High Court Karnataka High Court

Smt Savitri @ Nanda vs Gudusab Saidusab Hundekar on 21 July, 2008

Karnataka High Court
Smt Savitri @ Nanda vs Gudusab Saidusab Hundekar on 21 July, 2008
Author: S.R.Bannurmath & Gowda
IN THE HEGH COURT 0%' KARNATAKA, CERCEEYF BEENCH
AT DHARWAI)  k  

DATEI3 THIS THE 2 1st my OF J1.I.L'.f;:20f§8;  T4    A 

PRESEM    
mg HONBLE MR. JUs'r1§:E S3.'  A
THE HCNBLE MR.  "3}§§§z'UGOP:fiA GOWDA
Misceflanecjggfiiggggfihfigfi; tgf 2007 {MVC)

Between: __  -

1. shat;  Nazjda. 
 /' (:3 <f}o1x;f1:'1ppa 1'L3;::isa_._1'.:&<:1<:1i
Agfi: :26 3;tea'rs;,  

Occ: L fioustrhdigi work,

_ 2. ..«} KI:23nar 

so 'A  V . "A

  S.._;'o Cxoudappa 'Devaraédi

':  
 __ D; 0 Gaéudappa Devaraddi,
figs; 5 years,

 »  Nfixndev Goudappa Devaradéi,

  Age: 60 years,
Occ: businass,

 Smi. Sumitra,

W] 0 Namdav Devaraddi
Age: :35 ywrs,

Qczc: Househoid work,
A3} are R/9 Yaragatti,



Ta}: Saundatti,
Dist: Belgaum.

. . 
(By Srifiakash Yeli, Adv.)  V

And:  

1. Gudusab Saidusab Hundekaifi  ' :1' A
Since dead by his LRS.  _ 

(3) Mehboob Gudusab HundéE:_3'r
Age: major,    ' 
O<::<:: Businsss, R,v"'€_);_ "Yadwad;  ~  
Ta}: Gokak, "  "   1  
Dist: Belgaum.   V

2. Thti Urliifid    """t".,
Branch   

Ttirougfi   « Diva]; Marsager,

Mafzlu' Gang  V   --.
Beigaum.  

. . . Respondents

   Shéugfiaifiappa S. Lolawad for

    Sesytiharaxna Rae, Adv. Fopr R 2
~_ Gudussjb. Hundekar, R I served.)

 is filer} under Section 173(1) of the Motor

~ -« I <.__°\f-Eahirzles" Aét, 3988 against the judgment and award dated
  pfissed by the Ist Aédl. Civil Judge {Sr.Dr1.),
 TA{1::11.,_ it-IAC'I', Belgaum, partly allowing the claim pefition
 -..:'f0r'  compensafion mild seeking enhancement of
*  Vcgtripezzsation.

This Appeai coming on for haaring, this day,

BANNURMAT}-I.J., delivared the following:



JUDGMENT

Though the matter is posted for gdmissio~i1-

insalrance Company and the a1p}:§§¢i12>§1*;gj:’f;% :, A’

I’€}3I’€S€I}§€’d, we have heard the “£3:.§i1:1se1’V (§a1j

sides.

2. The chimants have of the
compensation iii though the
deceased wag a hate} and
Bar and {£130 ~. ‘dperations, the Motor
Accident ” (for short ‘%:he
in holding his income at

RS}’.ZOQ;/”- is contenéed that even though the

licence has been produces} the

“W43 error in 3:10′: awarding the adequate

‘._’_’CQn§;jan$ati0n under the head ‘£055 of income’ as claimed.

‘ ‘.fji§.__’iS” submittefl that the compensafim} awarded under

t.1_:g§=heatis ‘funerai expense’, ‘cansortium’ ‘I033 of Iowa and

véifection’ are also too meagm and the ‘1’rib11:{1a} has not at

4
313 awarded any compensation towards loss cf lave and

aff€’>{2tiOI} $0 far as appeilant 1103.4 and 5 are

3. After hearirsg the learrxed Counsel on bath ”

on perusal of the award 53: is seen that acceptix1_g’-the.A_T(:l$ir:i _ ‘

that the claimant was a supervisor
in ‘£116 Bar ans} Restauran1:_: as as
operations absolutely no n1ate1’ié§L’ ta; the
income. in fact, the of the

father ‘”a7s- iifgd the absence of any
material régafding. the ‘I’ribunal was justified

in hoiding th’a:;t-» income wouid be RS200/«~.

{Hence V-ffie g70x11+per;sai:ic1T1’Vunder inéividual head, W6 do :10:

part of the Tribune}. Sc: far as 1033 of

‘”~’*v1%ove and for the minor chiiciren is concerned, in

Avie&s$,..,__«:the Txibunai was justified in awarding

€:r§;fi§.«.;3’-<'3:t.1'j';~,§8.'si<3s:*: of Rs.5,00()/– each. In the absence of any

:a:8..t€:;ia1s as to the funeral 6Xp€Z}S6, tramsportatien of dead

'bédy €:3:c., the Tribunal was justified in awarciing

V. compensatian ef Rs.5,000/~ under {he said head.

S
Howevar we f.:1d that the Tribunal has not at. all

CO§}Sid€1'€d the loss of love and affection far the

who are appellants 4 and 5. As such it is just ~

to award compensation of Rs.:";S,0{){}/__-..ea_c:h " "

and 5.

4. In the result, the appeal sta1″3.uCI’$.a’13Qwe»’:i'” in..pa1it. The
compensation awardcci enhanced

to 123.8, 13,999/—, _the;j::’A@sQ§:11fi1e§*1?:.._§ris’L£i49;1ce company

has not c1~:a11c::i;g-;?d directed to pay the
enhanced fsvéeks from toéay. It; shall

also carry intérest £3.vt’V–.3Ll;1%;”§b’IV”‘:+’;”;£.¥iff3 of 6% per axmum from the

,f’da1:¢ of%.;5et;+;i;;io;a.At:11reaiisatzon. With this Itaodificatzion, the

‘-§i:i®’§:;sed of.

3d!-

Judge

Sd/’L
Judge

Vb?”-