INTYREHKH{COURTCH?KARNATAKA
(HR3flTBENCHATDHARWAD
DATED THIS THE 22nd DAY OF JANUARY, 2019: .
BEFORE
THE HONBLE MR. JUSTICE V. JAGANNATI1:ANjV'LV.: V"
MISCELLANEOUS FIRST APPEAL No.2 I753/;'2"GoT<gIMv;,'_'
BETWEEN:
SNIT. SHANTHI BAI,
W/O LATE SWAMY NAIK,
AGE 57 YEARS, OCC: AGRICULTURE_,___
R/O M.M.1-EALLI TIIANDA, .
TQ. HOSPET, DIST. SELLAR-¥_.
_P ' f.;»._APPELLANT
(BY SR1. HANUI\/1ANTHAREI)[}_Y" S.A_HUI_<AR, ADV.]--.._* __
AND: _, _. ,
1. SRIKUB]§.RNAI1*sZ . I I
S / O LATE ISOW.A1VVI'jY NAII~:; .
AGE 38. YEARS OWNER CUM RIDER OF
BAJAJ F.LANT'IN.A MI')T.OR ,CYCLE.BEAR1NG
NO. KA--35/L-6349, RxO.M'.M..H*AL1..~I THANDA
TQ. HOSPET, DIST. 'BELLARY':--.._ '
2. THE MANAGER EAJAJXALLIANCE,
GENERAL~INSRUA'RCE COMPANY LTD,
I V" . NO-...105A,-FIRST FLOORCEARS PLAZA,
, I36 RESIDENCY ROAD, BANGALORE 25.
A (ET SvRi;..I£/I«..§§§VSIjUV]I?:AGAR, ADV. FOR R2.)
...RESPONDENTS
T-PIIS-A'PPEAL IS FILED UNDER SECTION 173(1) OF Mv ACT
AGAISNTTHE JUDGMENT AND AWARD DATED 5.12.2008 PASSED IN
MVC NO,..1"3S5/07 ON THE FILE OF THE MACT VII, HOSPET, PARTLY
., ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING
_ ENRANCEMENT OF COMPENSATION.
. THIS APPEAL COMING ON FOR FURTHER ORDERS THIS DAY,
I = Ti-IE COURT DELIVERED THE FOLLOWING:
JUDGMENT
Heard learned counsel for the parties in respecptlsiofthe
appeal preferred by the claimant seeking enhan'<':einjle.rit§'
compensation.
2. Appellant counsel subirnitted’~’that, the
erred in restricting the liabilitj_o’E..the in~sura.nc’e up 2 T’
to rupees one lakh, which is erroneous andconsequently,
the compensation is also on. tlflfii losisk’eri’tside under other
heads.
3. _ learned. counsel for the insurance
company argued’-_th’at tih’e:ei’lvi’otor Accident Claims Tribunal
erred in cdeductipng’ / 15*’ but it ought to have deducted 50%,
“as the wasiiitihe only person left by the deceased and
is-.wh_0 hais’~…sourghit compensation as a widow. Therefore,
relyi__ng on Sarala Verma’s case submission made is that 50%
i”‘»deductio_n ought to have been taken. Secondly, amount
i.”i.Atowar’ds medical expenses could not have been awarded by
the Tribunal is the furfisubmission made.
.|,
4. Taking into account the above submission made,
the compensation is recalculated by deducting S00/O’Vr”..’fi”‘rh1lput AV”ir1VsV1VV11″anceV
company by the Tribunal ..restrict’i1’ig to irupeesi one iakh is set
aside and the entire a1’1’10’1.iI’_1_!t’ q’uani’tified shail be paid by
the insurance .-ciompainy 51°’/of Out of the
compensationnoinv.»-aVrrived___a’t,, V7″f’)%_’be_ kept in deposit as the
appellant widoiiir of the deceased and the
balance be “‘IZieposit shall be for a period of
three years in a nationalized Bank.
‘ ” -» disposed of in the above terms.
Sd/–s
Iudqe
” kmmfi