High Court Karnataka High Court

Savita W/O Sham Jadhav vs Shivayya S/O Annasayya Goud on 24 February, 2009

Karnataka High Court
Savita W/O Sham Jadhav vs Shivayya S/O Annasayya Goud on 24 February, 2009
Author: K.Ramanna
BETW EZEN:

1

£0

IN THE HIGH mum' UP' KARNAT&i§A' ;;~f ft  .

CERCUI'? BENCH AT}3ULBA.R<3ALjj   V'

DATES THIS THE 24%: EBAEKOI?-~FEE3f€3j}iE§Y,4':£fjQ§  7

  

THE HQNBLE MR.L§i§f§"l'i§E ii 'MMAN Em

1vi_. §:j.«.A. N'§;.g.:2 1.; ggjeé

S£V'ETA \%§",'C£.€%M"«JA:}E{fiV'"   = 
AGm:A1§3'e:3:3'§iV_:2_;. Y'E§»'at§S._ -- '

a;ccU?A?*1<;:<::VHorJ3EHv0LD'WORK
   
'E':.5.LUK 7B:":S.A'3fA?KALzYi§N
Di3':'E21'9/E Q? §§&MTH§§??E§--:K
_  '1:n;z,':::< agsgvamgvsm
-» ., :;:;s'1*z~e:L€r"£%_::31z~.1:2

V" .,§;{§VS§§i':8§xiV'§§j@ BABURAO J:'~'aDIé&'\f

AGES AEIQUT 46 YEé5s,F€S

 0£:'cU'?AT:©:~:; NIL

AA  '<.,_{}'§S'§'R£CTBEDAE%

I

1~3/5:}? §Asv:*:'H1§Tm<
$35363 BASEVAKAEXAN
' ;a?§§.;Lm::*r$

--  {£1---;'S%;;$m: : mmzssa 5: Ngaagaag, g§:»2i,;

SHEVAYYA S;/O &NN:%SAYY.é. G€'}U§I1=
;%GED MAJOR
{}CCE}PA'§'§iZ"zN:BUS§I'~i€S$

 ESBWEKR NAGAR

 21'.» ,»"'«'--"W/'



IN}

BASAVAKALYAN
DISTRECT 'BIDAR

:2 UNITEEEINDEAENSURANCE czymmmv L'E'BM__  . ~
BRANCH OP'FICE, BEHENB S'I'A"PE..BANK :3'? " *  *
HYDERABAD,OSMANAB3D~-4135Gi'' _ . -:4  «
REPRESENTED HEREEN gvrrs '{T'xE£\'§_'E:{€f§L  *
Mawgaga   '

3 VISNUKANTH Sm BABU R:"~..£}";§.z«é'€:'E:_::::;;y:i3;é;_;~:2f L'?i;) "
JA:,NAB;2AN::::;«L ' '  " 

D£S'I'Ri€fi " _     
STATE §f§£3$§i§:';'F35§gT§?£;"'~.VV"" '_  '  §EsP<3NagN?:*:s;

(By Sri/§:--:1t':«.R 1:"1v$A:S;g;é<:m3g',,..ADv. FOR 92:2 35 SR1 S(SiASPA§.,LE, Am:
FOR R-=4} V %   ' _ 

éstii:

  A  'Wis gayg :s"z¥5::;:«:£a 13,13 2.7311; :3? MV ACT' ACn%iE\§S'E' ms
 JLJi}G§éEN'? ~A_:~m_AwA:25 BA"FE§:25i;Q2/2685 pasagn 1:»: MVC N613,
:'~:'*§.H§ ms 0? ma: cm; saggy {SEEN} cum ADEBL.

M§;{f:--'I;,« §§'~§:'§_&'x{K~$LYAN, ?Am*::s' §;L§,{}WE}T€G THE SLAEM PEm'1£:r~z mm
C0ifiPEN$$fi"E:j}%1 as gggxirsacs ENH&NCEMEN"i" 0? {E(}MPEN$A"YiON.

' '2%§I'i7*.§ EPPEAL COMING Sis} FGQ ABMISSEQN Tfiifi EEAY, CGURT

A' '  ""§:sE:,:v§.:-Rat: *:*:»~§§ §'£i)LLC}§§2'iE'~IG:~

JU§3GMEN'E'

Theugh tin? matter is iistcd fer admissien, With. (fnC3i1S€£}'£ of

 ktarxmd 091211361 appearing 021 both partis->3, the matter i8 taken up

far fine} fiisposai,    .... [-2



2. Appeflants claimants have some w%i{ h té1p.}gca}

chaiiengzing the iI1ac:1eq,uar;:y of the. C0IY.1'[')€I.-"=:é#.':¥3'."7.':'¢'(..".'3'I'£. :, 

Civil Judge (Sr. D11}, Addl. Mzscizif ~ Mxicz 'A

No.34;2G03 dated 21~2~20Q5} _ --..,__ __ 'V

3, it is 'aha case qf appe}Ia$ii$__th,gt  1 is the wifa
and appeflantsfl & 3v L. dtzcaased Sham Jadhav
who (ii-sci in a motcr :'£5C 'C;'11I'I'€d an 1{)~»9~2002.
H; is their   of Jeep bearing N<:).MH
21 A    bearing NQCNR 3125 as
a read}: caf   griesvous injuxies. Emmeziiiately after
me acci%ié--:é§ teé  Jio Umarga hospitai afld thereafter ta;

SE$§§}fi\E *I%10spii'a},._KSe11a:a;3111'xvhe:e he died. Hence appeilants have

 fii::_§ c}_.;éiiW.n.j§§'c:titi:*:33:;sz'e "its, aflawed this: claim petitian in part ami awaxflezd

  'séfizfiénsatign. of Rs.2,85,L3§,lw« with interasi at §'°;'Ta 93. fivm the

   cf petitim: tiii 816 data 01" reafiisaalon. Bsing net satigfieé with

the quantum Qf compeflaafétimn awazfisé, the appefiants am in this

appeai sefikéng anhancemant sf camgensafisn,

 "2 ./

,_..--_«



$. Awarding to appefianis, the i1"iC{)}:I1€ {3f_c':1S

taicezi by the' Tribunal only at   

compensation payable 11;) the ap§3€1}}aI1§$--Ai.$::'(}i1> flf},.€'i':V"§(i'§'¥'V{"l1"7I.'5?'=5,ji-";«3':  .1

also, the amount awarded undfir '?f?~13'i0;1i1;3_ _'('3i.'113*r  Vfhsy
have sought far allowing the  2

6. Heard the argu;2;1§:z.ts   both parties
and perused the ragjrds.     x n

7, Admit§ed'ig,:V1"'a'%_a{:eas4¢c§;;  'Vbefiig the drivezr of Jeep

%}€aItiI1g N0.N'§H  'isV;ifl1 §f1 fiead on collision with ion}:

bearing   had sustained injuries an later
succumbéizitfi the  "éaame day i.e., :0~9~20e2. A case in

crime §'.IQ.9Z2]é{;'Q2 Be IEg1's.te1:'ez:{ in this regard against the

 Liriveér. }3fi.,E}1c:é.'~--1Qn:y." «fiégfionfient Na} was 711% drivsr cf the Emmy,

"';:f_é_:si}.§-::;3iz;dr.=,fV1i::1;f3»v  the owner, respondent N92 is the iz1surar and

x*¢Esp:,)iit1e3:1.¥:§4: isihg ilztstzrer efjsep.

3; v¢”‘§t'<.':~(:0;'t:1:ing to appellants, the dc-zzfiasrad beiag the cixivsr,

;g£::ii:i;t:s.g Salary (31? R$.53GQ{}[»~ per mamh, 'éisatta cf Rsfifij-= per

fiowevar, they faiisd ta prsdu.-:36 any Eiacumefitary evidsnca in

u regaifi. Thus, the '§'rib'u,nal has declined £0 rely G1} thus: fiame

and had taken incmcne «sf the deceaseci 0111}; at Rs.2,00G/~ pm"
I?

r

No.2 to deposit the compensation amount. Howevezf,.. R¢s;;)oncient

No.2 has not filed any appeai chailcnging the an.

it, even othenvise the maieriai evidence p1ace(§”—-3ar,{“x:eC::§1:'(i. Ad_i’s:_€:19seuss«

that Respondent is liable ta satisfy tiie H: 4. ‘ ‘ ‘ V V

11. Accordingljé ‘ditis appealkis egliaffied
and award passed by Triburiai appellants
are entitled to efixxixaxiccfifsgéf i32§v.vfAlA,’?A;:3,864/– [ i.e.,
Rs. 4,52,o00;- {~) Rs.2,35}_,g1s§§}’ 5% pa. {mm the

date of pctiti0n§~ii1″f.A«j:.tIic diategof~’:pay1§:iéi1L._Réspondents 1 and 4 are

jointly i«f31ci_ to [pay the compensation amount.
Rc2sp:1d£:’1r’1’i,V_3\§:).2′ ti)’ i3.¢p;a:’Sit_V”‘LE:;e enhanced Qompsnsafion amount

tQgE’:thf::1″=With fiecruéd ifitefast with 5 weeks from imiay. Axtaaunt

éépoéitfid stané adjusted. Respondent No.2 to baar

gfifit Advocates’ fee is fixed ai Rs.3,QQQ/ *2.

/

Sd/-3
JUDGE