IN THE HIGH COURT or KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 23rd DAY OF AUGUST, 2o1vo?:f..
BEFORE 1' 1'
THE HON'BLE MR. JUSTICE A.S. Bo.I?I¢I}I¢:I\IAVi..::~ iv ii
M.F.A. M7313/zaeg -L ii
BETWEEN: V' 1 i ii
Divisional Manager L»
United India Insurance Co. Ltd., '
Divisional Office v
Maruti Galli, Belgaum
APPELLANT
AND:
1.
is
_Age: Major
Smt. Mahade'vi_ - V ,
W / o. Basavaraj" 'H. k.ka:rak5_ ii
. '~PaVith_ra
1:»; of Basavariajé Haiékaraki
Praveeni
S / o. Buasavafaj "Hakkaraki
'Reispondents No.2 85 3 herein
' Since rrrinors rep. by their natural guardian
_ };'-/Eo'f_hea"~'the Est respondent herein
3;
5
E
E
ix)
4. Smt. Eravva
W/O. Ramappa Hakkaraki
Age: Major
All are R/o. Kittur
Tq: Bailahongal, Dist. Belgaum
5. Mohammad Rafiq C. Bani
Age: Major
R/O. Gurwar Peth, Kittur
Tq: Bailahongal, Dist: Belgaurn
(By Sri. K. Anandkumar, Adv. for R.1,fi{-:I'nd"'Rf4
Sri. Ashok R. Kalyanshfi-§i;ty, A_;dv._ VfOr.;R--.'--}
Sri. B. Sharana BaSava';--Ad.*.J. 'fOr§R_5) M _
THIS IS FIL1f;E"aU:}'--S SO O§fvJC.'ACT.V.l%QAj1NST THE ORDER
DATED 13.3.2906 IFA{SS1ED«.1_N__ "wOAf_/ SE7: /2000 ON THE FILE
OF THE LAEOOE:1_:OFF*IOE}9{ ".'A_:1:\:vTDv::§COMMISSIONE}Q FOR
WORKMENS ' ¢OIV1'EfENSATID'N_,__ SU}}3»~DIVISION--2, BELGAUM,
AWARDING. 'cOMFENjSA'TIO'N OF RS.2,09,920/-- WITH
INTEREST OF'FI:e_VS.25','I-9oA,rV4' AND DIRECTING THE APPELLANT
_HEREIN_;TO uDEPO'S-IT' SAME.
A» ;"'THISv._,A1>'IéEAI, COMING ON FOR HEARING THIS DAY,
THE.COfoR'I"«Dv_E_LI§7'ERED THE FOLLOWING:
JUDGMENT
appeal, the insurance Company has called in
Vwqueséion the award dated 13.3.2006 passed by the
E
A
M
RE3SPDN’DENTS ” V
since no evidence was tendered in that regard. The said
reasoning wouid be applicabie to the present facts of the
case also. Further since the Insurance Companj>~«._.i11~as
thereafter satisfied the award in that case and
prosecuting the present appeal orJ….th_at grounid;»wiI1’g’_rn0-fig ix
survive.
4. The next question’aiithat arise for
consideration is MFA
No.6068 / 2002 the reduced, the
same is to ‘CQ::”th€C’.? It is seen that
such reduction said case since it was a
case of injuries* regard percentage of loss of
vs_earning_%jg:cap.acityV”ash:vtaigen was reduced. In the instant
seeking compensation in respect of
V other parameters are found to be in
‘order, ihuthetiicornpensation awarded at Rs.2,09,920/– in
;res_’pec;t”of death cannot be said to be excessive.
5. Accordingly, the appeal being devoid of merits
is dismissed. The amount in deposit may
disbursed.
N0 order as to costs.
‘G