High Court Karnataka High Court

Sri P Satish Kumar vs M/S Suggalamma Gudda Mining & Co on 2 November, 2009

Karnataka High Court
Sri P Satish Kumar vs M/S Suggalamma Gudda Mining & Co on 2 November, 2009
Author: N.K.Patil And K.N.Keshavanarayana
'   (By Sri. R.K1'ishI1a Regdy. Ac1v()c:~1l.c%}

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2"' DAY OF NOVEMBER. 
I PRESENT I H .
THE HON'BLE MR. JUSTICE N.K.    

ANII"

THE HODFBLE MR. JUSTICE  

ix/1.1?.A_N0.1159*;2:'(3.F' 2OO'(5V(£v1\.;')  M
M.11iA.NC;% T1  smv}

M.F'.A.NO. 1_1_.f~;';§'i':- OFi.'éb§)'§.::

 

7511'; P. SaVI,i.VSh} 1'i1.._.11i1.:;§.i*'."
/-Xgfpti 21b0=.,11 '\rL=';:«&r'5-:;« 
S / f;;._SrE_. V". _}'c')'r:)b"z1}é;1.:V11..
-- _ Res1d"§n_g§ a1. ?;\'0.4/6.
.  Old :\/I21d's'V:1g; Road.
' i.1A'€«r3\.xT-*T-- BE nnan'iéi'1'1'gz11e1. I:1c1i1*211'121gz'L:'.
_vE'-$11. :'zg.§z1'i.rV)rL> W 560 038.

VV}X§5'13t§EE'z1;i*1i.being unsound mind
(T1_t,;{?:"1;£:)'£l1'1E? head inj urées sL.1E'i'e1"ec:1 in
i,'he'a'{?cide11t and being disabied.
*~ R(;iprese111.ed by his E'2'.1't.h€:' & next
 F'l"i€I1Cf V.P00bz112'1n. S/0. C.Vcc!ivelu_
Residillg in the 5921519 21cic§:*c>sas~s.
 Appeliarn

 

If
I



AND:

1.

M/:5. S11ggf21E2111a11121 G1.1(i(.ia
Mining 81 C(_)mpan_v. .

Rep1’csc1’1i.e.ci by its M_a;11’121gim_§ Pa1’1’11e1″._.””–~
No.7’/19. Karnataka S1.1’cet._
CB. Belialy — 583 102. ».

Karrlatakz-1 State. I

2. United India I1’1sL11’21I1.f:e_C0. I’..f_d.”._
Regional Of’fi(;’e. N().2′:”},_ 0′
Shemk21ra113.raya1’1a1 BL1iId.ii1gf
IVI.G. Road. Be11.”;g.2110r§:V’+¥’ 0’01.

Represented by-.m;~. M;an:;Lgef~–…_’»..% ‘

Resp0r1cient.s

{By Sri. L.Sreckazltieli~i4{é1’c).:}\ d’v(j:(>.g-1E.CVlI”c:_rx7R2:
Notice to R 1″ i>igd.ispe11j:scrcE~wit_’}’:_V/0defied 12.8.2009)

:’I\/IE?’A’T1’\EQ._vI I539?/’2«0’06 is filed U/S 173(1) of MV Act
21gainEs.1. the.J1J§ig'{rm?1’i1_.}k–r1’ci’ Award I’)21t’.€=.cl: 15.05.2006
passedxin ‘EVIVCN’Q;;472.8’/2003 on the file of the Xil Add}.
Judge, “‘C_0u1ft. 0’ _0fj ‘Snfi;a11 Causes. M(‘I1’1b(‘I’ MACT.
MetA1<c)p()lité-mV_» Ar'e21."- E32i1r1gal01'e {SCCH.N0.8}. partly
21i1.(_3:1gvi1-'1}; tlie "'–(flf4_i_1_}1, petition for (:(_;111pe11se-ition and

– sc%’c~kiri»g;§’A c31’il:1a11(‘reme1’1t. of Comp(%1’as5a1t’i011.

i’ 155099 or 2006

G. Chandra Mohan,
00 Aged about 23 years.

S/0. Sri. K. 021116811311.

ResiCIir1g at Ammanakkam.

Pe.1.t.1’ybeu’1.:r Post. Pochanlpaili “1’2111:k.

,4

1;, _W_m_W_W___W….

J

D1’121l’Hi£1pE.lI’i I)iStI’i(‘1.

TE§.l1″I1i1 Nadu.

…Appeliai’1i’.

(I3y’ S1’i.R. Ki’i£-}1’1I’1£:i Roddy. A(.iv()c2;-1i.c? }

AN {)1

1. M/s. SL.1ggz1Iamn1a Gudda
Mining 8: C(I)I11pEiIi]y. v_
R(;’]’)I”€S(;’.I’itC(f by its Mz.1i’iag,_{ii’ig Pe;1rt’1i.1’é*i*’.”—-

No.7/19. Kariiaiaka Stree.i,    "
CB. Bellary -- 583 102. 0
Karnataka State.

2. Uiiited India Insu1'211i(té"'C(3. Li.d.,V"   
Regional Office.__N0.25,_..._   

Shanke1r21naray__aii’i.a E.Z’-_’i1i1_ciVAii’1g.;. , 0′ ‘ ~- _

iVI.G. Road. Ban’ga.1.0Are.5f’;5€30’0.0..1. _
Represented by ii$”Ma1ia1ger–;”~~. _
7 Rcsp<.)i'idei1ts

[By Si"i. AcEvo(.:ai_e for R2:

Nc)i’i<§e_ to 'R1 with We dated 12.8.2009)

=i<=i<=ii1’i*–t, of Small Causes. Member MACT.
‘M-{fitr()’p(5iiVi.2ui’-“”A1″ea. Ba11ga1()re (SCCH.No.8}. pziirtiy

PATIL. J.. delivei”

a’i<5wii'1g"..i_hé claim petition for con1pei'"1sai_ion and
sci:—-kiizg tf'¥1'I'1ElI1('C?1"I}€I1T of C0mpen::aaii<)1i.

Tiiese appeals 00 mg on for Heariiig. this day.

a(*(:’.i(:ic~r1l due to rash and 11cé;gligL~1aI d1’ivi:1g’ by {he ciirivcr
of “I_’ipp€r bearing Reg.N0.KA–34/791. in the said
2-1(‘<tidcJ1t. l"'hc* 'c1}')p(_'llE1l'}1 in first 02.150 I'121.d

f1’act111*e of right: p2’311*io1_z1I bone’. 1’igl1t 1′:-:1’1V1i)(>.m.l'”.g.m(l

pariet’::1i c01’11.usio1’1. imra Vt’..l’1{,i(?L1l&1l’ b3f~?};f.'(!i ‘

Cerebral edema and Pheu110cct_hg111s e11.’£(I1″”é*}’1:(_.= ,2.-i’pp{:ilee}.t’1tf”

in second ctasc’VI121s sz1stai11cé;£’ ri_;_§i}1:’ i”io_11″1’2._1’I éi.’j°c§« “‘i1:%1’E:

temporai brain (YOl1IL1SiOl§._ ‘iTjgh’€ t)Ifbi1§1l1._4fI”2’1_(?'[f£;11’C:. i€?i’i

temporal bone f1′:-1C_1_u1’e 21_n.d:f.l_c’i’71:_V t’e3r11″p’mfA2j1i_.’3sub<:lural

hematoma. and i11jL.1ij" to 'a'L_i_g__._f'§1&iVv oVpL€: 1£:Vm:1'vc'. f1*.21d fiie

vQh(_>le dis21.bi1it.y of the appcllzmts 2-11′. 65% and 45%

.’ 1′(:spt2(fi’t’«–iVely.

4. On 2:(.:c”.<.)um of the inj111'ie5s s1.:.9l"ai11(:d in 11110

" " "-'aC(:idem'. both the appellz

ts filed claim pet'iiions lac-3ik)re

(1

the T1'ibu11e,1} seLtki1'1;.; c0n'1pe:1se1ti011 of 23 sum 01' Rs.25.0{)
lakhs amd Rs.12.00 Iakhs 1'cspc(:tively ag_;ai11st the

responc.i<;*:1tss. Both the Claim petitions had ('(.)n1c{_ tip for

consideration before the '_I'ribunal on 15531 M;'{y'«2O()_E37 'c_11i~:i

since both the pc-étitions a1'0sr:=, I’cL::(‘>A15dC:i 1_’1’1’e “{“V(‘}!f_I_t1fi?,{)I1

evidence and disposed 0fsby___ 7:1 (;_to’m.r1″10r1 jt.{.i’Ci§3§rI1_g1’1t.,3 ‘IV’hQ »

‘I’ribunaL after C()r1sideri11g{‘-,Vt1}e. rt-‘3l«.c_:*.\;e’11t1l.f? matte-*1’iaI
available on file a1’1d’~.6-t’I’1._¢rI_app}”é’t=.’.iat’I(‘:(1 of the oral and
docrumentaly is-.vicie11.::’r:;’».égliQw¢€{1 thje “(t.!eiin1 petitions in

}3art,t ‘ ._wV(5″fV Rs.4,20,500/~ and
with i1’1te1″est. at 6% per

21.t1r;1’u:1} f1′()x1’Ii-. t_h’e”‘d21’t.e of p€titiox1 till the date of deposit.

V’ tB(?’i:’1g”tC_}isM§*;1t.ist”iCcl with the: qtlarlltlnl Of’ (“()f1’1pCI’1SE1l.i()l’1

t;{y~”‘the ‘1’ri?:)u11211. the appellants am in

af5′;3ea.l:.bc’€fo1’e this Court, seeking €f1hE1F1CE’.I’I}€’.1’11. of

“mm gmiusat ion.

-J

5. We have heard leamed (.:(.)u1″1se1 for 2-11)pe11an1′.s

and teamed (‘.Ol,.ll’]S(‘1 for Insu1*2u”1rre C()mpa1’1y.

6. Learned counsel for the a-ppellan-fits’ staebiriittteci

at the outset that.. the ‘I’ribL:112t1″”1’1ss c.’jomnittUt.ed v_;;{1?21i»e

error in taking__{ the 110ti()1e1z:11 i1’1(:(j’r1_aef’gc;)t’the;1ppei.Ieit1’tsvVat;

Rs.15,000/~ er armum ar’1c1-,t:’he same isw._nR;’)t. V”:1.1st.ifiab1e.

for the reason that.,. éi;2_1)e11§1ii’t.53.s.:’at’is-he time”‘o’f accident.

were studying I year [SEEM ‘é{1’1″1:d:: respectively

and t.he Dc)(:t,()’t’g.1Lr:j’;e1s as; ‘ sedt.’h{j’irv_pei’m2mer1t disability

at 65%'”and:”45%*;.;respe(t–1.ively’;we-‘i”t1is aspect of the matter
has n'”e’it,”ner’ t_)eei’1, Ieoeksjcifiinto nor c01’1side1″e.d by the

‘1’”rit)t.1z’1a1. “E£’ is v1’1i–S (:.~..f–_1se–“tt11at.. the ‘I’1*ibm’1aI <)1.1g1'1t to have

_ tzzx-i<_e=~r1;_the«._i1'1c'(J1i1e*–f’Vthe z1ppe1Ia1’11’s. at least, at 2-1 sum of

“E?.s.’C}.OQQfl9’ per month. which would have been

a’p_pr()p:’i2it’§;?’tin the eireumstemees of the ease. E’u1’1her.

he si1,..}5mit4t.ec1 that the e0rr1pensat.i()1’1 awa1’ciec1 by

Tr_ibuna1 under vario ” heads. in respect of both the

____w____W__,__,,,,q___.,…..

appellzlnls is hig_{hIy inadequate and necczis c1’1I’1z-11’1ccmc=1It
e1(‘.c():'(img1_v.

7. As 21ga1ir1st this. Iea1’ncc1 C01,mscl £1)? II1SL.11’E1I’l(..’€

Company sought to justify the impugned j1.1clg:m:§i’1«1 and

award 1Ja1sseci by Tribunal st21t.i1’1§§ that. .«ft}r1L’

passed after carefill c0I1si(lc;ratiun of 41}”k-ii,’ zi1a_tcri:«_11

available on file and on proper “:1p1:319ébi21’éi<1Vh -.c_}1'..1I":§f«.Qra}

and d0cume1'1t'a1"y C\ridt311(:'e2iV, "~._HeV.:;1.IbE{1iI.1c5fiW'[.'}1e1Vt 1:hG"

Comp(-':nsat:ion a\VE1fd?L'3.d is j,.a'1'Si;:= §1';'1Ci"»Jfc21s()1"ia13leVand does

not call for i1'1'(.(?i'fCI'(:Il('tG.{_'g '

.AVI'f(?":f–«.g3(msic1(%;tV;-11€011 of the $ubn1issi(m of the

1c.*en'nc(11.J11s£¥1 fat’ 11’i’L–:}f)a1r1.i(+s :;I1″id a.1E’1c:’ 1a)crusa1 0f1’l’1e

()QI_:idIi1()1′] jL1dg_gn_V1Vc111. and award passecl by 1.110 ‘I’ribm’1a1.

. The 0_;’1iy ;I)4v(.)’1’nt. 1’1’1at. E1l’i-SC For our cronsidcration is as 1.0:

f;’;W}hether the compensation
V-c:zi_v.czf’i’ded by the Tribunal is just and
z ‘vréasonable ?”

Z! _M__,_~,_…¢..».»

i’1aiini:’1g___g obje(‘1’. (‘(‘)lc’)r i’eo1′(5i* l”1:«1.L~_s 7

n

opined that The 1i1(?L.1I'()(?(.)g:{.i'”1iiWC.ilfilpéliifili-6;I.lvi””‘haifi

di’asticz211iy aE’i’e(ri”cci his life; \_\fh(‘I”E7–i.AI’1.”}1(‘, (‘tam-i(:’)i i’1.1r”:.(*.tii0i’i*..

on his own. S(i?V€’l’CIy E1ff.C’.(f’,tv.’V’1’i1′.£_-V:hi5; ei’::;~i1i’i’;_y*’ i:0f:n121ii’11e1ii’1
personal hygiene 211″1(_4i.”‘»:.>211’i’.’V3r (mi –.gi:–1y—.1;’_()-deiy eiciixriiieas at
home. He has be(:oi11p”ci,c1)¢i1de}fii V()*’.V’.,’}; ..c;3i1’1ers. Th:-11 his

naming, i’e.:éidi;:ig’,V wi’–i:t.ii’1_g.’_§ ai_’ic1_ I’z{ai1g,-fimigc furidions are

(:c)riip’i9()iiiise..d._ iiéié f’fL..:’i:fi’i<ri* niéitie it S€'\'("1'€1y <.ii'i"i'i(:L..:ii' {.0
ii'1ici*e1t*i with'<1)i1'i§ji7S"a.1iicl. »mainiai1i socizzil relationships.

The-adverée,eiTet:tS"-_f”the I’1€L1l'()(?()gI”}iiiVC? Cifi-?fi(‘.i’i’S have

i(1zi’itaseti” sin.-tL*i*v ciégircrc’ of (lisabiiiiy in him. Ht.’ ii)c.ii1g

2’i’\f»*\.’f1IVA’t3~.’:C2.{ri’1i”::§_.r(Y()g1’1ili\.’€ (.1Cfi(.*iis \vc’)rsei’1.s the situation.

wh.ere.__* ‘e1.:1-jr time in the f1.iii.1re he mig_'{hi’ deveiop

‘ ..df:;)rc:Sé3ic)i’1. He needs (f0i1siai’1i ziSsisi.2’1ii(“t: t’hi*(.)ug11oui

“‘_hi’:_s”‘]ife daily &,1(‘.t.iViiiCS. Ir-fe me’-1_v bcr’1ci”i1: fi*(.)m c0g”:’1i1ivc

“‘r0ti*aii1ii’1g. ” lithe evi

.c “1(‘(“. of the I)(“)c’i’c:_>r (..’.()E1piL’d with

this report taken into Corisiderat.ion. we are of the
View that the ‘E’ribun211 has failed to appreci211’e this

aspect: of the matter and award reg-2ses«:.:ia’t!’;I(‘

compensation towards loss of f’1.t1tl}7-air” e_fciir::*ii~i’i_ =3. *

Therefore, hziving regard to 211.} xxzgjj’ais.sei:;5j_t’heV

whole body disability of the 21})pe=.IVIe.1:):1t tit 8’O%-.g1:’;i.

65%, to meet the ends oi7v.4,jt_:;.StiL:e.. A(r§:tivrc1i*z1″g’Ey.’Vafter”

etssessingg the n’i()nt.h’Iy ii'”i'(%c:r1_fi’t* RS’.”3A.OAO’O/~ and
disability at 80% andteiitert multiplier. the
‘c1ppe1ie1nt. \\I:(;3ti’}{jL_”:3€ e_nt;it.ie:d bi” R35, 18.400/-

{L9, 80/100} as ztgainst
Rs. 1 , / + givttgtife1’e.ct”by~”‘i’1’ibL; nal .

(flit?TI7ivbL1f!211T}1£1S erred in atwetrdittg 21 sum of

A R:S’;5O3;CC}O/«– t()w2szrfts loss; of z.ime11it’ies 0!’ life on zzzeeotint

of dis~;<t4I3.i.1ity";'~_The said <:0mpe11sa.tion iS»iI'12ldCC]LI.':1I',C and

re"q1.:i1f_es,e~nhaneeme11t for the reason that. we. liave

ht eissesseci the c.ti.sabi1it'y at 80% and the alppeliz-mt' was

'._ir"1'pé:1t:ieI1t in the Hospital for more tha11 45 cteziys aiicl

"should have s1.afi'erec.i )t. of pain 21.11:'! agg(_)11y durin;;{ this

________m__,,__,,,_W……

perioci. Still. he has 10 take Ihe £’1SSiS{‘2lI’1(?(? of s(_)n”1c01’1c*
t.h1*(‘)1.1g!’1 01.11 his life for c1i.s(“im1’g@ of Ins clay i’E.:, day

2-1cIi\rit_iese, Keeping aii Ihcsc aspccéts in 1’11i11!;:E._.4″w.C’L-Eigagvfi

no he:si’ra11io11 in awarciing 21 sum of Rs._’8.Q,'()AO~{)/» “a~s_ 9’

againsi Rs.50,000/~ axvardeci b3; ‘I’1-:}§ ;11;§,1;-11T. ‘

E0. The ‘E’r1’buna! is,1*1<.)_t j11s*ti_fie:d in1:1'{M2;11*c1i1'1g§; (§1";i_y v

21 sum of Rs.15,O0O/W f'c3_\\%a21'ds 'Crgi1\»"Cy21:g'1(éc= and
11ourishm<3n*£. H21\ 'i~I'_1.§.f rcjjggrrih fact thzlt the
appellam was ..i_nw–pe1t_i.ent._ in 'km: }'¥I't)sp}~ti.-51" for 21 period of

45 days and tlfilé ._112'.1.t.i«:19'e._c)f' _i..;'1j':1i*i{?é;'"'é.11st.3i11eci and e'1Is(J

the f}: 1C'{ ti"'1atj he '?Vé1:s_ i'n 'iCU _aiiViVCi was (')p€I'é':1(?(l 1.1 pom. xve
can re;-1Vs01'121b1y" tE:121t; <'01'1side1'21b1(* 21mom1I

.<31'10:.–*ld I12"1\7*e._I*.)Lte1"1 s13e%1iI' 011 c()r1\!cy22m(.?e.._ 1'3()1.ll'i-.'.w'l'}i1'1'\£___§ food

«a1'i"cl Eif;'€€'5l:i£1§ll31' Che'-wges. '1'he1'e["()1'e. we (166111 it fit to

.21x;»;21«i'm:1 §1–..VéL:fn_0f Rs.25,OOO/M 1md(?r this head as ag21in.<;t

I 5,_'O{){ ):'/4 a\varded by "1'rib1.111aL

T116 'I'ribun2;1l is aiso not justifieci in auvexrding

'"..()"r'1Ejr 21 sum of Rs.25.000/«~ 10wa1'd$ rr1edic':2:1! ex;3e1"1sc:s.

"L00ki1'1g__{ at the 1T1e;1t'.1.:re of i

j1.1I'iCS su_stai1'1eci. the dm'21i'.io11

'_.rJ

of I1*c*21t.:'1'1c111 and the fact 111211" he \.=1.-121$ c')pm'2'11c('l 1113011
and kept in ICU for 21 1*.<.)1,.1p1c of 1-vceks. we cilccm £1' fit {.0
award 21 sum of Rs.50._0O0/– as &g£1il"}S1' Rs_25.0()O/–

awarded by Tribunal.

12. The: ‘I’1*ib1.1na1 has g_grc)..<;sly (:L"1:ed""'–i.1j1* i";Qt.

awarding zmy c0n1pens21t.i(')1'1 '{'C_)F.'.-*d£7C1S E"'1.11'_1.1i"éfv2-11.1'e111Ae:;Ez1'1:1tV'

(.'hf:1l'g('.S. Ha=1vi1'1g regard to "1.}1C=»._T1in1Tft–1pys(r1j1c)1L_i3g,§_E£::1.1

report [as extracted .':1bc1\-e]"-zgmi th__e '<31/Vi'~c_1ef'2".1:(E"<*r' ~~u"f the"

D()Ct'O1'. we 21:1" .i1'1cé1in/;~c'1–. '1.()"»_award~-..a.V' sum of

Rs.1.08.000/~ at tI1~r,»T’T116~.1’*<~31'I'1pe1'1s2–11ion of Rs. }1.O().()OO/–

t.V”fW’ed1,.1cat1im’1z;11 (‘rarce1*. Rs.25.000/–

Vt.<';~1.112?1;:c:I.;<;_. of n1arri21ge prospects 2'1n(:i 21 51.1111 of

t.<)wz1rdss loss of ea1'1'1i1'1gs to PW} (f2.11'hL~1*)

"' .(1V.1.11"i:'1'gg– " tre%atmcn1 period of a1.)pc}12.11"1t. 2;1\!v2;11*c!e2d by

"'V_'Vi'1'"i–'.'3'111"1211. are 2.111 just and r<.'as0n21b1€-.*. a11c:1 dmrs 11101 C211}

–*f01- mte1~f’ere111c_’e- by this C0 . rt.

d\-V£1l’d(‘.d by “l’1’ibLm2’:il. are all _just and I'(.’E1.S()l]£1b1(? and
cl0<=:::~:. not call for intei'fe.ren(.~c by this C0L.11't.

16. H()\-‘\-‘CVGF’. the ‘1 ribunal has ,<_§i'0ssly er_re(:l in

E1\VE1l"dlI}g E1 sum of Rs.l.2l.500/- towarcls l<)s.<3..'c:iT:'i«7al.it.~::ire

earniiigs. taking; the 1'i0t.ione'.11 income of thI’t.”_VA.Ellld ”

€I”ll]£11′](?€ITl€’l’11.. The appelle-iiit.*~was éti_.i(iying lVl~-l”Se’niest:er”

BE. and was aged.»_ab()t1t:””2Q’– years time of

accident’. Having regard t..t3.7t:l’ic__yCét:”. ()c(:urr<m(?e of

E1("(Tid:(ll'}lH2lI'}v(§l5»I}1@:"§€dL,lCL1'l:i(')I1. hé was pLai'sL1ii1g. we deem
it 'c1ppA1'«()p'I'iaI1C_t()_:'wE1S'E.CAS'f5'THC monthly incoine of the

£1pp.'3]..l'dI'1l'. Haiviiigg l'GgE.1l'Ci to his age. tlu:

j¢1iVj'}"J1;(.)E1'5li'i2it:%2 multiplier is.-3 'I8. T116: [)0Ct.0i' has atsscssecl

the \5v}1.'til.¢"bfijdVj; disability at 45%. Haviiig i'eg211'cl to the

i12i'£;ur€__"():T,i.–iijtiries sustained by the appellai'it.. we E1(T(f.'Ctpl'

..t:.h¢ di§:21bility assessed by the Efioctor at 45%.

l"'.E\(:ct3rclir1gly. the appellaiit is entitled to at suin of

Vfl_#_y_w,_..

RS2-,9i._E300/w [i.€. R.<;.3.000xI2xl8x-45/100} 14a11(i€'r lhiis
head. as e-1g_{ai1":sE Rs.1.21,500/~ z1\=varde(i by 'i'ril;n.1:1z=11.

17. Thus. the 21ppeil2.1nt in M.F.A.No.I I599/2006

e11tit.lec1 1.0 t:ot’a1l (:ompe11sation of Rs.5.7i3._(i30_:O./¥’~._as

_,;.

2-Igainst Rs.4,03.500/- awarcied by the ‘I’1jfi:s.L1ljéiif

brealLr’nt3 1 £300/–

T(‘)vv2’11’ds Loss 65 maIflriéige g’Ospe(f.t’.$. 25.000/ —

5,73,600/-

18′; In t_]’V1″:: Ii;§’lV1.£: 0.f H10 {mils e[11’1d (.*.ircun’1s1e.11’1(tc:s of

t1″1¢e_{ (‘té1sr?, t’11é.*a_});)ea11v:s fiied by z1p[.)e:éi1a1I1t:s are £1ll0wed in

. pa-111..f’I’h{r*~.impugned common j1.1cigI1’1e111 anti axmrd

_~:1’:i~eT.;e:d”‘i %5_=1r_ 2005. passed in M.V.C.No.4728/2003

211121 3/i”‘.V\/’.C:N().4729/2003 respecttively. on the file of the

” X}L}~._.Adscii. JL.1cige 8: I\/lc-amber. Motor’ A(‘(*i(:1c*11′{. C1z1imS

.’ ‘:l’I’ibl1I1£1L at. E3an§_{21]()1’e. is

‘1 (‘rob m odi ficci .

I 7

The Appellzmt. in i\/[.F.A.i\I0.1i5E-)7/2006

axvz-irded (‘.()fI}p(‘l’lS21E.i()l’1 of ‘<1 sum of I{s.9.36.40'C)'/r as

2'-igaiilst" RS.4.20.500/- awarded by the r1"'l'i}."~)~'i.I.l4"i'&.1:1".'i-'With

imerest at 6% per annum on the cn1'12i_1;1g_j<f(.i…sLi_i*n.4 i'rit.)'mV '

the date of petition til} the dart: pf l'Q§i1l}i2lut_i().:I 1'.' 4'

The Iilsuraiice C()mpeii1y is "d_i1-e..r_\iec1i t_'(§Acié;j()s:i;t. .i"11e"_,

CI111E1I'}C',Cd (~,0n'1pe1'1s2it'i011 of 15.900]? '\'9vii'I'1§ interest".
within a period of i"(3'L1,_1'":.vee{}is,f1f'C;3i1'»£,1i«:t date of receipt of
Copy 0fE:11e _]'i.ld§§I'E1CI][ %1I3,d'u9.\V'i1['£i. '' V

01'] _v5_7L1c.§51'" . de'po;:sii.. mit' "()'i' the eiiliaiicteci

(:0n1}':(é11Sé{i.ii0{h_v. 'r§fl 'tSI<'1!I3"J.."'{)f~ Riipees Four Lakhs with
prop0r7i'«.i(')11atc' i_rii:§i'£:'Si–~.$}1;iiI be kept in Fixed Deposit in

I}1CA.~l.1'd]'I1(' '{)f'tI?iC ii'-zT1pw}'3cI}2TiI'11' in any N211i()n'c11ize(i 01"

A S(i'iE'3€cf»I'f1'}£:CiBank ffiii" 2': period of five years, i'CI1CW'£':b1C by

E.1'1'.1QH1*f%f'r.fi;\2CA '}7(;;'E1I'S with liberty I'C'.SL".l'V('.d to the appellant,

i:Pii*()11gi'1' .1-4:55 gl.i£il'diE1lT1. to withdraw ihe qiiamerly

.' .i1j1 iieres-i.

1 S

T110 1’ci1’1z1ii’1i1’1g sum of Rs.1.15.E}()()/« with
proportionate 1I’11Cl’CS1 54.112111 1.’)E:’. 1′(*10a.sec’1 1I’}’.1’E11-1()’1Vi’iT of

zlppellalit. 1111′()1:g1i 1115′-; n2’1i’.u1’21.1 §.§1.a21i’c1iz11’i i111i’mfc’11é’it:.§E1y.’~—.1 1-

The Appellant. in

axvarcieci COI11})ei”1S£3.11C)I1 of a Stim-.__(1)1″‘1Ré;–5;’7.f3,ESU0′;f;5721s

agailmt Rs.4.03.500/– e1\V2-.1._ft;1.Qc1 by .__i1’3«;>u 1’1+1’111){11l”i€.i11 \-V1111

i1i1t.c:1*est at 6% Pm’ vE1l3l1L1m~i’t3;’1111116′-».¢n111ei11’i’c:ve.(1$111111. i’r(.)r11
the date of petiti011

The 1.0 deposit” the
Cf11’1aI1(3(‘,d111CE1é_i3]>1:7(§’1i_§S.i111Q.111110f .3?(). 100/ W with interest.

\-vii:11;’.i’1 zi ‘pesi5i(.v)c1 1 110111.7,”\\rL'(71i$W1’I'()1?) $110 ciziiic of i’e(:(>i1.)1’ of
(.:()})y1’Qi” 11.316 ‘_1’_1f1Lé~___if1’:A3..(‘1’I”..1′ 112’-‘1=.r__1″d __awar(1.
O1’i _ “sL1(?’1’1 “A.(1~’. ‘i”.1 E1’1’i’I1:’U. 1″o.!_’ tin’ z=1ppc’-:11ai’1i in ariy Nat.i(m21Iiz<.'d or

. ~.Sc:1i'c*t1'i::1'_cr.__i 'E3';-'11i11< for 2:1 period of five yc.z11'.<'s.. i'(TI1L'\k='€11.31(' by

zm._01.1'1_:§r five years with 1ibert_\_I reserved to him to

xx-*ii11"c1_ré?n\.1* 1.119 quzu'1'er1y imereslp

%

f mQ
;

Z

I’)

The rclnailling Sum of Rss.70.1()0/-___ with

p1’c’)p01’1″i<ma1'c-? 111101-051. shall be rclcasecl in .« 'i1=1..x:?'c)1.i':–*vv of

zxppeilzxm. irIm"1ecIia1'.e1y.

Office to draw award 21c:c0;j’ciing__z1y.–‘_’

Fudge