High Court Karnataka High Court

M/S National Insurance Co Ltd vs Mahendra on 4 August, 2009

Karnataka High Court
M/S National Insurance Co Ltd vs Mahendra on 4 August, 2009
Author: N.Ananda
IN THE HIGH COURT' OF' KARNATAKA AT BANGALORE

DATED THIS THE 04"' DAY OF' 

BEFCJRE

THE HOWBLE MR. JUSIACE N.;2.;sa';1réi§;_A  _   

M.F'.A. NC33925 gm   %   é - 7

BETWEEN:

1.

ms NATIONAL INSURANCE _»
BRANCH OFFICE V = ‘
or”? APRTC Buss Sf3TANI}.._ ;

PKD Roam’, Hii?’\¥D”i:5″Pi;}E: 5.jtt3_’§3Q__1″_ ”

A E”~’$§’I’A’}”E,–, ..

NOW KEEP 33’1′”jREGH}NA’L. O«FI?’1CE*~~-

SHUBARAM’ ‘czjampggx, N9. 144,.

M,G.R<ys.«D,V '    '

BANGAi.£)F3E

REP BYITS * V ,  

Am.qiNisTR:s*r’Iv§;V<::FF=:jc::ra:~R APPELLANT'

{i;f'sj;}5'~§"s:~;§..f,A M ADVOCATE}

~ jVA~:~i.fr * '

– i”..—zxaA’:¥i&’}&uT»:>1R%A”‘.

Sm. A;2.3uNA
:a3**s*F-:;a1?s’4= ”

R ; 0; P5361} IALLI GATE

.. §s”Tow;’1*AGERE TALUK
VTUMKUR BIS'”i’R*EC’Ii

” ” 2; 15A LLIMA
__?W;’O. MAHENBRA
‘ 33 ‘a’F*:AR’S

Eff}. AJJEBALLI GATE
KQREKTAGERE TALUK
TUMRUR DISTHCT.

3. P V MASTAHANA REBDY

ago. P V SMNIVASALU

:3 No.4-3 53, ¥(AMMAPALYAM s*:’m::3::’r

KOTHACERUVA (M) –

ANANTHAPUR E)iS’PRiC’i’ A P

OWNER op LORRY * «
REG NO. AP 0:2 V0431 _ .;-,m:sP0:x;I3′:~:.N*rs’ ‘

{By Sn; PATEL D KAREG0w:zA’P”::;i?.R1&:;2:’._
123 SERVED} ‘ ~

MFA FILED UfS’i’?_3{E:’3′-.,.:Vf)§-” AC’x1%.iNST THE
.I{IDGM¥§WT ANY} AwAR_f)_VDAf¥’&1i’D:’;2?§.{36.Qfi{)?=’PASS§F:¥’) HQ MVC

N037′?/19C->9 ON”1fHE m,E”r GIVE-I, ..mac§.: (sR.::>N.) 85 JMFC –

85 Aa£;;T1<3'NAL.%,w-' MACE MADHUGIRI, AWARDING A
COM?ENS$\.'*I'I€}N Rs.:3,4-5.,o<1_e,:g- Wm; INFEREST {2} 5% RA.
on r2s.1,€:;5,<;csa./; 'arm; £}A='1"E or' rmwxow -mg",
PAYMEN'F.?'=~_

can for admission, this day,
flit': Cczaurt", t1jé:.f<211oWing:

is listed for admission. With the-:

£~.Qi1sent'%§'§ iéamed cmmsel fer parties it is taken up for

finai

fifty? fR('§iICf.i{}¥'I of cnmpensatinn.

2. The in:-mmncfi: eompany has fiiexi this p€fi§¥.i0¥’i

3. T have heard Sri.A.M.Venkatesh, ..i§=s,z§:fned

commie} for the irasurance cnmpany arid

f).Kar€:g0wda, iearned cmmsei fnr.(:Iaiméfi’ts–.. _’:. ‘

4. The claimants ~ ‘tkazzfi séwérééd

compensatian of R’s.2,<i»ffli'}_{:'§€T1._[~ fdr 'the –'1:hei1'*-

son aged abm :1'. 6 years.

5. Sr’i.A.fvT.Véi:’k.ate’:ah§’; ? l’£°;;n.Vf_1*z1V t=:’c*I.V counsel far

insnmnzte crmipanféi Va:«ji1dgrnr~:nt 0f the

&;fi~2ai66 AIR sew’ 6139 (in
the lgasg Asszmamfi c0.L’m. us.

V(j3I?At’:Z~§;.)”v§r111ld submit the Supreme Colirf.

22;*;var§iedx’VC0z1′;jxar3satian of Rs.I,8(),£’}{}(‘}/- far the

V ageri about 9 years.

6. . _S;rE’;V.Fate1 T).Karegnwda_, ieamed cmmsel far

ciaihzgéfits reiyéng on the judgment of the Sispreme

“{f’,.’2f)fi9

wmiid subniit that the Supreme Cmsrt has accepted the

compensation awarded in ¥,A’TF~¥A WAT}’HWA’s case

wherein for the death of chiidren “mzfiveen age group of

A -ya… gm <—~9LL W

5 to it') years cempensation of Rs. I_,5f'),t'}0j- is'.aW:§; I'd_ed

towards pecuniary compensation and

F€'s.5{),(JOf)[- is awarded towards. »_cnnj;'éfi1':i–5miI'-.h'e=;1¢i_S."

In LA'I'HA WAY)?-¥"WAs"4 case,

for the death of children "iTx§i:n,feenA'ag'e VE

914. x. – ,. .._

years tslmt the accident ha;i_..t.am=_.fi’–.piacé 1989, in

the case on hand, 213.09. “[999.

‘7. Af.t.e.7£’ cited by the

i6*.arnré(i”T'<:r§iI'1-;ns€§§fi.; of the opinion, what
has $11pmme=. Colafl. in LAW-{A

WA_¥'_JHWA?§ be fhlinwed. The aocidcmt in

i3iAT)'fiW:-"s';§case had taken place an 3.3.1989.

' hand accident had fakean plane; in the

year Taking into mnsidreratiorz dumtion of

infeirégnzlm period it Wonk} be appropriate to award

.".AA"C(}§f;ipensati0n of Rs.'2.{}t"} lsakhs as pecuniary

cnmpens:-zetitm anti cnmpensatian of Fl's.'25,0{)t")/– untim"

the conventional heads. Thsrs, ciaimants Wmfid be

mrxfitied to tatai compensation nf Rs.'2,25_,(}()<") /.1-

5-vx

8. In the resllit, I pass the f0HoWing:__–*:.

QEDERW_

The appeal is accepted in 1*;-s’.%{1Tt*i’;T.V ‘?hé3_.’imVVp.i 1gfiiéd

award is’. modified, C0II;t»p§}’i7wi.§f%?11T’§f).I'”§V'(;f’_V:¥?${2;45,’fj(‘)(“}/-W

awarded by the f?X’i’f_)!.}.¥}3§ .t;(i’¥??s.2:’25,00(‘)/~
with interest. at 6% date of petifion
an the dam__n::jgfe,giis;;£i§t:;; V & H
The and investment

aha}? . i’:’ ‘r tine imfn igned award.
by the instsrance company

aha}: he’ ifsv./,r»n*1s=.f(31V-.1?-‘:A<?_stcfiivii Judge (Sr.T)n.} & JMF'('§ 8:

' . ;a;;§§%1.s&%:saAr:r, ?s}'f:§f'2'i"i1'igiz'i.

— 4′;*.=:a_1*1jées: are directed £0 hear their cosjis,

Sd/~
IUDGE

(rm/–