High Court Karnataka High Court

Laxmibai Karenni @ Talwar vs Mallappa Kullolli on 15 April, 2009

Karnataka High Court
Laxmibai Karenni @ Talwar vs Mallappa Kullolli on 15 April, 2009
Author: K.L.Manjunath And Rahim
IR'THE azaa coma? 0? KARRAEAKA _
cxncuzw BENCH Am DEARWAB g& ' 
ngmgn THIS wag 15"'mAx GF A§gi£ fififi§f;f,
PRE$EHT ' , .. .3
Tfifi KGE'BLE M.JUsi:cEfKffi}M$§§vfi¢3f;;
 &gB.2 . % _ V .
THE xcmrsgg Mflfifififiififi §Afi§A3§HIM
MIscgLLAxEoUs*§iR$¢1$é§EA§QNo,386;2oa5(Mv)

BE'§'i!?EEI33

1.

fiLAxgi$a3,fiAREfiu: @[TALWAR
¥{a_fiAHA$Ev*Kga;§m1 @ TAEWAR
AfiEB.22%YE§RS* ‘

zg'”aAaapEA KRgnn: @ mALwAR
. a,s/o,ALL§9A*KAamnmx @ EAEWAR
AeE§»§a xaaas

“Tf3, “N@ELé§fi§ KAREEKI Q TALWAR

§{biBAsa$pA KARENEI @ TALHR
gnaw 58 YEARS –

an.ALL’Afig R!A.AKKIMARBI

. M$§fiO£ TALUK, B&fiLK$T nxaraxcm

. AP13ELI..A2~T’I’S

-” {BE sax MRflTYUK3AX TAEA BANGI, ABV.,)

5%£;x

1. MALLAPPA KGLLOLLI

3/0 CHANHAQRA KULLOLLI
AGED 48 EEARS

RXA MAHALXNGPHR

MUDHOL rALUK _-mH
BAGALKQ nzsrxcw ‘

2, BRANCH MANAGER _V_ »A-u T,._
HEW INnzA.AssuRANcE_GQ. LTD ,_’
RATHORE BUELDIRG “‘> H
Bus srgxn ROAD_ ,m_a_u_
GGKAK, BAaALK0$apIsTR:c$._F,

‘~%- 2 3V ‘–” Rsspouasnms

(BY SR1 p.x.§A$AR,”An§g§’E§R @–§:°
sax sAcHI§’$;mAaanUa,*Anv;;»EgR R~1)

THIS mtg xs_§$L3n UNDER sscwzox 173(1) 0?
M.V.&£? ;AGAINS?r_THE~,JUEGMNT ARE .AnARn DA$ED
5.4.2oo4,y%ssg§\1mfgvc 30.433/2093 on THE FILE
0? _THE “§g:Hc29AL “CIVIL JUDGE (SR.BN.) AND
J.MgF.¢¢ a MEEBER, MA£T«VI, JfiAXfiAHfiI, §ARTLY

=.AL;6wxHG« THE ‘cLAzM FET2TEOfi goa cogyausamxcw
.éHDV$gEK1§@ g§HAxcEME§w 05 GOMFEHSAEION.

‘~ 7,’fEig_A§§EAL camxxe ax FQR HEARIEG $313 fiay,

JAQAB J. , EELIVEREB TKE F€}Z.:Lfi*¥I’1*¥G:*-

sl3’?;3B(‘§rI’:t$1~T’Z§’

” Against the judgment and awarfi; in WC

‘””fio.43Q/2093 on the file. sf Mgam, Jamkhandi

*’2.-/
5&3 %

….3,…

dated 6.&.2§G4, the claimants are in appeal

$ee.3r;ing enhancement .

2. A§pa;ent1y, while ane

travelling as pilliovn ridex

friend on a mater cyclé”1«’b£§:az’inég7. “r.égjis’£~;é4§:tion I

I\$0.KA-29/K-$192 an 1:;T_._i~….2eoi3-,V and
negligent. dxivmg, the v:;ehicl:e”‘-zggegii with an

accident, as a ” ‘ 1.ée.§:.:_Z£f’}’.i} ..»«’+’;sr1r1ich, Mahadgva

suffé : *é%Qi=…fi,;f;§§;i$;5Vi:=3;é§».; a.nd’._”VVé1§ccumhed to the gauze.
2413.5 zwifimzé -an§§ ‘~vfpa;4é;3§€;s ladged, a claim. geeking

a<9;m3; er1$§3;'?c;i oi:1VV"Vr::zi"v_'¢"£ie ground that the deceased

we:%.,é' an :a.:gz:iai1f;"£;'t;:z:ist and was S1l§&£\l'iSZi.f'ig' grape

*g5*T;a'3:d,$z7;: V;¥2Qi*;<§I;":}1aci an earning of R$.363/- per day

h;e.§.§.é§Y3:: aged 2'?' years at the tizm of death.

3 . Tha claim was resisted by the

' 13:espondent$ disputing the allegation ésf

negligenae attributed; to the ridar of the

offending vehicle. may also disputefi. the

r":f"o

W4-

alleged income ané other afipending

circumstances pleaded by the c1aimantswf H V

4. The tribunal, consifigrifi§Htfi§’vi§eg¢é_

tendere by claimant No.2 as $:W.i ané §is§7§he 2

eviclexme sf eyew:Ltnes S:_v””~13himappa _ flangi
as P.W.2, accepteé the_ciaimgnté?”a§$§ that the
accident was due £d n£g£igéfi§a Q£ the rifigr cf

the offending_vmhidlé} with rfigérd ta 1953 ofi

égpefifiéficgg fifié’£ribun§i”§id net accapt their
c3nte@tiwnV–:fifiafi ,:E§é~ daceaseé, was earning

Rs*3§Q/%”pgr.§ay; V The tribunal, howaver,

“«_n¢£icga that being a supervisor and owner GE 2

Q:a¢te$%§S gfintas of land, the dsaeased must have

an eazfiigfi sf Rs.6&Xm per day whiah wmuld be

‘y.R5.1;Sé8!w p,m. and Es.21,fiG0f~ p.a, Saduating

” 1f§¥ towards his perfianal expenges, Rs.1&,4G8f~

‘” “: Qas chasan as tha data and appiying the

mnlt£gli&r Qf 1?, Rs.2é4,SOO!~ waa granted

towaxfis tetal less ef dapenfignay. We are

§¢37/

-5…

satisfied that the saié amcunt is on §fi§ :¢wer

side. The income Qf a person sim1l§ily §iafi&H_

like the deceased would nafi have beefi i¢$sfthan

Rs.100/- par éay in the y¢§§z zééé ~wnéAV gag

acciéent cccurrea. The£éf0re;’i§=w¢ui% Ed safé
to taka his .§ngcme é?%figA 3§ti¢fi%1i¥ afi
Rs.3,GQ9/- p.m. ff §X§£ @gm$é§#qteé, it wculd
be Ra.2é,QQfifi€}§,%.g ‘£h§;#m§§£#lier chosen by
the tzibfifigg is fi§ §fi§1i@§§1e’ta the age of the
deceas%é”%§§ £$fi3; §fiéA£6t%1 loss af dependnay

wQuid . be’ –Ré§4}Q§;Q@Qfm. Eawaxds loss af

¢cn$Q;tifimV’aQé ¢émjugal relatimnship ta the

‘ *,f$fi§tgQla;mafit;–iave ***** and afifiecticn and cara ta

°L¢:§e§V¢ifii¢afits and towaxds less ta egtate ané

xagmbuxsemént af funeral and other ex§enses, we

H,award_a tgtal gum mi Rs.éQ§G§@!m. It is faxther

‘ n§€iced that the claimnts have pent

*.I:: Es,2Q,0QQj~ tawaxfig t:eatmgntT ef the: éeceaaad

at M1533 hc$§ita1F aftez he suffered injuries

in the accident and lmafiere suacumhed. to the

Skfip/”

M5″.

sane. Therefareg the claimnts ara; “:z.;ward,eé;

Rs.2G,$§8 ,1 – tmasaxds E’fiil”{$”§..1.X”S@E§’§’&2’3.’§Ie

exyenses. Thus, in 3115, the a3;a;;:sé;;fms:.A_T.”w@~a1ldT

entitlfi ta 3. sum ef R3114$8,.V§€}Q;/~= _.:a¢$._:é§jain5§i:___

Es . 2 , 1% , QGS/’–~ a:=:a.::.'<:Ee;:i_ by –.ft 1'*se
enhanced confirzs a.tic*:££' " Vshai. 1 " . _ W;i.,%::ta:c*e st.:
@ 5% p. a. and V by tha
insurance gongangf iéieeks fram. the:

date of xyadeiigut é:7f ;$:zE–' "'*§:}ii.<_j,.é «order.

';5;'Vc5§si§a£:$g"the age af tha first
claimafzéghgé _ that 56% sf the awaxd

a;e$:;u;§t wifiz.___Q:.;:pQx€:.ic:na¥:.e interest shail ha

» g;vg=.t§<_her amé. the balanaa Qf 59% wifih

izztazest shall be shazzefi by the

p§,'z:'i;e:é*;s. i.e., niaimnts 2 arzd 3. Quit ef the
. Ct,-(iii?

” n so as:-§~a% to each sf the alainzazzts,

are perfrmtfied ta withdraw 25% and tha

” balance’ 9f 75% with prcpartianate irztarest

shall be kept in Fixed Bepasit far fiva years

§5~’v

_.**;..

permitting’ them to withdxaw the i$§érest

periadically.

65 épeal gtandg difipdsad éfi in’fi@£mS cf

this crder, ‘q_*- uW

Judga

;gz;;~s}?}71i.g%’., qx_W2s€;§”V’ “””