High Court Karnataka High Court

A R Arunachalam vs Rajendhra on 4 November, 2009

Karnataka High Court
A R Arunachalam vs Rajendhra on 4 November, 2009
Author: N.K.Patil And K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGPQTQORE

DATED THIS THE 4m DAY OF NOVEMBER " 

PRESENT:
THE HONBLE MR.JUs*1*IC'£:«   E.

AND 

THE HON'BLE MR.JUSTIC§*~K_N_I{ES.HAVANAf§AYANA 1'

M.;«*,.A,No.s95D.}j2005 (Mi?)  

BETWEEN:

1. A.R.ARUNAC;1ALA;\}1"""1'j: _   - 
S/O c.T.;s.A;E:U1\IAc:HAE1".A" M"   
AGED§.ABvQU-1',   

2. Av,:R.CHTTO'i'AI.D;V_T", = A

W'/_o   "  '

AGED 48 YEARS' _ "

BOTH ARE RES'IE5INC} AT
 1 177, 3RD ZV'1AiN__.. 3&9 STAGE.

' A  - D V13L'«ML'D:*:XT£;Ns1oN,
 A  RAJA=RA.SHW'A_R1NAGAR
 5DAN:3A1,QR;:,V_V.~  APPELLANTS

T(13.;,} SMT.:I"3£;.V:KALPANA & SRI.A.S.SHIVA RQEZDDY, ADVS.)

" AND 

A   1'. 'AAJENDHRA. 3/o RAMASWAMY

ANJANAPURA POST
BANALORE NORTH TALUK

22" THE MANAGER,
M/S. ORIENTAL INSURANCE CO. LTD.,



IO

I ML BUILDING, NO221
CABBON PET MAIN ROAD,   
BANALORE ... RESI>OND'EN.TSL. " ~ _

(By SRI.K.K.VASANTH. ADV. FOR R~2.
NOTICE TO R-1 IS DISPENSED WITH.)

THIS MFA IS FILED U/S.17"I§('1'}'«QF".¢MV AC'r1AGAIN'ST'i'. A'

THE JUDGMENT &: AWARD DA'i'ED1'_A_1ta'/ 1 t/EOCS' 
MVC.NO.1608/2004 ON '.:'II-E IrILE,_ "OE TI{1E.,4:AI_3rH
JUDGE es: MEMBER, MACTAVCOURTV"O1=**S.ivIAL~L "CAUSES,
METROPOLITAN AREA. BANG-ALORI;, pA'RI'L¥v":ALLOw1NG
THE CLAIM PETITIOMFOR COMEENSIAETON & SEEKING
ENHANCEMENT OF C,OI§/I1?EN%SI:xfr1-ON.'   

 TEISVvI§{I,.I«j.A;,VV'COI»:r.I'NG ONFOR ADMISSION THIS DAY.
N.K.PATIL, J...   FOLLOWING:
u %V'hM§UDGMENT

         

  .vv_v'1".hiS"'appeaI is directed against the judgment and

A * gttvaa S 13.1.2006 passed in M.V.C.NO.16O8/2004

On ..t'h.e.Vt"iIe Of the Member, Motor Accident Claims

 i T1-";'buna1~IV, Bangalore ('Tribunal for brevity), On the

 ground that, the compensation Of RS.2,10,00O/~

awarded by the Tribunal with interest at 6% per annum,

is inadequate and requires enhancement.

AL

/

E/I



4

Rs.10,00,000/-- against the respondents. The said

claim petition had come up for consideration before the

Tribunal on 13.1.2006.

3. The Tribunal, after hearing the

on both sides and after consideririg ~:t«_orall” and 7.

documentary evidence available’ –. on. record , iallowiedv i the

claim petition in part anVd.,lp:.awarde(i_ lcolmplenslation ot
Rs.2,10,000/w withliinterelst bf?/<,ivlA'p.er from the

date of petition deposit. Being

dissatisfied of compensation awarded
by appellants have presented this

appeal on t1'1e..___._gr~ound that the said compensation

' .-laWarvded_"-by'—-.the Tribunal, is inadequate and requires

it by modifying the judgment and award of

t.he~~lribfinal.

The learned counsel for the appellants at the

“ouitset submitted that the Tribunal committed error in

taking the notional income of the deceased at

5

Rs.E5.000/- per annum, without taking into

consideration the fact that he was a student in

the 3″‘ year Diploma in Mechanical

was on the fag end of the Diploma in

couple of months or after Coinp1.etion,ff”hVe

earned not less than –A}’3er moIith._faI1d’V:wou1dfi

have taken care ofghis gagedg’-iiarentstj*~Therefore. he
submits that the ‘i’ribuna1.i7′ taken the

monthly Rs.5,000/– and

qua:ntified” Further, he submits
that Committed error in not awarding

ju_s’t~ and.’ reasonable compensation towards loss of

gtransportation of dead body and funeral

‘e:q:ievn.fseVs ffa..1*1d also erred in not awarding any

oomperisation towards loss of love and affection.

A. Therefore, he sought for modifying the judgment and

‘award of the Tribunal by awarding just and reasonable

‘ compensation.

6

5. Per contra, the learned counsel for the second

respondent «M» Insurance Company substantiated’ the

judgment and award passed by the ‘l’ribiin_a’_l”a’s

reasonable and contended that the sarriie”is.:’pasise’d

due consideration of the Ii*iater’ial 0._r1’~ lreccfdp ‘and .

therefore, it does not callfor-. .interfere11ce’bjI:itl1i.smCourt.–dc L’

6. We have heard lV’:lea1’ned léotiriselii appearing

on both sides.

7. _careful’vcvonsidelration of the submissions
of “o1’1. both sides and after thorough

evaluation the oriéinai records available on file, the

« .por1l_V”p:oint«cthat arise for our consideration is,

iAV.ivWI1ether the compensation awarded by

‘ribumizl isjust and reasonable?

it The undisputed facts of the case are that on

lghaccount of the injuries sustained in the accident,

deceased Laxman son of the appeliants herein

succumbed to the same enroute to the Hospital. On

flee

{

“,3

perusal of the original records. it is noticed that the

deceased Laxman was studying in the 3″‘ yea1=.§)«§_,i_)’loma

in Mechanical Engineering and within a s_l’£ortAlperiod——he.g

would have started earning. T _here_fore’, .re,gari;¥_to’ _ it

educational qualification of

age, We deem it fit to accepivtihe income t’h’e”‘de’ceasedl

at Rs.4,000/– per month.Afl’he’g_:deCe_ased\,v,:2.s,,,; bachelor.
Therefore, out of Rs,4l,QOOo,/<ll1',,:if fdeld-uct 50% towards

personal e:x:.peri-Sesi, of t§rie..,Vd~e'c.eVase:d, the net income

corries Having regard to the
age the' the younger parent, the

agipropriate-.Vrriultiiaiier applicable is 'l3'. Therefore, we

R-:..,,s.i2,ooo/» (Rs.2,000/~ x 12 x 13) towards

as against Rs.l,95,000/– awarded

by th_e'Tribunal.

Further, the Tribunal has committed error in

‘awarding only Rs. 10,000/- towards loss_ of estate, which

is on the lower side. Therefore, we award Rs.20,000/«

1
X

8

towards loss of estate as against Rs.10,000/– awarded

by the Tribunal.

10. The Tribunal has further

not awarding any compensation towards Io_ss_ of.io_Ve..A and 7

affection. Having regard ,to.__the that’the.’:4ap};i};31iantsi,

have lost their son, we deedrriit fit to 10,000/~–
towards loss of love _
ll. TheA—error in awarding

oniyi transportation of dead body
and Aftineral is on the lower side.

Ha’v’ving regard “‘to”exTpenses, we deem it fit to award

~ towards transportation of dead body and

as against Rs.5,000/~ awarded by the

‘1″ribi1na]

For the foregoing reasons, the appeal is

dalljowed in part. The impugned judgment and dated

T 13.1.2008 passed in M.V.C.No.1608/2004 on the fiie of

the Member. Motor Accident Claims ‘I’ribuna1–IV,

9

Bangalore is hereby modified by awarding compensation
of Rs.3,52,000/– as against Rs.2,10,000/~ awai+;ie.d by

the Tribunal. The enhanced cornpenlsatien

Rs.1,-42,000/– shall carry int_ere,st at”l6<3/a:'_'per'i

from the date of petition till of

break up is as under:

1. Towards loss of d.ependencyv-. Rsv..3,1..2,000–OO

2. Towards loss of ‘esta.te _ V » Rs. 20,000–0O

3. Towards loss of lov’e.a:i’d__afiectio_nVVl Rs. 10,000–00

4. Towards transpor_tai;iori of: l V ” ..

dead bodyT&_furLera1’expenTses T ” Rs. 10,000-00
_ _ E Rs..3,52,000–OO

The sec[ond._resp’ond’ent – Insurance Company is
directeVC1.__<tC_ dlepo'sit..the enhanced compensation with

inte'r'est_,____within a period of four weeks from the

' .receipt of copy of the judgment.

vO.iit the enhanced compensation, a sum of

– with proportionate interest shall be kept in

Deposit in the name of the second appellant in

any Nationaiised or Scheduled Bank, for a period of 5

years and renewable by another 5 years and she is

4/KM…

,3
K

E
L

ll)

permitted to Withdraw the interest accrued .t”l”aereon,

quarterly.

Further, a sum of Rs.2(),()0O/~

interest shall be released of V

appellant immediately o;i_4_depo*s_it”- by the ilnsigirances

Company.

Further, a s1l1’1*n7o.f with proportionate
interest shallybe released’ first appellant
immediately” by tile’ Insnrance Company.

A’Qffi<:ye "tolldraw the award accordingly.

;; aaaaa sd/..

JUDGE

Sd/..

JUDGE

RS/