IN THE HIGH COURT OF KARNATAKA AT BANGALORE
THE HOIWBLE MZRJUSTXCE B.éRiaE1'\'rTIvAs1é
gm;
I.)A'i'I.iI) THIS THE 4"I'H DAY OF JAN UARY. 20 1 O
: PRESPINT:
THE HON'BLE MRJUSTICE N.K.PAT_:iLV " "
AN D
M.F.A.No. 644'O: .C'F 2006 (Mai
B ETVV {*3 EN :
"I'A'i'A AIG Genera} 1n_s'L1ra--rI(::;% Cl_Q;'L..V1AL<:1..." r
Ahura Centre. 4"%.uF10_O':. ' _ " L =
Me1ha1ka1EE*Cz?wesRoad, Ar1dAh~:{€;--'i_, ' "
ML1111bz§._j--4{§G V V A " V'
'i'A'I"A A16 GEr';ei'a:1 'TiT':2,,§§}.~1"a1:1(ée C0.L!'d..
Khanija I3'r3:.1\}2'.1i.,. R';--3g:é= Cmarse Rodd.
I}3211'1ga_i0're¢ 560
' 'By Ms £vza_nagc»r.
...Appel1an'1,
Ad\I0(?a!,e)
. 1' S.Ashwai.h Kunlar.
S/0 late Sundar Raj.
Aged i7' y<-.%:--.1:*.='s,
Vishnu GEiI1€f3h.
S/0 kale Sunder
Aged 8 years.
a}.
////A
Respondents l and 2 are minors
Represelltecl by their gra11cll%.1t.her
Alleged gL.1e11'dia:'1 K.Na1.z1raj2m
S/o NP. K.l\/l.l{a-111cl.';1s\.vE.z111y Chelty
All R/o No.24, Chalmelpani Iyer Street.
Venk.21t.esl1a Colony. POl£1(.'.l1i.
Coimbalore [)ist_ri(*.t. Tztmil Nada.
3. S. Gclhanjelli. _
W/o late Sunder Rsj.
Major.
R/0 No.256. 12"' A Main.
61"' Block. Raja1jEnag:?11".*--._V
Bangalorew5600lO. 0'
...I§lés1:)or1de111s
{By Sn'.N.S.Bha1. Advo.486/20Ori7[L).n the filéol' 14"' Addl. Judge, Court of Small
CaL:ses ;=.-ma llvEl§én1l:u<:1"§l'--...Al\ilAlC'l". Bangalore (SCCl~l.l\?o. 1.0},
a1\v2«11'dir1'g a <:ot11pt*:1j's.21t'.'i'o';i"of Rs.3.52.000/-- with interest at
the rate (l)"i7.__€4'i'?r(:_1).i1._ l'I'01'I"E.ll_Tr€ date of }:)e1.i1ion till deposit. and Lo
faside this:-. s211'11r3f; 0'
'I_'liis M.l5fA...___(:_(;1miI1g on Eor lfoaring this clay. N.K.
PZ'&'i'IL:"-. delivered the following:
:JUDG MENT:
'll"i'1l's-..:1::ppee13 by the lr1su.z'anc€ Company is
a119i':isir1;.g;'oui."loft.l1ej1.1dgInent and award dated 08.03.2006
xp;1ss(.§c%V_.ill'"1 MVC No.486/2004 on the File of XIV Adcll. dL.1<:ige.
C_oo';'*t of Small Causes and §\/Eember. MACT. l3a1ng_§al0rc
:
Q4
.
{SCCH.N.10). (he1*ei11aft£:;’ 1’ef€1’1*ec1 to as ‘ Tribunal’ for
short].
2. By its j1.1c1gnie11t. and award._ the ‘l”1’ib1..1,.i’1a_l°has
awzwded .21 Sum of Rs.3’52.000/# with i11i255_ré’Sii’»V.’Eta?’8%’
p.a.. from the date of petition till gheé dam”c:–f:’_’d€§})(:)’sait_ ”
21gai11st’ the claim made by the “c1ai1rr;::1i1t.s._ :i”:§’u.;~fi~::,<)'i"
Rs.8._50.000/–. Being agg}_it.–yed it31.e_ s_§f;i'i<§§._'j–L1.dg;h1eAni;.ii'
and award. the appfillallt'II[1.S@1-I'?,1Ii'C_C Co'rr1«;.).aHny_:§ has filed
this appeal
3. The _b1ii_ef f’21{ifs* ‘off t1ie.:t:.21se’» 2136*;
Th锑ei5z1vin1i§1~}1§il= ‘i’1*ibLn’1al, under sect.ior1163-A of M.V. Act.
AAc7i2z.i1r1ing Compensation of Rs.8.50.000/- on account of
VI:.]:’1.FL’..”‘C1C?’c1t’.}1 of the cimeased Sri. Sundar Raj. in the
.«~i1(TCid(3DT,. ctontcnding t.hat,, on 24.5.2003 at. about 1.15
a.m.. the decc-gdsed S: 1ciar Raj was moving in a car
V////K/4
be2:11’i1’1g N0. KA.O2.P.859i on Ba1igal()re-Chitt.1,.11′ Road
and when he came near ‘i’11at.hikallu, at that time. the
trar met with an aeeideiit. and due to which. ‘decreased
Sllstlailititd injuries over his body and sL1ec_ttft-ftibeé’jtof
same. The said claim pet.iti().1A1_ h’c1d–‘.V”(‘.7E”:”}”~i:1_’,tV'”v1,t1L>, filer”
C01″:side1’atior1 before the ‘I’rib1.i:i:1:-,1]Lfwhiei2.’ intL1r1jV’;r—..a}t’,.e:r
1’1ea.ring both sides and a’£’:.’er, c:o11As~ideri11gv th_e~-material».’
available on fiie. has ailowed :t’he”s,aid e1aiI_1f1 Vp-3et,it:i011 in
part, treating the sarrie s*e1s*t_i’ifi.:e&.’1 section 163–A of
1VI.V. Act. 1:;<S«.E::24V';'52,OO0/' under
\'i}?€ivt'1'i_'i'11tei'est_"éit.V6% p.21. from the date of
the petition till' its dept):-;it. and aiso directed
the.I.,nsurét;'1ee'.C011i.p2ihy to satisfy the award. Being
A;-1ggi*ic%–ved"t* by t.he" said jticigmerit. and award, the
' "I.i_3st2r,:._i1ri_t7e vC.Qi,.i1pa.ny has presented this appeai on the
ggr-t)1.:11v_r1~ the 'I'ribunal has erred in t.reat:ing the
A})t3t.i'(zi(.).t"t; filed by the <:1aimar1ts is under section 163~A
' '-. ()f1\r'A[.V.AC.t arid in assessing the income of the deceased
set: Rs.7.000/~ per month.
A(‘.’A
lc=.=2:11″nc?d c01.11i1sel for the appellant has submitteci that.
in p2.1ra~E3 of the W-‘1’l’f”IC’.l’l statement filed by before the
‘l’1~i1:>u1-1211. lrisiirance Compaiiy has taken a1VV.S’g_é(til’i(:
sieuul that the clairn petition filed under sc?.’Aif(.’c’1lI’](“?(i’.”‘”Ftl’i7I.h€l’;’_ he”
siubmiiied that, the ‘l’ribunal’»._ h.é1s..–31’ailed. “”1’.() ‘:E/'”‘I’._E’1’I’:”..’.aj’§€
11ece~sse1i’y issue in this 1’eg;’ard_Vi’0r its cansiV§ti’e.ra.i.i()V1-1..3and-. L
also failed to decide the i’a1c§i;”‘;a:s ‘tp Whetiligr iihe claim
pf-3€il’.iOI”i filed by clairri’aiii.s 1E33~A of ll/I.,V.
Act. is Inair1t_airiabl£:”‘0’1″iirnti’…fli’.hcrk;=f§j1*»s:é. he st.1bn1ii.i.ed
that tilie iI”A1’1];\.lIV’.»{g,5I1.(i’V”:VC4i’jLldg’f11eIlf éinci award passed by the
Tl’ibL,ll”llc”t1 is liable”1..{)V.b€e~~.$ét 2-isidc ai thmshold.
Aka->’airis’£’ .l’.h.iS. learned counsel for the
<:léii":*rieiii'tsA..sL.1bmii:i'éd mat. the Tribunal on proper
C01-1siLlvéI'=avtV1oi'i._.t)f the oral and documentary evidence
:1\.Ié*i.il211:}_l'L=% .ofri 1*e<:o1'd. has awarcied just, ancl reeisonable
. C<iimp<2'nS21t.io11 and t'l1e1'ef0r<3. intierl'ere11(:e by this Court.
si.21g'e.. is not justifiable,
7. After cai1’eful c0nside1″at:i011 of the submissions
macie by l€€11’I’lt?.d courisel for both the partzies and aftel’
%
“3f”‘
careful perusal of the material available on .’-‘;’C()I’d.
itleluclirlg the original records, it en1e1’;ges t.’1.1a’t.”j~..t.Vt2.:é
Tribunal has committed an error and f11iS5é_ ‘CarA:tjafje. ‘
justiiee in deeming the matter :r..’o1″1tira;y:_t.(),the’.mat’eria’i.
availabie on record. In tact. it (:(J.L__1l’d_ be *t’r%9n;3At.’he”.
original record at” page hr the
vehicle has taken the claim
pet;itioI1 filed under Act. is not
I”fl..’:1l’1]1.’c11’l1&1tC)If;’..~’ necessary
issues in to decide the
in View of not
ct()11sidei;thg the taken by the owner of
the xzehiele ué1:1vct ‘det:ici’é11g.f the matter by the Tribunal is
°not’}L1st.’i’iiable and not permissible, in View of the well
»}.ét%.zs.vr”Ia’t’d,dmv11 by the Apex Court and this Court.
in “-h()s_ts’ of judgmemt. Therefore. we are of the
‘ * –. V ‘”er,):’1_ysicicéred view that. the rrtatt:er requires
” . retity:–1’s.ideration by the. ‘I’ribur1al afresh and it has to
“~de,eide the matter after affording opport.um’t.y to the
Ins1,.1ranee Company. owner of the vehicle and claimants
and ii” any opinion is expresse<.l on merits and demerii:s
of the case. it would come in the way of the parties to
substantiate their case. Therefore. liaving regard
Iacts and eir(:1.1mst.anc.:es of the ease as stateci*.21bAoii£i;—iliiei *
instant appeal filed by the…,appe'llaiit§llisiiraijee
Company is allowed in part.
The impugned jL2dg11l:eVriiI..V award-V_ 8″‘ ”
March 2006 passed;_.l:)y the—-‘l:’i’?ibi1.r1al “i’r1vv..lVlei_,\E/.C. No.
486/2004 is hereby aside, I
l\/l.at1ie1- St”c§.lld’S i.o’uiV.Vhe Tribuilal for
reconsiVClerat.i.on appropriate orders.
in sirieii lVl.V. Act. after affmdiirig
reasonablea’op_porI”.aaityVof hearing to the appellant and
‘~.,c:lai;.1iari,’is “an<:1 dispose of the same. as expeditiously as
in Vi€3W that the matter is penciing
adjL.1dica~i:ioii: since several
Ovffi"ce is c.liree.ied to l'€'.{'1,l1'Il the original re(,*oi'cis to
_ _;'.t.:1*isdiei.ioI1al Tribunal fortl"iwii'h.
M//0,».
J).
Fu1’tI1e1′ office’ is directed to refund the st;at.ut0_1_’y
amount. deposited irnmediately to the a1p;3elEa1fift:{‘~’–_
Insurance Company.
. . I _ u '