/– with–._interes,t @ «.8%”‘~p§a.._
from the date of petitions’ till payment atopeHtiti»§:)ners
towards compensation.
These appeais c’orningT””onj’for-0.hearing,”this day,
N. K. Patil J , de1ivered”«t,he_ fo_1I0:w:Eng:’: pp
These’ two» the claimants and the
_v Insiirgance Conipany respectively, arise out of the same
award dated 26.10.2005 passed in we
the file of the Motor Accident Claims
Tribiinaiipgt “1\;/Iayo Hall Unit, Bangalore (SCCH~20)
it “:.’a»(:h’ereinafter referred to as ‘the Tribunal’ for brevity). The
– by its judgment and award has awarded a sum of
mR’Hs.3,58,000/– after deducting 50% towards contributory
negligence against the deceased and awarded net
compensation of Rs. 1.79.000/– with interest at 8% _p.a. as
against the claim of the appellant for Rs.lO,56;00liO;/l}”‘.on
account of the death of deceased late
road traffic accident. The clairnants havelul
on the ground that the comiiensatioing the
Tribunal is inadequate_ fotl ‘e’r1h’ancement.
Where as the Insurance up in appeal
on the ground”thjat awarded by the
Tribunal is jafijdlll’unreasonable and that 50%
liabi1ity’llil;”>l:e’d.i: the offending vehicle is
also onvzthe «therefore judgment and award
passedby Tribunal liable to be modified by reducing
“‘the”corn–p’en’Sation. H lllll H
A Ti M 1 is the wife and appellants 2 and 3
atethe of deceased late Abdul Shukoor. They
filedia ciaim petition on account of the death of the
l”l:dece.ased late Abdul koor in the road traffic accident
“__o_m’___wm___,,,’_…–4f
9
reasonable compensation towards conventional heads.
Therefore the judgment and award is liable to be modified.
8. As against this, the learned counse1Mfo’1*..:the_i=insij1=er if
contended that the Tribunal l’_er’red_ in
contributory negligence at
Company as there is centributorej’negligence’of”more than
50% on the part of driving his
vehicle in the hO% contributory
negligence rfiyaier contended that the
Tril:)unal1″ jnlsvtified in awarding the
compenvsatlionl. judgment and awarded
passed M by liable to be modified by re-
.”‘dete1*rnining’ the of compensation and also fixing
liability.towardsicontributory negligence.
9′ 9. regard to the submission made by the
kl”4″‘–.VVvgcongnseliefppearing for both the parties, the points that
if . airiscfor our consideration e:
M
V
I4
years and thereafter renewal for another 5 years. The 151
appellant is entitled to draw periodical interest on iZh’€._F.D.
T he remaining sum of Rs. 1,
proportionate interest shall be released eqtlaily in.
of t appellE1nl’?f:;v’iZ:1;1:1£_C_l_ifclte}__3r’ ~VV’:fid?upvos;it
compensation by the Insuranoefloinpany; ., H’
Office is directed _tr’ansr;iit’V–_the*statutory amount
deposited by the Ins:1.11’an§:e V the Tribunal
forthwith. _ .
Office direeted’ the award accordingly.
Sd/~
ILHDGHE
Sd/-
JUDGE