High Court Karnataka High Court

Vasanth (Dead) Rep By His Next … vs Jyothi D/Oo Hanumantha Katwa on 3 March, 2010

Karnataka High Court
Vasanth (Dead) Rep By His Next … vs Jyothi D/Oo Hanumantha Katwa on 3 March, 2010
Author: K.Sreedhar Rao Gowda
 .1fl("b)V V'Cf:ie?€nafn~r{ja,  Erappa,

  Beedu-4.__!3ad_i' I-muse,
 ' NVH~-~1?, f<aup-574 106.

 {..E:}\,/AAVSTri;.aABi;:V§in Hegde & K.Manjunath, Advs.)
.ANb; 

T  Jyothi, D/o. Hanumantha Katwa, A

IN THE HIGH COURT OF KARNATAKA AT  .
DATED THIS THE 3" DAEQE MAR'cH;'Ij2;ai'a  .4"  
PRESEN?aa { . .
THE HON'BLE MR. J:.Js:f;CE 
THE HON'£3LE MR.'  g§..7N'E.~xx'E?%r§jUGOPALA GOWDA
MISCELLANEOUS vF.£P_,.S.3T. ARARAEAL"Er.;1Qi:'éa2é0/2005 (MV)

BETWEEN:   '
Vasanth (f3ea«di):"j; '   «  ~-
Rep. by nis next'frie,nt«.%  
Father Era_ppa_. ' ' " 
1(a) Erappa: O.» Ma-!.iaAp.osa«,...'-~'L'

aged about years.
'  "agevd ab'_'ouxt' 46 years.

AH a,rfle'=R/ov '(:'}'}'v'C?:- VGV.VM.Basavaraj,
ZAPPELLANTS

125, Khacte Bazer, Shapur,
Belgaum District.

 



2. Mukundappa Poojar,
S/o.late Parvathappa,
Parvathi Halli,
Near Hanuman Gudi, I
Badami Taluk, Bagalkot District.

3. The Oriental insurance Co. -l__,td.,  "
Br. Off:APMC Yard, Gadag,~._
Rep. its Divisional Manager,  
D.O.Udupi.   -A   
 --_  . __ i , :REESPONDENTS
(By Sri. M.Y.Karigonnavar,_'Adv..7for  " -.
Sri. M.U.Poonacha, Adv....for.R'3._',  '  1 "
R1 is served),   I  -. 

This ::'app_eai"-'is1.__filed:-«-.nrid_e'r_ Section 173 (1) of MV Act
against the.3iJd.gi%nent'a.ndI_awa'rdd dated 18.06.2005 passed
in MVC"No--.1992/12000"-on. the"'f':~le" of the Addi. Civil Judge
(SR.DN) and'A.dd,l_,.MACT',-.,__Udu'pi, partiy allowing the claim
petition for 'co_rri~p"e.nsati'o_n"and seeking enhancement of
compensa_tion. ' '  

fiihis 'appeal coming on for hearing this day,

  sP_.'i§EDfiVARp_ RAO°J..,.__d.e'iivered the following:
JUDGMENT

Q.r’ue,vt’,fVasanth sustained fracture to right maxilla,

fractu’rve__A’:’ of mandible, supracondyiar fracture of right

He was under treatment in hospital for about 142

___days and 70 days after discharge, he could not recover

and succumbed to the injuries. The said injuries occurred

%/

in a motor vehicle accident. The occurrence of~~–acci_d’ejh:t;

negligence of the driver of the offending the

insurance coverage of the offen:ding”‘veh”lcle’

dispute. Vasanth had filed a Vcfailrn petl:t.l_;ort1″ seeiklihg’V”»..’

compensation. Upon his deatl-w..V:””the legal r’ep.res’ehtatives
have come on record, 1.1,-_ is not ‘ieljédviyspute that the death

has occurred due to the ilnjuries accident.

2. The’_d3–ece.asedwrvas«lilorginéglllasi’a”:Photographer. His

income.is”asser3sed*§t.;at Rs.3-,OCU/’¥r”Parents who have come
on record and pVroTse.cute’d..Vthe petition and are in appeal

seeking enh-ancementvlot…-*llcompensation. 50% is to be

um«_vdedV_u’eteEdlA” toward’s«.,._h.is* personal expenses. Rs.1,SOO/–

woLi’ld_ the benefit of the dependents. The

deceased’v§.?§:;_sV…1’aged about 35 years. In that view, it is

IVproper..to.._consider the mother’s age as 55 years and 11

“..jijmiulltipiier would apply. The total loss of dependency would

be. E§s.1,500/–(income) x 12(months) x 11 (multiplier) 2

“i:e.3.,98,ooo/-. The petitioners are entitled to Rs.2.5,000/~

towards loss of expectancy and Rs.10,00D/~ towards

fly

funerai expenses. The petitioners have produee.d’4*nfiedisca4!V.

biiis for Rs.74,000/–~ for treatment of theldve’eeésecf.’.’..’i_%”‘«–_

Rs.1,00,000/- is granted for :Tied’i'<:ai_ "–,an;d

expenses. In aii the petitVioners'.__a5i*eA. ent»it}ed'vt'p'V

compensation of Rs.3,33,OO0/~:.'L:."a.5 agei'nst'vvRs.=.4;"¢'i'.OdO/–. V

The compensation awarded by"tiie:"T}'i'%.».gnai 'ié"on"va higher
scale. Hence, the appeai ifs? en.h3a.nc§=::rifi~é_ifit"'is dismissed.

. 5 i _ sd/..

June

JUDGE