~ 1 -- "M:FAa953.o4
IN THE HIGH COURT or-'
CIRCUIT BENCH AT GU'1,BaRGA
Dated this the 5'*§"£é1y'0f '
mgmswg 1 % % A
'mE HOIIPBLE MR .V}'iI_:ST1CE {3 V Ktinmk
THE Hor1*nLE §:R Jiisffitgvrg; KESEIAVANARAYAHA
Malscellaneoiiss Piitgi ?§fa 6__968 of 2004 [MW
§_m.2v:§m;j[
__.c:;§2:$N-'@fA;:. II-£.$'.jI42ANCE'E COMPANY Llmmm
'FaE's-"%1ONA:; <:12'**s3«'.i.'jQ'_.E'
:;~1~f«:;1,N:"; CO'M_]Ef'LEX
' '*3€'r;_45, E?:EZ'SiD~FJ\§C'Y R01:
_ aA;¢.€;;.u,'<::sR 0:25
' BY 1irs..gA:}M»I,N1sfrRgTwE OFFICER APPELLANT
" . V' ._ Sudarshan M, Adv.,}
:2.
L.
~suvA:é:~&;'a;"""
, .§«i:; SHEKHAR KADAMANE
* "AGED ABOUT 3? YEARS,
-. £<gj:;3.*i*0i2AV*:
".:aEL.gfiPUR ''1'{} 85 DIST
2 " z :2' . 'V ERASHANT
S/'O SHEKHAR KZADEMANE
A.C§ED ABOUT £4 YES,
''3 PREETI
k\.\.J\.ll\i V-J!' nnnucninnn n.-.m x.uuI(§.. «gr uwmmnm mun /0 E§HEKHAE3'KADENi;ANE *
AGED 19 YEARS,"-V ' "
£2/0 Bé\GALK£Z*'f'~ .
4 ff).S}{"§;3E{HAR-«.§{F&DE'MAI§¥§ '
1"-°%.'35'.'«33';"_3~'? YEARTS%;M .%
.... 'MINQE:§?E;§»--B'r'w.1~:1o*1*1:«:--ER*
AND.» NATU £¥AL«,(_3UARDIAN
1. 'R55 H}:3"REI'N,
8 L SHAN?fA}€'Ar'PA*--
'eta; 0 AD:.vE'~?PA.-- SIDDAPUR
Mt-'K-J_()R,V '
RfO BE~LA_G;»§LE
VVVMUEDHOL TALUK 85 B1STRi()'E' RESPGNDENTS
9" Sri. Babu H Metagudda, Adm, ibr R1 to R5;
R2&.R3-~Minom rep. By R1;
R'? -- Minor mp. By R5; R8 --- sseivcd]
V .. THIS APPEAL §'ILEI} UNIBETR SECTECEN i'?3[I} 0?' MY AC?
A-C3~AiNS'1' THE JUDGMENT ANSI AWARD D"I'D.24,5&04 PASSED {N
A "~.2v3vc N081/{)1 era THE FILE 01%' THE 9521,. CIVIL JUDGE {SR5 mg;
«as mm, MEMBER, Macmv, BEJAPUI-E PARTLY ALLQWEL) wim
COSTS, AWARDING COMPENSATION OF' i?S'4,5{},O€3G/-- WITH
ENTEREET AT 6% RA. ANS DIRECTING THE APPELLAIW' HEREIN
TO PAY THE SAME AN13 §;'i'C.,
- 3 -- MFA6968.04
TPHS APPEAL Comma ON FOR ORDERS,' DAY, D V
sgmmmm Kvmx J., FASSED THE F0tLou{;N'r3:"- . -.
JUDGMENT
The appeal by the ins-ui*aP.-rte xtii1id6i*-.’$é’cfilG.n
1’73[1j of the Meter Ve1V1i{:lt:’.§’A_(::’t-,_tV_ uAct’].:
In an accident at ‘zsitotor Vfvehicie bearing
reg’stration N<3.i*i§; titg breadwinner of the
claimants -. 5-» a: . pexfson ; Shekar Kademani
SuCCU.Hi11I)fi{§j:_tO*$€Sf€Ij(~3 §;:jjt1I9ief3Wthat he sugared in the
accident which_ behind the
-?~’\
deceased person. –‘.1’i1e ac:{:ide:1t”va:1d. the resultant death of
the breadwimwr V7g.3_4vtc:,V the dependents to file
claim-V Case VNo.V’8’}V/2_QQ.i before the Motor Accident
._ _Bijap13r at Bijapur under section
mmcz;
..c:1aim’w9’as centested by time: insurance company
._i”‘1a:d7–pf0videé cover to the owner cf the vfihicie
V .{:3_u:si.9g1’g-Erie accident.
uuux: Ur nu-umA:AnA 2-nu:-1 {..’UURAE’,.-GAP’ KARNATAKA I-t!G!-I couar OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA I-HGH COUR1
— 4 — P~ilF’A6968.04
4. The Tribunal after examizfing the _h.avi11g
regard to the age and income of who
was Werlcing as an ‘AlIe:1d<:'ii9*AAOi1O1::';*a
the Government Depaxttglene,'
of Rs.4,5{},()()0/~.
5. The c0mpefiSetit;§r.I._V I32s.4,5(),£)(}(}/ ~ was
made up lmfijer: V’ ‘ ~.
Towagrdeloee –~._ ‘ Rs. 4,36 ,696/ ~
_ Q3″ Rs. 10,000] ~
‘I5Q\va;iiVSO’f;1I.3era1’ — Rs. 3,0001 ~
3’§;*ea1 e – Rs.4~,5():{)G0[–
I COURT OF KARNATAKA HIGH COUR_T KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COUR’
6. —It is ” 1-‘3.W_a§'(3, the present appeal by the
insufagxce’*::o11e1§:;:r:§;,'”=eontendirxg that the trihunai has
Cgmmitteé. 55:5, ehooeimg a wrong muitipiier ans}
A the Salem: Vizjgeeme has not been properly taken for the
§3,:1;1″}jeeOfe computing the less of sugsport 1:0 the
V tiepeiidexits.
w 6 ~ i’\«§FA6968.(}4
11. The other ground urged by £eaz*11(f3§i_ Vfor the
appellant is that the net salary Ifiaken
and not gross saiary etc.,.
12. On the other _ s:I~I:;’« igfiarng Earned
counsel for the ;:1aI2;$3_I1:s_{vou1d point out
that even if the corrected, the amount
awarded .<;I1:Ihe two other heacis,
and funeral expenses
is ilU'fi}§i§ has been awarded towards
10136
_; We tfiat the correct muitipiier as submittad by
I }eé::11¢d…_c0unsei for the appellant –~ insurance company is
i LUUXI U!' KARNATAMA HIGH COURT 'OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
II3€€I} applieé by the tribunal. This
I1:*raAIc:'..i¥.Iii3."a;es (:c')5'i'z'e:t:!iiJ0I;';:I'II A However, we find that the amoun:
'*:;I1gi&%9"'1.;\he haad consortium -~« I€s.1{),()€;){)/- and
/} IA''-:<:Ifé;pIIens*.es — 15%s.3,OO(}/ ~ is quite meager,
»parfié,i1ié;fl}?, as the compensation towaxwjis C{)I1S(}1'I1i1_11'fI1 can
§/I
– 3′ — MFA6968. 04
only be to the spouse and the deceased bemnd
twe minor children and aged mather.
14. Strangely enough, thri »§e (:¥t:21S§§;i»’1f:gv§}”iis.jiv€z!s,
ressponfient being anefher Wife-..and T “1f::s p0i”;d{2ii’£.3’V ‘£3 85 ‘7
being children of anomé?
1.5. If c:{);.’1s<)rt:i1;f*,L14;uV::i{%7«i;1.a:=..1f.-ed. by the {W0 WiV€S,
that still £¢;av_es wigiiibut any compensation
and *i;t1_ an aged mother, we
1"'};-a1'¥$"jV been compensated under the
hazy; '1os:s éiffection' 1:0 the mm and kin. We
I wvvm vr HMKWHIHHH rm-In V-UUKAI; gr numwnmmn. mun LUUK! 01- KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COUR1
find that the <§ii'I'.<:="i,%z'c.::z»f;{::r;~f:._ total quantum of
con1pé;1sati:§fi:~ thgt is tci be:—-.-szwardeé lmdtar the head 'iass
of <:ic1.'.{c¢':};§i£:;ér:3:(:3?.' the muitiplier is to reduce the
amérixgit Qf ' ' :é.j_0f$r1peI1satio:1 LlI3.d€I" this head at
~» by é2,1}éut Rs.33,;'39i2j ~.
L’ {he 3_II].O’i,lJ£1t under the head ‘£055 of
has to be reduced by this amaunt, the:
~ w—– v- mum»-m-us mun uuws-. yr nnumniana mun uuuxl 09 KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH com:
– 9 — ‘ CA./jf _n»::éAs9’6’5,04
though for clarification 0f ».14egaiT (flea?
that the mL1itipiier app 1i’c:ggbie”i3 “’12.’.’
17. App1icatio1’i ‘~..Qfl ‘véeégnd respondent
seeking fqr of the firs:
is to this respondent to
move the attains the
age d”21 W N
18. ‘I’i1’1s appezil as one In)’: Waxrantirxg
…..
. . . E/’
JUDGE
SCI/”Z N’
JUDGE