IN THE HIGH COURT OF' KARNATAKA CIRCUIT' BENCH AT GULBARGA DATED: THIS THE 23rd DAY OF FEBRUARY: BEFORE THE 1HON'BLE3 MRJUSTICE M.F.A. NO. 31732 QF 2009 « . ' BETWEEN " 1.
Muttappa,
S / 0. Yarnanappa Hirekurabar,
Aged 57′ years, 0c’C~:.V_AgriACii1’t1_ireQ’
R/0. Balabatti, Tq’;’-.E\«’1uddeE:j)ihéI’1
2. KumariMah–adeVi;””*-if _ «V
D / 0. MutiappI.a Hi=reku–.15ab’af;’ ..
Aged 19 ye;aif$,*–‘.O’cc: _ S*.:_L1d¢rL1f;,. ,
R/0. }3a1:;b3.tti_f–‘TqL’=M1id-dcbihal.
3. Mzahaniesh, < .4 _
S /o. I=¢Iuttapjt:a% 'Hitesmrabar,
Aged 18 years;flOCC:.__Sttident.
R/0. Ba1_1Vabatti, Tq.w.Muddebiha1. : Appellants
= S}1df1i1*’Si_:1g11 R. Vijapur, Advocate]
‘fariianawwa,
“‘—Wife. Muttappa Hirekurabar,
Aged 47 years, Occ: Household work
AA :OWhe1′ of T1’acf.01’ No.KA.28/117847,
_ ” “R/o. Balabatti, Tq. Muddebihal.
T33?”
[‘\J
2. The New India Insurance
Company Limited,
Han_a.masheti:y Building.
Gurukula Road, Bijapur. :
(By Sri. Shivanand Patil, Advocate for A
THIS MFA FiLF:O U/s:i”4i17s(‘*ii)
AGAINST THE JUDGEMENT AV\_7ARF)v ‘DATED’,
26.11.2008 PASSED IN NO..1__19/V2007: “O’NVTHE”
FILE OF THE CIVIL JUDGEW{SENIO¥<– DIVISION) AND
MACT, MUDDEBIHAL, AWAF:"__{[)I1"€.G COMPENSATION
OF Rs.2,54.000/- Wm}: _iNTE';R.ES'_i',.iAT_6°/:9 PER ANNUM
FROM THE DATE OF .PE'l'ITION._TT.LL*THE DATE OF
REALIZATION A EN}£ANCEMENT OF
cOzv1FENsAjriO_Nj.–
This MFA’ for -Orders, this day, the
Court’ dtepiiVe.red fO’11OWi.i1g;_v V V
ThVO1_1_gh is listed for Orders today, with
cO*ri’seiit Of the”–1ea_1_fned counsel On both sides, the same
‘ heard Orrmerits and disposed Of by this Judgment.
.FO’1″”Athe ‘p’iur’pOse Of convenience, the parties would be
referred to, as they are referred in the Claim petition.
2. This appeal filed by the claimants who are
A ‘”‘brOthers and sister Of deceased Somaiingappa, seeking
rnultiplicr 13, it awarded a sum of Rs.2,34,.OOO/–
towards ‘loss of dependency, Rs.15,0OO/M towardfs«<.t»_'lloVss
of love and affection' Rs.5,000/~ towanslsl
expenses and transportation of deadiébotllytd/;'.lV
'Titus in a'l.l, it
it awarded Rs.2,54,000/ – with
per annum from the date'-v..of..epetition' till, date of"
realization. Con-iending"' _ _ the A "combens ation
awarded by the Tribunal' reasonable, the
claimants :;lve31m-::11t. of l.r;u*’:.or E’)ca1’i11g’ E\Io.KA~28/Tm
7847. l’2-1.’-‘.31 emd 1″1({;;li;;(?1″1t (i1’ix”i1’1_g ()1″i.i’S (‘1I’i\-‘t”‘.If”I7€5″.$3.1i’}’i.iIE§7{
in de:e.1t:h of S(‘)mz;11i1’1g21ppa who xx-’21:; agcd_;2’i–I3 §’:.nt1’~.b
its coverage of insur2;mc.c: with ._Ih41’1e j’2m’5 ” ‘=11:s}5′()h*:1e’11t:.u’
‘I’heroi’ore, the only point, 1111511 2-‘1’i«’is:sé._f(}i” 1115! _c’.€c.).1):eici'<.{I*a1i 1:11;
in this appeal is:
i) ‘Whethef .~1,1..1k», c’:1?§hi;:1″y«a:T?€?f1-15L~41%}>olfi1’al.i=1.Eas:§1’m1(ic out
a Case LC§'(;_z__1’1pe1″1sat’.ion?.”
8. far as ihe
quantum€~ of admittedly, the
aC(§id,f;”E1t~'(3CCL{1’I’€d in the year 2006.
Mc*1*e¢f}7o no cl()r?u1hent2,1r_v’ proof in
s1,1I9P<)1*iunUf.13*}; i'V3–."1QVc§'a",_1i1'c;-'Qof the deceaseci, in View of the
()c§L;4.i<1e1,3o'..o§tvi_der1oé'or…PW. 1, the brother of deceased To {hf}
V=cfit<:I['V-.fl3.£iE:AV[Vthe dew;-1Se.(I was ear11i1'1;{ n'1o1'e I:1i1a11
Rs;'4,500'/"%_ "per month by ci()i11g £1gI"i(_'.E.11t.1,11'(i'. a.1'1c'1 CCJOHL'
wo1'k,_it.. is j1.1st. and 1'1e(.:css:ary to take "the in(':ornc: of the
v:'1_o(fj'§:2-zsc(i at Rs.3,E500/~ per momzh (Rs. 120/ «~ per day}.
$1"
VR
iii)
9
The Judgment and award of the Trib1_m.a1 in
so £7211′ as it relates to apportiormfieém. of
C0mpe1’1sat:i0n and deposit, _fi’}.E: A:S8§fnej”‘v——is%–.b
remained un–aItered,»~»» ..