High Court Karnataka High Court

Smt Venkatamma vs The New India Insurance Company … on 4 August, 2009

Karnataka High Court
Smt Venkatamma vs The New India Insurance Company … on 4 August, 2009
Author: Manjula Chellur Gowda
   -Aged 15 yeafs,
ffleing Hiirger represented by
 ' V.{§ITél"petitioner Mother guardian.

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 4th DAY OF AUGUS'lf,...2J'()V(')::$h3;e:4"Vé~ ~ 

PRESENT

THE HON'BLE MRS. JUSTICE 

AND

THE HON'BLE MR. JUsT1eEf_'B.sREEN:vAsE,GowDA

Miscellaneous  '/ 20l)E§ (NW C)

BETWEEN:    l

1. Smt.   
W / 0 late' C}_1ar1~1*1app'a,g ., x 

Aged abo1;t:».4:3_yeaifs..  ._  V'

2. Rajannal... . 1 AV 

8/ 0 late    2 
Aged about«.20lyea:'s."".A' .  l

 Smt. »»S_§\§\farr1amI"r1a,V,VVV V' V
 'Bed wife cgfelate Chafmappa,
'~._AgecI_, abgut ' 'years.

.  "  ..

8/ 0 A late Ch .,1;1ppa,



Ail are R/ at Gollu (Krishnapura)
Dibbur Post,
Chikkaballapur Taluk,

Kolar District. 2 
 AEPELLANTS

(By Sri. MB. Chandra chooda, Adv for    .

A N D: 
1. The New India Insurance, 
Company Limited, 0
Rep.by its Manager, 'A '
Rajajinagar Branch,
Dr. Rajkumar road,  _ 
Bangalore -~ 560:0'-10.  _ V  .. . 
2. Sri. Bandeppa Redd
S/O   ' .; .4  - 
No. I, 6""  '12ih'CroSS_,  
Ma11es'wa.rarn;;_ 0' A V' =   ' »

Banga_1ore;»';§ 560  

 " A A "  A   '  RESPONEJENTS
(By Sri.  Hegde.V'Pi/iullghand, Adv. for R1,
Sri. Chita'p.pga,.VAdv_. for

 «fi1_¢.d' Under Section 173(1) of MV ACT

   Judgment and award dated 01.09.2005
 'p.assed._Vin  160.3442/2002 on the file of the XI Add}.
*-~}u.dge,--. :'Qonr't.--v"of small causes and Member, MACT,

I\JIeti*opo1ita;1.5;Area, Bangaiore (SCCH--12], partly allowing
the'«. cl_aj1n~' petition for compensation and seeking

'~ enhaneeirnent of compensation.

"    This appeal coming on for hearing, this day,
_  'SREENIVASE GOWDA J., delivered the following:



J U D G M E N T

This appeai is by the claimants “seeking

enhancement of compensation awarded b_y….the’i-“Ex/{otor

Accident Claims Tribunal, Bangalore (here_in’~-after’

to as ‘the Tribunal’ for short].

2. For the sake of convenience xthe. parties are referred

to as they are referred to claini ~}oe”tition’;Ebelore the
Tribunal. ‘3 it 3 V

3. Facts of the case; ‘T

On 2sg;t06;v2″oog:tiug at p.rn. when the
deceased returning to his village on his
bicycle road, a Tipper lorry

bearingii.No.l{A~. 3330, came in a rash and negligent

dashed against him. As a result, he

llsustajneclfiinjnries and he succumbed to the injuries on

V -V the’.44’W.a3%:gV.totithe hospital. The claimants being his legal

3 have filed a claim petition in MVC No.34-422/2002

the Tribunal, seeking compensation of

Rs.12,00,000/–. The Tribunal by impugned judgment has
awarded a compensation of Rs.3, 18,000 / – with interest at

6% pet. from the date of petition till the date

Aggrieved by the quantum of compensation” 4_

the Tribune}, the c1ai1nantsV~–a’re~.¢in-‘_: j

enhancement.

4. As there is no appeéddifiledttdbgr

chailenging the finding of ribunai’ -on issue No.1
holding that the claimants the deceased

died on 29-6-V0.2′ due zfjasih-_Vparidazinegligent driving of

the tippe_r. they are entitled to seek
compentsatiorrlr oni3}4’V.’issue that remains for our

cons_fideration”‘ isfluwhether the compensation awarded by

is just and proper or it calls for

‘ tr ‘ ‘ it

learned Counsel appearing for the claimants

at-.s’ubii–:its that the Tribunal in spite of noticing that the

it Wdeceased was an agrieulturist, and doing miik Vending

fig

business and rearing cocoons, as evident from Ex.P.3, the
agricultural pass book showing that he wasfrearing

cocoons and Ex.P.4 is the pass book of

Society, showing that he was supplyingH__ni~i.,lk;

P.15 are the RTC extracts rt.

agriculturist still erred ‘inn ass’essing
Rs.3,000/– per month and of
instead of ’13’ ‘cornnensation of
Rs.2,88,000/– tVowarcis._.lvoss He submits,
even the Conventional heads

is on the», iiofiger therefore, he prays for

enharieernent –«.e_ompe_fisation.

6. __§i’Per contra; the learned Counsel appearing for the

.I11su1’ance–.:C.ompany submits, the contention of the

deceased was earning Rs.10,000/– per

doing milk Vending business and rearing

colc-oonvs, is not established. Therefore, he submits, the

luigjicorne assessed by the Tribunal at Rs.3,000/– per month

5%

and applying the multiplier of ’12’ as per the law
applicable at that time, is correct and he submits that
there is no scope for enhancement of

he prays for dismissal of the appeal.

7. The deceased was aged abo’L1_t”5O

from the post mortem 1’epo1’tlu–‘§1″I3_’VV.26V.–‘ ‘~ accident is of
the year 2002. The that the
deceased was __an milk vending
business by producing
Ex.P.3, that the income of
the deeeasedplasse_ssed:l.]o§<…t1ie.' tribunal at Rs.3,000/– is on

the lower'-side.

Fro.tn.4vth,e material on record, it can be easily said,

lithe.’-.VdeceVa_sed;;.Rivas earning more than Rs.4,500/– per

–V month,””V.pVl]°3Fd of his income has to be deducted towards

it l::e»..hist-pperslonal expenses and the loss of dependency has to

* heevlorked out from the balance of Rs.3,000/–, by applying

the multiplier of ’13’ as per the latest judgment of the
Supreme Court in Sarla Verma’s ease. Thus, the loss of

dependency would work out to Rs.4,68,000/– —

x 12 months X 13 multiplier) as

awarded by the Tribunal. I

9. Rs.}5,000/– awarded by as Tzjibtériali._.towafd$a..1ossA«of

estate, Rs.5,000/– towards’1os_s ofiiie-oiisortiuurlltiij,=RsV,5’3,ObO

towards Ioss of expeetaneyi”-and»_v towards
funeral and other eiipehses ; Iower side. The

Tribunal has riot awa’1’d’e*d[‘A ar1j,t”a.aInou_.I:it” of compensation

d”a.ffecfti0n.= As against Rs.30,000/–

towards loss ‘ an
awarded “under”differetitconventional heads, which is on

the tower side”, axdseviawétrd a sum of Rs.40,000’/–.

. V.’I’hus’;~.the eiaimants, in all are entitled for a total

a’–asanzi;aeasa:§:aaiiaf Rs.5,08,000/– as against Rs.3,18,000/-

awarded the Tribunal with 6% interest p.a. from the

}date of ‘claim petition till the date of payment.

g

11. Accordingly, the appeal is allowed in part and the
judgment and award of the Tribunal is modified. The

claimants are entitled for a total compeijsatlonié of

Rs.5,08,000/– as against Rs.3,18,000/– a.~l2sjz;%;1rg1¢%};:i”.tt’byT ‘-the

Tribunal with interest at 6% p;aT fmmflthe”datexioffclaimlT

petition till the date of payment.

12. In all other aspects. ‘..tl1o.fl:av§fard oftt’he~Tribuna}. is

undisturbed and no ordefaso–to ;co._3ts–{_’

tttt T T sd/~

ooooo JUDGE