IN THE HIGH COURT OF KARNATAKA, cmcurr”
AT DHARWAD. E » ‘. E i E
DATED THIS THE 19111 DAY OF NOVEMBER, é E
PRESENT
THE HONBLE MR..JUsT1cE k %
THE I-iON’BLE MR..ms’m:,E §_;’Sf€EENIVA3E-‘( 3OWDA
M.E.A.b£0.
BETWEEN
2. THE I}NI’FED_ IND§A”I£¥SURANCE co LTD
THROUGI-I ITS .DiVISIQNAL MANAGER
KAIKINI-ROAD”;..KA1’%WARA, NOW REP
BY MMJAGER, UNITED INDIA
J JNSURANEE co LTD, NO 25
E NA:*-“EAYANA Emma
BANGALORE. …APPELLAN’i’.
. SHIVANLANDA ADVOCATE AND
‘ A.(?:. SEIVANANAE mvocam E012 A1>1=>EL1..A.m*.)
.._ f?RAVEENA
W/O. RAVI @ NARASIMHA FRABHU
26 YEARS
occ: HOUSEHOLD WORK
12/ 0. SALEHFITAL ROAD
HONAVAR
2%
K3
2. VENKATESH s/0 NARASIMHA PRABHU % % « w _
GOYEARS ‘
occ: CLOTH MERCHANT
12/ 0. SALEHHTAL ROAD
HUDA(B-)
HONAVARA
3. PADMAVATHI
W] 0. VENKATESH HQABHI:
somaxs –
R/O. SA1.E}I1’l’PA’L.RQAD
HONAVAR
4. CHARUSHILA
Nn:»HAD TALMK _ A j
NASIK;-1)1S~:’I’*
MAHAa::AsTi2A V Rmsponmms
, ADVOCATE FOR R1-R3)
%>:»1I«*’A ;s mm U/S 173(1) op aw ACT AGAINST
‘1’:-:Ek%*JtJmw22~2*r Am) AWARD mama: 23.12.2003
PAS.SEfl~ INIMVC NO. 676/2001 are THE mm: 01? THE
3 CIVIL 4% QEEIIJGE (sR.DN.) & MEMBER, ADD-L. mar,
“H_omv.a&2, AWARMNG OOMPENSATION 0? Rs.
.;¢s,3 :%,.5m/- WITH manna? AT 3% rm.
‘V V _ mS5RE2EDHAR RAG, J., delivered the following; –
This Appeal is coming on for lmrhlg this day,
*3.
J'UDG_;@_!jI Srishail takes notice for _ n One Ravi @ a
vehicle accident. His wife petition
seeking compensat;i};mf awarded
compensation at the The insurer is
in appeal awarded as
excessive; it is stated that the
multiplier, instead of 10,
since éaiaout 57 years and that the $3:
It is also stated that one—-ha1f
towards the paeonai expenses.
2. eentmztiens mm in amt are
The re-miagc rises not czwmte may Lew
V § dssaeizity rm the wife to mac mmpensanme in magma
_ I law. Hence, the mmm has rightiy taken me
[ ‘”2ii1xltiplie1’ 17, keeping in View the age of the met
petitionm; vis-é–vie the dmeed. 0ne~tmrd deducfion
towards the personal expenses is also
since there are totally three depaxdapfie.
unit system 1/4m should be A
3. The deceased
of Rs.6,000/- per month. is
defrayed towams Rs.4-,000/- is
taken as mgezasegjeor The mam loss
of ii§s;’4,000/- x 12 months 1:
17 The Tribunal has also
awaz*ded towands loss of consortium
and .1oes ef instead of coewentional sum of
each head. The eompezmatien
be termed as exewsive. Aewrdfiw, tim
Sd/-r
Judge
Sd/«-
Jefige