High Court Karnataka High Court

Meena Vijay Kumar vs P Suresh on 14 July, 2009

Karnataka High Court
Meena Vijay Kumar vs P Suresh on 14 July, 2009
Author: N.K.Patil And H.Billappa


{7a-yséésj: ?:c«.$A”é{:e$ié~KuMAa, ADVOCATE )

1 ‘1»>.$¥;:R£sH

‘ ” we BRANCH MANAGER

av me may com: or xmzva TAKA AT£ANGALQf’§£
DATES THIS THE 24% 9A? 0}? JULY, Q
:PRESENT: u{W n

was: HON’BLI-3 §m.JUS’I’_ii.’CE_ 4.§i”.£;’_i”‘.V1″.v.i4Ii.”§..”f.”;’f.?;”: %
AND _ L
THE 1=11~mLE am..m<3rIcE%::.

M.F.A.No, 55s.Q§r*;2008 (}x«1'"i2';-

BE"§'u"JE7.EN

1 x~1EEN;»."v*épsa\?%<u¥¢AR«.I_ — «
we LATE {Z v:JA%'AKus.§z,AR'*~
5355 A395"r*'3'3..YR3. '' ' "

2 ;_4vsH:éim+~u. . ‘
$30 +14. {3 ‘v’%JAa”‘.. &’i<.g;:.:.Ai=z ~
AGED Aaotfsj 25- .§{'i7<?8' ' –~ .__ " ~ « .

307:5 }'«RE'¥?;'A"¥" .0Raé.c,.5}§0D: ROD

. * BASAVES%~h"eARANAGAR
.. BP(NGAi.0RE'~3;6V H _____ H _

APPELLANTS

ARMS}

V 3:3 "5 PAPARH
. §-%i£2:E}U MAJQR
' .. = $arem:~:AT:~:A NILAYA CHiNNAPF3'A mvom'
* CHETRADURGA TOWN ANS} ms?

{}R€Ei’~iTA£. %NSUR£-‘*J’«£CE CO.i.TD..
VENRYAKA OG¥u*¥Pi.EX GARDEN AREA
€ CROSS SHMOGA TOWN JEANS? [HST

3 $ {.3 {.?HiNNAP?’A

2. in brief, the facts :31′ the mass are that

The first appeiiant is the wife and sacond apmaia-at

is the daughter of the deceasefi Sri. H.C. \{sj:ay

The deceased Sri. H.C. Vijay Ku:t:éér*««by u

an agricuiturist anci he ‘W33 owning:”.wetV_ iand maas14riVn g~

acres 26 Qantas in Sy.f~io.9#£ivL«L:.:If’-éisasavh Ni): at

Kasaba Hobii, Godai;anah;a1%,]k%Chi;s%éd;;;-ggxjarict and
growing arecanpt cmp,_ T’ Sri. H.C.

Vijayakumarj account of the

accide?1f’VfQhix§f§}.V at abauf 11.60
am. from his viflage, Annehai

tou»fajrdsL..Chi;a’*a:$V§§?’g§a in Bis motor cycie bearing Regfio.

Hoiaikere Rcxad, due to rash and

:31′ the iorry baaring Regflo. KA-22-1563

¢’:éz;*’:’$éV fmm ticpposiie direction 3:16 dashed against

“{*»iii1é”:3f;::”tV§3r cycie and as 3 rmuft, the deceased Sri. H.C_

\g€i}a3f Kumar sustained grievous injurim arid flied at the

spot. The appeiianis bein

Ciass;-I heirs of the dezéwsed

have flied cziaim pa ” saakmg compensation «sf

Re_30,0fi,GOGl— The sa¥d ciaim petition had cemgkkepefor

consideration before the Ciaims Tribune?

2907. The Ciaéms Tribunei, afterjaeeifing;’befi*{: $iees’_’_eneV ‘ 2

after considering fine relevant “‘1«mé5ter3iai°~e§éaijebief«.ee:.

rmorfi, has aiiewed the elei:9:1–..;ji.é’etitioriV’e:3ci ‘eeum V

:2? F2’s.2,94,000l– with ir:t.eres:e’eiV:A.€3i§{$ p._e. fr’er’r’s’-Athve date of
petition 1:51} the date by the
eaifi judgmefit”:ef3d herein feit
appeai, seeking

eeunsei eppeermg for

apggfiients .endV_’_Vie1arr{ed. coimsei appearing for second

:Aree_j§er}Eie;:f5Aiesuranee Company. First reepeefient eerveci

“‘e_:1″ii£._§.::1’refiyzfeeerifed,

principal greund urged by ieamed ceunsel

_.e.,x “V.:e.V:gppg3j’;ff’§g my appeilarvts sri. T.C. Sathish Kurner is that

‘ emeunt awarded by the Cieime Tribunai tewards foes

dependency is very Iese, en flue ground that the

éecee-sad was an agricuttu t–cure-ewner of the wet Iefid

mcmth instead af Rs.3,GG(}i’- per mefith. Out cgff

W3 is deducted towards his persornai expenfi-sv,jVrfi§Vé’

imome «:3? the deceased cczmes té”R¥s;3§vG~i)Gi–

if the net irzcame of the decgasavéi’-.i§’mkehV

per month and appropriate “i ‘1.’V. the
tatai icsss of ciependergfiy X 13 —‘=
3,9s,o0a1~_ Acscoftiingix…’¥éj:Va~ré§§Ar;3_ Rs.3,96,DOi’.)i-
tawardss in;-‘.3 R’s.2,64,000i– ‘as
awardzm

8_:*._The ‘Ms commifiefi grave error in

not awaréirng any._érno7u{*1*& of czompensatien towards iove

anfi’%~.aff§§f;:ri9n. V “Th€=._.§i:vst appaiiant is the wife and second

L_’a’r$pe¥ianf’E$’v§§§e..daughte: cf the éewseaged Sré. HG. Vijay

a(3f:t’)iJ:’i’f of his death, first appaiarit has

riosf ?1’£:-§__A’i£”2usba:3d and secmd rmponcieni: has inst her

Thémfere, fine Gfaims Tfihfififii night is have

_,,_a:;’§.w:arded just and reassemble amwrit towards lava and

V’ affectian. ‘¥’heréfore, weideern it fit to award 3 sum of

1 j”

/

pa. frcam we date of pefiticm tiii the date of dep§$:¥’i., §’:£i_fE*s§h

six weeks fmm tcsday, ha-fare the Ciaims T¥’ibi}’?”1;3§.V 4.’. F

irrsrnediateiy after the d’e’p–3.sii *é:4i3′?i’3§iCeVd.A

ccmperssaticwn amaunt by the reé;f–.s:A:.:::-:<'i-.=,=:r*1'V'i}–,: éfié'._

Giaims Tribune! is directed to th_é's[37A§dVVAVé~vfr§fo"Lifii to

the ciaimants-appe£ianis..,A_
Draw up the awajfg'-'éV_¢§éésfr'§vin:';.i:§f;

Sd/-j_?__
Ridge