High Court Karnataka High Court

Abdulsab vs National Insurance Co Ltd on 15 September, 2010

Karnataka High Court
Abdulsab vs National Insurance Co Ltd on 15 September, 2010
Author: H.G.Ramesh And K.N.Keshavanarayana
MFA.8835.2004
MISC.CVL.¥\l0. 1061882010

IN THE HIGH COURT OF' KARNATAKA
CIRCUET BENCH AT EHARWAS

DATED THIS THE 13?" DAY OF' SEPTEMBER, 20 1--0':' L"
PRESENT 300'. 0
THE HONBLE: MR.JUSTICE_ §::.g.4RA1\g1ESHi'_'; .  '
AND I A 0  0 0
THE HONBLE MR.JUSTECE   0

NHSCELLANEOUSI¥RSTA§PEALNO.S8H3GF2004
A/WfNHSCLCVLJD6i88fi20§O ' 3

BETWEEN:

pt)

 A N U 1

  The Manager of

Abdu1sabé3/10o Bgwdeisab   1'

Age :  1'  :~:_a3:--'.s ,';7_VR:'/' Q T\[idhy'.a:1'aga_r,
Harihg;r;..DaVai:0ag,erf¢ '_D"ivs'tri(:§t.'

   .-- 
Age i  'ye ar1s,0. Rf 'OK./id_1_r1yanagar
Harjhar. ' '  

;' C171-am.an _Sharie§' S,' 0 Abduisab,

 Age: .23 yé'a1*vs.,..R/0 Vidhyanagar

Ifiariharv. ...Appe1}ants

   D. Gunde, Advocate)

National Insurance C0.Ltd.,
Krishna Agency building,
P.B.R0ad, 1 floor, I-Iaveri.



MFA.8835.lZQG4
MiSC.CVL.NO.106188.2O 10

The Manager of

United lndia insurance C0.Ltd._,
Divisional Office, P.B.No.237,
Akkamahadevi Read, P.J.Extensi0n.

Raja Hanumanthappa (Adar.n»an.i)
Auto Driver and owner, I  A ,
Siddeshwaranagara, Hi Croés,  
R / 0 Ranebennur, Hav,eri__ District:

M.Ningappa S/0 Mallappa._ '
Barikara Since d--e...f:1d hi,s"LR_'s- V' _
Brought througl*i--.__0rder of-this  
Hon'ble Court. A'      A

ReVanasi<'iclapp3, S [0_:'i*Jingappa' "
Age: 32: ye2gr's_, Occz 1 Agricul.ture' 
R /0 Iilaleisabéi-J._u, V'illage_," g_  '
Hariha.ra*'i?a,1uk_g  ~ 

 -- A
Age: 3 O year$,~  Agriculture
R / O Halas'ebal.u.--Vi*l1age,

_ . Harihara Ta',lul<_

 Basayaraj AS"/"d'Ningappa

Age:»3G-- years, Occ: Agriculture

A *  'l~fal_é;_';sabalu Village,
 Har'il1a'r:--i Taluk

A H Sure 

Age: 22 years, Occ: Agriculture
R/0 Halasabalu Village,

 1-Iarihara Taluk



MFA.8835.2004
|V|ISC.CVL.NO. 105 188.20$O

(cl) Siddamrria D/o 'M.Ningappa
Age:24 years
R/ o Halasabalu Village,
Harihara Taiuk

(e) Mallamma W/o M.Ningappa
Age: 50 years,   
R/ o Halasabaiu Village, V
Harihara Taluk

5. Ramesh S/o Kenchapp*a,)*~.,.p
Tractor Driver,  _
R/o Halasabaiu .\fi11agei,""' = 
Harihara 'E'a1uk,"~-.._   .   a _
Davanagere Districtf      f.--..ResP0ndents

[By Sri.N.R.Kuppe'1ur for  Sri's}_1~ai1'a;='AdV. for R1,
Sri.K.Sur--.s;s1'ij'iAdVocate for 
Sri. S.?\E.B.a'n_ai{ai', A-dvo'eate forR5. Notices to
Resp_on'd.efit5:_;No.3_p,"4_(a} to__A4(g)§ are dispensed With)

Thisaippeaili   Section 173 of MV Act
against   and award dated:13.05.2004

 Mi/'c.cccc.No.346/1998 on the file of the
 Judge (Sr.Dn.) and Additional MACT,

 RaneAb'en'i3,i;1'::'vrpartly allowing the ciaim petition for

co:-"r__1pe;(1sat§..oAn and seeking enhancement of

 coInp*eri'sation.

This appeal coming on for orders this day,

  _"}?l.G.Ramesh.J., delivered the following:



MFA.88-35.2004
|V|ISC.CVL.l\%O.106188-.2010

JUDGMENT

Though the appeal is listed for orders,

of the learned Advocates on both sides,

the appeal on merits.

2. This appeal by claVim_antsVdirected ” it

against the judgmen:t._.and’..*avya1fdldated’ “13 ,/.~05/ 2004
passed by the Additional ennur in 1\/[VC
No.345/t99g.r.«si:,§;\r the Tribunal
has Rs. l,54,000 / ~ along
with annum from the date of
claim payment for the death of

one _R.afeed”‘ may vehicle accident that occurred

/ms; «

appeal, the appellants, who are the

parlentsand the younger brother of the deceased, are

0’ seeking for enhancement of the compensation awarded

Aigyl the Tribunal.

Mf3A.883S.2{}{}=%
MiSC.CVL.NO. 106 188.2010

U’:

4. The *fin_ding of the Tribunai that the accicient

had occurred due to the rash and negligent

both the drivers of the Autorickshaw and

traitor is not in dispute. Hence..:”{%1€.Qr1?§y qiJeistio’i1_i_{or’._V V

consideration is as to \\’hethe%.V the” apipeil-ants”

entitled for enhancement of tvljie~._comipe_r1sati’on”~–éii/Varcied i’

by the Tribunal?

5. The T.ribun,a1;~v:o§1 a’n’&:a’pii5reici*a.tiion of the oral
and before it, has
i,i54,000/ ~ under the
following

1 .Lc$”ss_of it 1 ,44,000 / —

of ‘ei<Vi};)_e_ctanc:y 5,000/ –

j3» 1?u'1a,§§ra1 expenses 3,000/»

and transportation
V [expenses 2 ,O0O/~

total. 31,54,000/–

MFA.883S.2004
MISC.C\/L.NO.106188.2010

6. Learned counsel appearing for the appellants

submitted that the compensation

Tribunal is on the lower side and be

appropriately enhanced. l~lo\5;{ever.,, }leari1_ed–. ‘c.rJvu_nsel,’

appearing for the respondents supported

judgment and award. He speci~fica.l,ly stibrnittedfgthat the
Tribunal ought to have..l:,deAdi1c€;_ed”oneijihalf of the income
towards personal an_d”*li.iziiig’ the deceased

instead of.oIi—e ~ _ V

deceased was doing
laundry work onA,_jc.oritria»cit.–‘ basis at Bapuji Residential

School, In the absence of any

doaimeintary evidence relating to his income, the

Tr_ibnnal_, “hla-svijassessed the income of the deceased at

which comes to “€3,800/M per month.

Thouzghlthe deceased was a bachelor, the Tribunal has

it ‘..Vo1<i.l3r'i deducted 1/3"'! of the income instead of onemhalf

….«towards his personal and living expenses and by

"(
3

9._ ;

2%,’

vi

.é%~–;;3

‘E .

.:’-«xi , ”

f

If

,/
I,
/’

MF/\.8835.2004
MISC.CV%..NO. 1061882010

-H}

adopting the multiplier of” 10 wiiich is appropriate to the

age of the mother (63 yezi:”s), has assessed the to4ta}i”~Eeis.s

of dependaricy at %’i,44,eoo/424,400 x 10). –

legai infirmity in the eissessment ‘ifieid’ei’_’:\. ii

compensation awarded under the;’t>At}iie’r’~t}1ree }’1e’etcivsivii1S’57–:

cannot be said to be on the .I'”‘u,jer siide. ‘TiAI-E; is

devoid of merit and is a_c<.:oz'dii1«gi§"'dismissed;~..

8. Registry is the LCR
forthwith. 1v1;:s;;’c’.”‘;:;c:};-V1.ibisigsé/é0.,iIo°”fwd for return of
LCR standsji

Afipeal ” h
J LEDQE

sa/s
~ JUDGE

Knriv