Karnataka High Court
Sri Munivenkatappa vs Reliance General Insurance Co Ltd on 25 May, 2011
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THiS THE 25" DAY OF MAY 2011
BEFORE
THE HC)N'BLE DR. JUSTICE K. T
MESCELLANEGUS FERST APPEAL Noi;_.87:};.S{2(u)'39:4{F\r'i§'4)--..'~._ ,,. }
C/W _
8475/2oo9mv)V%%
BETWEEN --
MFA NO..__8_'f7'_1E:[_ 2gg_,g _
1. Sri Munivenkatappa, '
S/0 Madanagiriyappa, 1
Age: 57 years.
2. Smti Lakshmam'r{1a,*ii._
W/0 Munivenkata-p.§2Aa';~~%_
Age: 52 years; "
Both are resident of So'EE.amjra \/-'~i_{_i:age,
Soiiapura Hobii, A'n._eka_E Taiufié, " _
Bangaiore Dktrict. _ Appetlants
(By'f§Vri'vRanfékhianarg R I\'!"3iE72 years;
gellapura Haste,'
'v.__An'ekal Taluk, _ ._
"aangafere Ru.ra"l,Sisl:rict.
Age': 6? _year::,
A V 'F3: Misnlswarnyf
§{ie'----E\1e§33, Thevele Street,
V ..§l§3'§ra;'::f:2ap:;r§ Tavern;
lix)
Resp'en'cEents-.
R/at No.33, Thavelu Street, " :.
Kumaraswamypete,
Dharmepuri Town,
Dharrnpuri District,
Tamulnaciu State.
(By Sri H S Lingarejg Adv" for R-1)
(R~2 notice dispensed with) " _
MFA N0,8475g'2e.Q<39,
BETWEEN H
Reliance General insurance CG.-.._L"Ld,,
Regional Office, No.28, 5" Flcxorg' _ V V
Centenary Building, V ' ~
M G Rgam 2 I = Appellant
Bangalore-560 001. "
By its General Mana'g'e.r__. " ' " ' »
(By Sri H S LEnvga.raj;"r€\:r3v:;1;:;fQ_r
1. Munivenkaté';)pa., V
Age:57 years, » =
S/0 Sri Madanagiriy'e.ppva.V
2' Lakshmarnma, ,
Age-:52 ye.3r"5, .....
W/lo._Mu'n§velnka'i:ep;ja.A_
Both ere" rg'-at l'Sv=:§'l"EVavr"m Rf; ilage,
3-.._R fij'1e»§<rEs;:§*man",
5.»)
Dhermapuri District,
Tamil Nadu. A E?.es';:,~t;nfci'er':ts
(By Sri Ramaehandre R Naik, Adv', for R~1i':aVn:pe_n;<;es, ?5,000/- towards funerai expenses,
iove and affection and €'13,.2QO/-- tewards
i*ie"s';e' ef estate; Tin'e.r3e~fere; he prays that the compensatieri may be
r"ei:¥uCed. "
T5'.x._é'e,_tfn'e Eight of the arguments addreeseci by the iearned
it C'eé;ee;eViV fer the parties? the erziy peint that arises fer ztensifieratien
%n§iii»ioi.iie: 'mi is sppiiiaoio for the age gfoup of §82'S§i"iS between
Whether' the compensation awarcied by
Tribunal is in-adequate ?
6. My answer' to the above point is ..n'e2_gativié'-f;:.{fV *:i Ve
foliowing reasons: T. .
Since the Ciaim petition came 'to'--igite fiiiedvby_ti'h_ve vwgiaimaints
under Section 163A of the Act, whiie cofiiiiéiting the '--€ioVn1pVé?nsation
payabie in favour of the Con'd'LiSicj:hoduie to Section
163A of the Act shat! be foI1ow::~§i.;:VVT'h.s;1.ofiri1i'b;:ij';;i:,'-has fixed the
income of the deceasoo deducted 1/3"'
of the amount appiied muitipiier
'l1' and
(i) Loss of dé'pe_,§nd.e.Vnc§¥'. V .
{§:§,OOQ/~x12x1.1V) _ 2,64,000~OO
'{.ii)'.' vC'o;7\§'Ae~§fa-nvifgev expenses 3,000~0O
(mi , "?9.onéi'é'i'_'voxoioifiises 5,000-goo
"A on Loss ofiioiée and affection 4o,ooo--oo
~ «..i_~g::.., LosSoi7~ estate 13;2oo~oo
Totai 3,25,2{}{}~€iQ
"i.V%':'~;'i{§;_;_o§*:'iir:i;; io Second Scneooie to Seotion 3.532% of the A92,
6
15 and 20. According to the Second Schedule 163A of the Act; the
ciaéments are entitéed for compensation as under:
{in 3)
(i) Loss ef dependency
{e2,eo0;~x12x16) _3.;.84%,0e:3¥dQee 57; '
{E0 Loss of estate
(em F-'unerai expenses "'e2,t53VQ--e§"
Total
Less: C0mpensatior:"'a.yvard~ed *
by the Tribunat ' ' v
Additéohakcompensatievh. _
Thus, the ciaimante a&'ié;§Ven£i:ied":.i?e.r 'ahddffgidnai compensation of
?'63,300/~.
in viewpf the-» :a'boy'e,AA':he*~*"»LAppeaI flied by the insurance
Comgjahy i;e:tc..e_be Cheri".--§;*3--sed.
8. ih.{:he res{§jé':§;V..e1£he Appsezfi in MFA No,8?15/2009 is partéy
_a_E¥h.:mfe'cj, hoiehrzgvfihyat the appeiiahtsfclaimants are entitled fer
jazjd§£:4ie"hea§xce":33;::e'nsatEcsh of €'63,300fx along with costs and interest
ruafge' He'? §% $6?" ahhum frem the ciate ef ?etii:%9n til!
.""'VTg"ee§§s*ei§e';i ;$£'{iGE'§§§'?g§y1 the Empasgrzeé guégmeht am aware are
my Kr.) a .
K3
madified. Respondent No.1/insurance Company is direct<s'é;»i.if'-.TtQ
deposit the additional campensation amount aiong
interest with the Trébunaé within three months {mm
additianai compensation amount aiong wéthfkjfits and i.;s*.€:.é ‘réstVs?i*a!E
be apportioned amcmgst the cfaimantsequaA:i§§.{. ‘-_
The Appeai filed by vthg insVurV& r jcéV”‘-»L.§omffiany MFA
No.82?/’5/2009 fails and the saméis.T_E*1’eFeEi3}::’di§h§.is§:éd,.
No casts’ w »
The Registry i:;_Vdi,r_e’g:ted–‘r;0_t–r;{mspoVrt the statutory amount in
MFA No;8475/2§Z?VC)§ Vté3A fife; ct§i’.€.§’bVL:V’rsement.
Sifé
EUQGEE
‘agg