Karnataka High Court
National Insurance Co Ltd vs Pakyanathan S/O Pushpanathan on 24 July, 2009
IN THE HIGH COURT OF KARNATAKA, BANGALOR§Z
DATED THIS THE 24TH DAY OF' JULY 2009 ._ j
PRESENT " "
THE HON'BLE MR.JUSTICE.,.N,K.PATIL:if». ': H M'
AND
THE HON'BLE MR.JUS1':cE I}I;BiLI4A}*.:151§_:v«--»...
MFA.N0.6927/2_(:)'0-4}' V
BETWEEN: N * %
National Insurance C0,, Ltdi,' - if
Through its Regi0nai'~Q ffice=,_ _ A
N0.144, Subhazfam V
M.G.Road, Banga1c§fe_,.~ S604 001.
Rep. by its }'&ss--ista_1'fi;vv&c{m£fii3ii1*at'iv'e Officer
Miss.D.Karthika. % "APPELLANT
(By Sri. BDC -.S»1eetflfia1§arnfi Réao ,]
1.
V' S / (5 .Pi1shpa1-éathan,
.2." 'Smt. Fat.fiima Mary, Major
., 4. . , "W/.0, Pakyanathan,
'4 ' ' * « . Ciimancy, Ma} or
T Maiy Shobha, Major
L/
5. Maria Sanjith, Major
6. Maria Anthony, Major
(Respondents 3 to 6 are children of
Pakyanathan and all are residents of
Hassan Road, Arasikere Town) A it it
(By Sri.M.B.Naragund for R1 to R6)
This MFA is filed u/S.1'?3 (iyotfi MV*A¢t' against the
judgment 8: award dated 3Q;»5-2'0'O4r paassed in MVC.No.9/O1
on the file of the Civil Judge :{Sr.'._Dri'.) and AX»/IACT, Arasikere,
awarding compensation of Rs;.8,6¢i,'330__,/_¥'--with;_interest at 6%
pa. and directing the.appeV11a:ot:her*ei:1_ to"de"p-osit the same.
This MFA__ f hearing' tjhiisu day, HBILLAPPA, J.,
delivered the foi1owii1g:-F---- . " :
d$ign§MENT
This apperaitis direeterdfiagainst the judgment and award,
dated 2o§5§V2aoo4, ijassedhy the Civil Judge (Sr.Dn.] & Addl.
A;asi:kere;' in MVC.No.9/2001 .
2d. impugned judgment and award, the
has " granted compensation of Rs.8-,64,330/- with
ititere_st" at 6% per annum from the date of petition till the
i _ T date"of realisation.
L/t
3. Aggrieved by that, the appellant--Insu.rance
Company has filed this appeal, questioning the
4. In brief, the facts are; that on
9.30 p.m., when the deceased Mariajvleoses ll
on his cycle on the left side of the. road,
P.P.Circle, a Maruti Car bear1ng1§'o».,cTnl; 1616_icvarne""'at 'highly
speed, being driven by it,.s.._driver" infa*rashllandvnegligent
manner and dashed against a result of that,
the deceased head snccumbed to the
same. The respondientsllll. are-the parents, brothers
and sisters' of .. claimed compensation of
Rs.l0,00,000 awarded compensation of
Rs interest at 6% per annum from the date of
petition" of realisation. Aggrieved by that, the
Company has filed this appeal,
_ qnlestioning quantum.
The learned counsel for the appellant contended
"compensation awarded by the Tribunal is highly
i,/
excessive. He aiso submitted that the respondents 3 to "6 are
the brothers and sisters of the deceased and they.:are..f_i1ot
dependants and therefore, they are not entitled A =
compensation and therefore, the Tribunalwas not'j--u'stifie:d in if
awarding compensation to them. He
Tribunal has taken the income of deceased, -l" l
per month without any basis. h'e.subrni"ttetiE that the
age of the parents shouid seiecting the
multiplier and adopting the
multiplier of 17. the deceased was a
bachelor was not justified in
deducting expenses. He, therefore.
submitted,thpatllthelZiinpuénedl judgment and award needs to
V '''''' f
this, the Iearned counsel for the
lf'i"~i'r*espond»ents'.1lZtb submitted that, the Tribunal on proper
.. :CC}flSlCle71'atl.0Ii:Of the material on record, has awarded just and
reasonable compensation and therefore, it does not cal} for
linterference. He also submitted that the Tribunal has rightly
1,2
taken the income of the deceased at Rs.6,000/-- per month.
Further he submitted that the Tribunal takingi
consideration that there are large number of depeiidants:';' *
deducted 1/3rd towards personal expenses 'pitta
does not call for interference. He
multiplier adopted by the proper;.,.He;""there:fore,'V'V
submitted that the impugned jupd'grnentVV"and awards" does not
call for interference.
7. We have i V ' c.aref;tdl3f 'consitderevd . the submissions
8. The 'point'fftha.t "t'a_1__"ises' for our consideration is,
whether the Tr:Z_bunai._ hasratzwarded just and reasonable
.CorflP€fl$'Ci{iQ'§? Z _____
T itiis to note, the Tribunal has awarded a
of~ towards loss of dependency, taking the
of..:ti;1eV deceased at Rs.6,000/-- per month and
/3"' towards persona} expenses and adopting the
h of '17". The learned counsel for the appellant
L/p
contended that the Tribunal was not justified in deducting
1/3rd towards personal expenses as the deceased was a
bachelor and the Tribunal should have deducteVda'.:.:E5()°/in "case--.oi'v_.a"'--ihvache1or,TV'
50% is deducted towards :"persoriai=.expenses.T"But, in the
present case, there are six Vddepe'n'dantsl"-an.d'.'__therefore, the
Tribunal has dedqeted:yj'1/Std expenses. We
do not find any4'Ve1_V§r'orV'V'o'r it. The Tribunal has
_ ____ '«i.;:::__ " ilkeclecewieai 15,»
adopted mu.itiplier.iVo_Vf 1?, Theage of the fatheikwas 54 years
at the time ofaecident._jf.The're"is no clinching evidence on
record regarding age 'of the mother or the other
_ _____ gfyflte Ci€"--9""'w£;,...
(Zjlf3p€i'1(j1';';iIi$,S.:*hHO'\P5?t3V€I', we can take the age of the motherAas
betweeri./$6 years. The dependency of the respondents
6 \yould..__'not«:"have lasted long as most of them are either
their-' "majority or attained majority. Therefore, the
vcias not justified in adopting multiplier of 17. The
should have taken the age of the parents while
L/,
"me <i€'3€G'5e& 1%»
selecting the multiplier. if the age of the II10thEI}\lS taken as
between 46 to 50 years, then, the suitable multiplier
the income of the deceased is taken at Rs.6,000/if
and 1/ 3"' is deducted towards personaleexpaeiisels;iilthelllloéss nu
dependency per month comes to land
it comes to Rs.48,000/- and ifV'11:1:i:jltiplie'1 ._of
then, the compensation pvayable,toWai°dVs'<.1oss'of'-dependency
comes to Rs.s,24,o00/- and'aeeordii1g1yi:.tit."iS§Vxawarded.
10. The the Tribunal
towards expenses, loss of
estate and tnediealei just and proper and therefore,
it does not ca.ll"foi' it
1 file vvvlpppppeompensation payable comes to
breakup is as fo11oWs:-
r,/
(a) Towards loss of dependency Rs.6,24,000/--
(bl Towards loss of estate Rs. 4
(C) Towards funeral expenses Rs.
{d} Towards transportation charges ".:,*j9'_v,'};'E":f3V"','.,.V
(e) Towards medical expenses *
TOTAL
12. Accordingly, "land the
judgment and award, Tribunal, in
MVC.No.9/200l,_ compensation of
es.e,72,e3o/.,,ieae;;e;;r with interest at 6%
per annumhorn till the date of realisation.
The appellantLlglfsurance'Velfifornpany shall deposit the balance
"'i;he_____ainount already deposited, within
weeks' ay.
of compensation amount, the second
-. jVifesp»ondent .sl1iall be entitled to a sum of Rs.2,72,330/--.
deceased first respondent is entitled to a sum of
"e.VhRsi2,,0%0,00O/-- and since he is no more, the said amount shall
belapportioned equally amongst the respondents 2 to 6.
V
The respondents 3 to 6 are entitled for a surn of
Rs.50,000/~» each.
Out of the compensation amount, 50% shallddaed
in Fixed Deposit in any nationalised or tsehéedttldeddé K 2
respective names of the respondents1'2. forfla.
three years and they are entitdiedjj "11:1t'erest"'
accrued on it. The balanee éhe"~re'i'eased in
favour of the respondents 2dto T' T T
The amount *_- 'Court shall be
transmittedVtoVTtheitfTrih?::'nai dishnrsement.
Draw uputhe avV{rVa1f.'ei',.'._aciC:;'or<ding1y.
.....
JUDGE
Sd/1
JUDGE
T /Js