IN THE HIGH COURT OF KARNATAKA AT BANGALLORE DATED THIS THE 16TH DAY OF DECEMBER--,.'4426__}A:'C!' " BEFORE O THE HON'BLE MRJUSTICE
M.F.A. NO.105,E’>2_/2%U(O);8
1 RITESH
AGED7YEARS
MINOR 1s¢RE1?REsENT1:f.D_’DY» ‘HIS’
GUARDIAN {ms MOTH ER APPEIJLADJT No.2
2 SMT »
AGED 29% Y’E3A,RS
W/O LA’Ij’£Q GC!PAI,A«GOWDA
3 SPJSA O
AGED__69YE:AR3 ~
Vs/o MDr\_rrA,,VGov2rDA
– _ 4 “””” ~ ”
AGF,D_59_YEARS
” ‘W/,0 ASEDA -“GOWDA
. ‘ALL AREARESIDING AT BADANAJE HOUSE.
MALAVANTHIGE VILLAGE.
BELTHANGADY TALUK
gA _ APPELLANT5
¢ QIBYV SR1: P KARUNAKAR, ADV.)
1 MOHAMMAD HAJI
S/O KHAJHA HUSSAIN SAUKAR.
MASARAGALLA.
DEVADURGA TALUK
RAICHUR DISTRICT
2 THE ROYAL SUNDARAM ALLIANCE INsURA.NI’_:E’_””
BRANCH OFFICE RAICHUR
REP BY TIS BRANCH MANAGER
(BY SR1: KSURYANARAYANA RAO..’ADV; «FOR R2. AND’
R} SERVED} * ” ‘
‘RE3SF’ONDEN’f$ ” A
MFA FILED U/S 173(1) «OF ‘ACT AGAINET
JUDGMENT AND AWARD DATED: 24.zI.20.os, PASSED IN ‘
MVC NO. 1535/2003 ON THE FTLE OF THE CIVIL JUDGE
[SRDN] AND ADDL. CJM, MEIVIBER. MACT, PUTTUR, D.K.,
PARTLY ALLOWING iFI~IE–; ,c:I,A_IM PETITION FOR
COMPENSATION AND ‘ ‘ SEEIQNG _’G-EIIOHANCEMENT OF
COMPENSATION, I”
THIS APPEAL c:’O1\/1I’NG _O.N’–v_F’OR« FINAL HEARING
THIS DAY, THE GO-uR’I*F.DEILIVERED THE’ FOLLOWING»
M E N T
Thi;~fi_’appe’ai Claimant for enhancement
Of Ceigrtrtipensz-1tic}I:I: I1wg3:.rded by the “ribunal.
_ 2. the sake of convenience. the parties are
..a’E”t.fIey are referred to in the claim petition
‘ . V ‘OefOI_’e ‘i”riburIa1.
A ” 3′: The brieffacts Of the case:
On 8.6.2003, when the deceased Gopala Gpwda
was walking on the left side of the Belgaum Bagaiktiige
road near Karadigudde, Belgaum Taluk, V’
iorry bearing registration ‘erg
rash and negligent manner
As a result, he sustainedrgrievotts*-injuries and
succumbed to injiiriges é’VG0i}ernment
Hospital, Belganm. child and
parents MACT, Puttur,
D.K. ‘as.s,47,o0o/~. The
‘i’ribun_ai,_ Z a compensation of
Rs.3,83h,8¢:iu5,/ve at 6% p.a.
As is no dispute regarding death of
V i§he_de,ceased.in a road traffic accident, negligence and
H insurer of the offending Vehicle, the
Onlir that arises for my consideration in the
A is:
Rs.10,000/- towards ‘loss of estate’ and Rs.17,Q{l_O/~
towards ‘traiisportatiori of dead body
expenses’ and it is awarded as against
awarded by the Tribunal
heads’.
8. Thus, the elaimarits. are the
following compeiisatiolitlé’ t’
it , V’ l3{s.6,75,000
‘ Rs. 10,000
— Rs.25.000
— Rs. 10,000
a) Loss of d€§_J¢I1d€I:1Cy:
b) Loss ofVe,one’oi?t11i’r111:._ _ V V
0] Loss or love,’ai’id,af£’eeti0fi.
d} Loss of.eState ‘ *
e) Ti*anS’poi%tatiXr}h of body
‘;_fu171e1’al”eXpAer’I,TSes .. ‘ W Rs.17,000
0 Rs.7,37,000
ACeoi*di1;_1_g1y, the appeal is allowed in part.
-.a1:1d award passed by the Tribunal is
r1i’od’i’f;ieci.l.’tG__lttlae extent stated herein above. The
l’..elaimante are entitled for a total Compensation of
“:tfRsl’f;’37,000/~ as against. Rs.3,83,850/~ awarded by
Triburlal with i.I1′(C}’€ST; at 6% p.a. on the enhanced
~”>ZTI”.- ”-‘.?”’I” :2. -‘-‘> »’ M
years renewable once in 3 years and with an optiori to
withdraw interest periodically. Remaining
with proportionate interest is ordered to be
favour of the second, third
immediately after the deposit.
12. No order asgto ‘
;ti«t3UDGE
DM