High Court Karnataka High Court

Salamma W/O Late Selvam vs The Oriental Insurance Co Ltd on 4 February, 2010

Karnataka High Court
Salamma W/O Late Selvam vs The Oriental Insurance Co Ltd on 4 February, 2010
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF KARNATAIKA AT BA.NGA§zQRE
DATED THIS TI-IE 4m DAY or FEBRUARY;':2fi'i~.(f.4
PRESENT '  ufi
THE HONBLE MR. JUS1-'ICE*« 3.  
THE HON'BLE MR. JUST1C'EV.B.SREENIV'£L'S§§3vEGQWDA . I *

M.F.A. No. 30 2906 %(1vm % 

BETWEEN :

1.

Salammag’ : _
Aged aboufjil years, ,
VV/0u3aEiSehfifin;.”a “‘7’

Raj : .,
Aged 33 yCar$.¥'<E '. 1 E
D/0, L:=;'te'S(é£v:am;E. _

Aged_ 19 years;

0;. SeIva.r.n…., v

” AA .¢1_\./Iu1″1:t1ekoIa_1, Marath Halli,
‘ . _>B’é;711ga1ore T 560 037.

” ‘E-Aged 23_ y<éa1'S,
A S/0. Seivam.

A11~~.afe R/0. No.14, M. Ghandhinagara

Appellants

T (By Sri. K. T. Gumdevaprasad, Adv.)

%/

On account of the death of deceased Selvam the
appellants have filed a claim petition before the ‘Fi’ibuna1

and the Tribunal after assessing the

documentary evidence and other relej/ant’:Vt_irnatei*ial

available on the record has

part awarding compensation

interest at 6% p.a. from the of claiml_”‘p*etit’ion till the

date of payment. Aggjrievecftttbyt the appellants
filed the presentpappealipseekingl

3. we “le,arned”_”‘Co’ttnsel appearing for the
appellaritsll and Qounsel appearing for the first

respor_1_dent¥’I~ns’u ra’nce_ Company.

2 perusal of the judgment and award

what is that the deceased was aged 50 years

1″‘~.__V”wo1fking,__as an employee in Graphite India Ltd, drawing

A of Rs. 10,980/- per month. Out of the same 1/3 has

it .t.0Ebe deducted towards his personal expense. The loss of

/v/

dependency comes to Rs.7,320/–. As per the age___of the

deceased proper multiplier is 18. Accordingly of

dependency comes to Rs.1i,4-1,920/ —

13] and we award the same.

5. Further the Tribunal’~.._phaslF.erred

compensation towards heads; Hence we
award compensation -towards loss of
consortium, §,s’.}_0,0:0’O’/’–f’:: loss of estate,
Rs.10,000/__.~~ margsi love .g{nd affection and
Rs.}O,()0(‘)”;”- “transportation of dead body and

funeral V”expenses.’~.” V –

6. For t11elifore”going” reasons, the instant appeal filed by

«_thev_~alppei}ants.l disallowed. The judgment and award dated

;3;o ‘passed in MVC No.l502/2003, on the file of IX

Aaai’;1.<Ji;c1'¥gg:.,fiviémber. MAC'i'–7, Court of Small Causes.

'V Metropolitan 'area, Bangalore (SCCH.–'?) is hereby modified. The

V' 'liiglis as under: W

1] Towards loss of dependency Rs. 1 1,141,920/«~
2} loss of consortium Rs. l0,(}ijO._/–

3) Towards loss of estate R«s~.~—-‘

4} Towards loss of love and

5] ‘Towards transportation A’
dead body and funeral ‘ ”

expenses »

‘f.If’otalf flE'{s’.*A11efj81,92O/-

.«…_.._.._.._.._………._……_._._…_,—…….__
….._………………………………………………….

The appellants compensation

of Rs.11,81.,49fi0/:2:__’.i3s.Sil:O’;’O0O/– awarded by

the Tr:vibun’ai~,.{5.yfi.. veompensation comes to
Rs.6,7l,’£?20/_– at 6% pa. from the date of

claim, ‘petition till the eaie of realisation.

obfyenhaneed compensation of Rs.6,’/1,920/w~,

proportionate interest shall be

_ ir1ve’sted_f’ l11A’:””F.D. in the name of appellant no. 1 and

.dy”Re.,r5y0.0oo/- shall be invested in the name of each of

rgappellants 2 to 4 in any nationaiised or scheduled bank

9////4

T rei~ a period of 5 years agd renewable for another 5 years.

i Ret.tti’o,ooo/4″ A