High Court Karnataka High Court

Kalpesh vs Branch Manager on 11 July, 2008

Karnataka High Court
Kalpesh vs Branch Manager on 11 July, 2008
Author: V.Gopalagowda & Nagaraj
I

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED: 21'?" DAY OF JULY 2003
PRESENT

THE HON'BLE MRJUSTICE V.GOPALA   T ' 

AN9  

THE Hzx:*BLE: MR.J'UST1CE   ' 

MFA No. s752ri§as % A
Between: '  H 

I. Kaipesh, --------  _  ' "   __
S!Q.1at::Gya;ia;é&shwar,   _ -
Rio. Irafii Co10'ny,    _  
Chidri Roazi,' Bidar.  

2 .  "

v' w  Sic; 'iate: __GyananéShW_ar,'

"I'J§iIict*, fkjprés-rfgzted by his

 ' PafergaigitirgiePrabhakar,

' s;'a."Ra:;g'a.na1h',; V % 
 Mgqhafiic,
R.:'of"}ra;z.i Cciiegzy,

    Chidri" Rgéad, Bidar. ...APPELLANTS

(By Sri Basavaraj R.Math W Advocate)

 

9»--'7

  -. % L Branch Manager,

National Insmrarzce C0.Ltd.,
Begum Bazar Branch,
Hyderabad"

(__~_b"-\.,--\/-



2. The Branch Manager,
National Insurance Co.Ltd.,
Basaveshwar Chowk,
Gandhi Gunj Road
Bidar.

2. Jaffar,

Sfo. Hyder Hassain,
Driver-cum-Own er sf
LorryN0.AP13 T1121,
H.No,l I»-L289, Aghapura, _    A i " '   
Hyderabad. ' _    .RESP(;fi'$DE1\!TS 

(By Sri. Gangadhar S,3I'Ji;§(ZI1Ii':'-',, foi'..R-J; Absent)
Sri Sudarshzm, M --:_AdY_:3,(;v'a'*i.<§:A for R-2)
Natice ié ('R-3 , dispexi  .§§ri-fix.

 0%

MF1i5yisifi1efl 'oi the MK/.Act against the order dated
21-3-2, J, delivered the following:

JUDGMENT

AA _ T1i2a…ii:’appel1ants herain being the claimants in MVC Ne.

on the £338 of the Learned III Addiiionai Civil Iudge(Sr.Dvn.)

ii i’4:”&;”isfIACT-III, Bédar (hereénafic: referred in as “MACT” for short),

liava seught for enhancement of ccsznpensation awarded in their favour

by the impugned cummen judgmeni and award dated 21-3-2005

passed in the said case and ether cennectcd cases.

–{“””‘-“”‘*~\/

2. Heard the argmnents of Sri Basavaraj R.Math, learned
counsel for the appellants and Sri Sudarshan, leamegl ‘é;:l:i’a2;:1$el for

insurance cempazzy who has undertaken to file V’akal;é;t’n:…’;l?lg§fi:$éd the

impugned common judgment and awarfl and thc”rél§%:xr§1h»f d9c”u_fr1enfs~–

placed on record.

3- Since this appeal is by’lhve-.g1ajrhanlfs
compensation and the 2″” ;_r§:sponfi<hfll;€nsiig¢r nht any appeal
against the impugned 'are not 3d\,*.BI't.':i}g to the

factum cf aacid§.:r;t,;' '_a:li;ui.:c:léz;1"if-..Qbt:ing "the rash and negligent

driving Qf i.nvoliz'::d inthe accfident, the injuries sustained
by the clajmalmtl as}. a.ré'Shll,.45§.§hél.said accident etc,

On A the impagned judgment ft is seen that the

'?§r:ii:3,1;1al_VlV'}'ia..§s-.€£l:£l:':{¢_n the finccsme of the deceased Sn3'£:.Suneetha – the

-aphhllafits ~» at the rate sf Rs.50!~ per day far estimating

Tlhe lclhs..<:ll§*.£dae.i}lenda:1cy. In View of the fact that thc: accideni occurred

'A {he deceased should have been taken ts be eazzfizzg Rs.}0G5'-

V' péf day, if not Rs.l5{),?- as claimed by the claimants' If that inceme is

» ll taken, it CGIIISS to Rs.3,{}{){)!'~ per mozzth. If l:"'3"i of it is deducted

towards her personal expenditure, her contzihiztion tea the family

azcrnsisfléing wauld be R3.230OG.s'~ per xncmth or R§.24,0C3Q,»-'- per asmum.

¢~.._c*-.~x,,..

Since the deceased was aged 30 years as per the post; mortem report,
the proper multiplier ta be adopted wouid be ’26’ as rig11flyj¢hosen by

the Tribanal. Thus, the compensation under pf

dependancy’ comes to Rs. 3,84,000i’- (R5 24=99G:’~–A4.j§;’;r:

and we hereby award the same as agdinst; bf *:

the Tritninal. A

5. The Tribunal has.awa1*§1c;,iVVV:.é3;ziy-.Rs.54OG0.!: mmds funeral
expenses and R.s;.3,000/- tews of the dead body of

the deceased ‘–~We§;he{eb’§* e11ha’1;£;§:’eé;dch Caf these amounts w

Rs.5ooo:– undéi”é%::.3.;jé:s:pec1;{ve:,__hc:a¢Zs_

6- ‘I”éh34″l’ri1:>’2ii32i}””h:a:: ‘:1’i’e_f’aJ§varded any amaunt af campensation

ta th¢._f§§1.éti1nantsV’tev§i§irds idioss of love and affection. Therefore, we

in each {If the appellants inwards loss of

low: and af}’e?.i’iic>é§;,V

the Kata} amount of compensation which the

“;é4§3;3§ll333ts-claézzsants are entitled :0 receive from the z*esp<:mdent~~

' …_fi§;1s1irer, including the amount {if compensation awarded by the

.44:."Tribunal, comes ta Rs;.4,22,000f-. The ciaimants are aiscz entitied to

interest on the enhanced compensating 3130 ai the same rate 33

awardad by the Tzibunai.

g—.._..(‘\–«r~\.

5

8. The appeai is ailowed in part in the above ter_m..§_:.” award

shall be Inodified accardmgly. The respondent

ghall depvosit the enhanced compensaticrrx-withi_int¢feT3t”thé:;r¢Qn’wiiiaiai

six weeks for the date of madificatian tfié ‘~ , «. ”

sci/..

%* Judge

%%'” k=” “” Judge