Karnataka High Court
Gangarangamma vs Ramachandraiah on 14 August, 2008
IN THE HIGH coum' OF' IMRNATAKA 'AT
DATED THIS THE :4'I'H navvapzjxuééusz?
Pksssmf V Q %
THE I~ION'BLE MR.
%
THE HOIVBLE i\rA!A3§:'..._:}'_{:J.S'f"§V(A}$§ii}'E§¥f§€)'jPANNA
M£SCELLAr§'E{,}LISV FfIi'3S'F_ 16/2005 (MVC)
GANGARANGAEEAV-«w.._:""A "
wéo GANGAIAH' _
A ED ABOUT 39 YRS, v
RGAT VADEGH_A'I'I'A . * "
K NITAL'I'Q.,
UTPAREDURGA HCBLI,
v '?'----'--hiKUR DISIX,
. . APPELLANT
{ B_:,r Aéautfr. "F;{é;;KA':§P'ANA, ADV.)
* QAMACHANDRMAH
s 0 LATE BYRAPPA
c ANDRAPPA BLDG,
NEAR mmmm TEMPLE,
HEGGANAHAIJJ,
BANGALORE.
2 NATIONAL INSURANCE CO LTD
35 G ROAD,
BANGALORE 560 001
_
(By Sri : s v HEGDE MULKHAND, A»1:§_V. FOR 'R2. _:j % 1
THSS APPEAL ES FTLED ms 17's: 11 joF'Mv ACT AGAINST
THE JUDGMENT AND AWA12!) BzK'F:ED_:28..f;.;?0Q5 PASSED IN
MVC NCL1690/03 jam 'm;a:..§«fmE 'QP*_'l'HE xv} ADDL. JUDGE,
MEMBER. MACT..-.Cf.3_UR'":? QF".sMALL_~V._cAU$Es, BANGALORE
(SCCH-14} PART1;%g.-- gzmwasnc '1'HE"CiAi'M PE'!'1TION FUR
C0MPENSA1'If3«'N*'4 'u.;sE:s:K1NG«,' ENHANCEMENT or»
COMPENSATION..;- » '
T11}; A;§pea1%c..%jxfifig_i'g5n iur Orders, this day, Dunn:
VERHA, J.g.. the fofilmving :
IV A' .....
appéflant *J Szzi Hcgdc Mulkhand, Lemma oolmscl for
.. ; % ~ . __'mgpqnd£-.m'No.2.
2. This is 3 claimant's appeal under Secijon 1'73 (1) of
[the Motor Vehicles Act 1988, against the ma dated
28.02.2005 passed by thc Motor Accident Claims 'I'ribmm1
(for short the 'Mama, Bangalore, in "
whcxeby md whcrcunder the solar: alppc" >113'?
Rs.2,91,00{)/-- as 'for V
enhancement.
3. All 'been dhpumd
befone us. The; hetbne the
mar which no the aim petition of.
the advanced bcfom us is that
while =5; of the appcflant, the MAC'?
vgzavcly}:§ii*c"ti in the conclusion that the dammed
50% of his income on @sc3£ In
was workm g m a Clcmcr drawm' g a
aalaxy' bf R' !:§..2730[- per month mt} was hvm' ' g in K@al'
" {'f__ . District.
spent more than 1/3"' of his
obviously he was giving the
appellant who happens to be hi3.é.'z:gother;. 2
5. To buttress Counsel for
the appenam has placed Bench of am
Court n=:portod2_ « in the case of
LAKSHMAN ) VSUSHEELA came
cHoUn}iAiéY has been drawn
to pan: 6"'.th:a.5§i', hereunder.
e if is, ""i1'bdul Khader, learned oousnaei
, gp;3¢azé1'1«_g: 'f9r the Insurance Company, submitted
3 Ciiuft in several decisions has observed that
spend more on themaeives and
of their earnings will have to be
u j deéiucied towards personal expenses. This may be
V' in respect of bachelors living in cities where there
so many diversions far spending money; but Int
E so in a small backward town where the deed was
living, where the opportunity fior spending money
would be very much less. Therefore, we consider
deduction of 1/3*' towarda personal u
be appropriate."
6. In the light ofthc (hen " A
been strenuously tbr thc
appellant that in View iisaturcs of
this case, it can safely deceased must
have been spggt nimscxc If that
is taken to B' m%&A- m- {groan be the mount
of depc::1:iviencyTV 1 _ _'
7, Counsel ibr the n°:spondcnt-
}ngu:i¥.=:noe:.. placed mhancc' on a jud@cnt of
gif reported in 2004 AG] 699 in the case of
jfiim ANOTHER ---vs» KARNATAKA CEMENT
'PIPE FAQIJRY AND OTHERS to contend that generally
:§1:§;x§%'it_.is a case ofdeath efa bachelor, 50% of the mama
he dcducw from the tram} income of the deceased.
put forth this point further, the mm Colman} pimed
mfianeconpmas7a;nd8ofthcdet:%n<:iead supra.
W
iooldng to the peculiar facts and
of the opinion that the
50% of the income on the that
been spent by the on social
status of the appellant their family
backgmund, thg; and Inna such
other ihctoija' d9uh£?._i.n_ mind that the
deocascgt than 1/3rd of his
income tznf 213m of his 'meme he
must have fig) mother for my This
_._we }még;1"s.:.~ as case on account of the facts m
Piici cifher point was urged bcfzm: us. Thus, the
W 'bf; compcnsaéon is enhanced to R3.3,68,0{X}/--
V A' Thmc Lakhs Sixty Eight mama only) afbr
V 1/3"' oftlm income which the deceased must haw
spent on hjmsclfmstead of50% as done by the M501'.
*2»
The appeal is allowed to the cxtcnt "'
and the appciiant is held entitled ibija
amount shall carry interest at sghag by
the mar, Bmgalorev by the
Insmancc (Jompany. and
her husband in the same
proportion azi MACT, Bangahn.
ih c this appeal is 31% in
part with }i1(; izzrjélcr
Sd/–
Iudge
Sd/-
Iudge