Karnataka High Court
Sri Narase Gowda vs Sri D N Keshava S/O Sri Narase Gowda on 23 October, 2010
IN1}HBHflHKCOURTCHTKARNKDMUXATBANGALORE
TI-IE HONBLE MR. JUSTICE B.sREENIw§LSE
1.
1.
DATED THIS THE 233-13 DAY OF OCTOBER. 2010
BEFORE
Miscellaneous First Ap*pea1_1§Io__. 88_4"'Of- " .
BETWEEN
Sri. Narase Gowda, " V _
S/0. Sri. I-Iuchahanurxiarithaiah;-_ -- "
Aged about 53,--years',--~---- _
Smt. Sarojalnméi, T' V _
W/ 0. Sri._ Narase.._G0w'da,._ ' "
Aged _abQ_u'{". ééfiyears. . " "
Bdih s;;1efres.;ding..at--NL1.345., A
6th Ma':En;.;_.1St(31'0ss'. ~ T
1 riear Mffirk ' .E;ngiis_'h"STch001,
Bhuvari-3shvJa1'inagar,~
"Dasaraha11jg,. __
B"aI}ga10r'e_ --" .57 T «
Appellants
_ Srl. K. T. Gurudeva Prasad and
, ' Sathyapal, Advs.]
T'
" _ Sn. D. N. Keshava,
S/0. Sn. Narase Gowda,
Major, residing at N0.345,
831 Main, 1st Cross,
near St. Marks Enghsh School,
Bhuvaneshwarmagar,
Dasarahafli,
Bangalore -- 57.
2. ICICI Lombard General Insurance Co., Ltd.,
Prestige Carniche,
No.62/ 1, 2nd Floor, Richmond Road,
Bangalore -«~ 27,
By its Manager.
Responde_¢nts.._V
[By Sri. A. N. Krishna Adv..;
R. 1 is served and unre1:_y'rcs'encted} "
This MFA is filed"U/S. 173(1) of --'against
the Judgement and awarddated O9.._1'1.-200'? passed in
MVC No.8584/200.6 on the filelof14thlAd.ditional Judge,
Court of Small 'C_a1.1se.s, MACT, Bangalore,
SCCH--10, partly 'alloWi1d§g:»' the "claim petition for
compensation and,,._ seeking: l"'V-'enhancement for
eompensa.ti011;~v_ B . '
Hearing, this day, the
Court ,_ delivered' the fQ_1_l0_Wing:
°QflgfiDGMENT
4;' " r..'I'his"»E115p'ealll'is"by the claimants for enhancement
it e , jglof conioensation awarded by the Tribunal.
_ l' _Hea;_-d.."
he 3%. . .Foi1_'t:he sake of convenience parties are referred to
as'~th'ey are referred to in the claim petition before the
it if V. Tribunal.
4. Brief facts of the case are:
That on 17-9-06, when the deceased Prashanth
was travelling in a car bearing registration
MB--1558 on Tumkur - Bangalore road,__Aii--earf
gate, the driver of the car drove the sai'nefviri:..high * ,
in a rash and negligent m=:.m>.~er'i and" cause'd._xfthe
accident. As a result, the d_e'eeased s'nst'ain.eti"g1'ievousf
injuries and died ongthe 'parents. filed a claim
petition before Bfarigalore, seeking
compensationgitaf / V:V'I'he Tribunal by
impugned award has awarded
with interest at 6% p.a.
of compensation awarded by
Tril:'>nnVai'Vthe"- clairnants are in appeal seeking
. _ enharicement of compensation.
.'Efs'j__thVere is no dispute regarding death of the
deceased Prashanth in a road traffic accident, and
3" x:_li'abi1ity of the insurer of the car, only point remains for
my consideration in the appeal is:
Whether the quantum of
compensation awarded by the Tribunal is
just and proper or does it call for
enhancement?
6. After hearing the learned Counsel for the-Vipartiées
and perusing the award of the Tribuna1',.n:I
View that the compensation a\;v'ardedp_b-:y thefiTT1'iburiai'--wisV 9 j
not just and proper, it is on the4'1o\}ver sideand 'therefore
it is deserved to be enhanced:
7. Claimants oi "thet: deceased,
except examining .-~thejV_d»e_ceased as P.W. 1
and Area iof the deceased
wash' I has produced salary
certificate at Ex.P.23, have not
es§tabiicshed' " «employment of the deceased by
'relevant documents or examining the
" Vohfiivthe deceased. It is to be noted, claimants
hiayeflg stated, the deceased was getting salary of
;Rs.1"1,000/-- by working as a Computer operator. But
according to the salary certificate Ex. 13.23 produced by
P.W.6 working as an Area Manager in the company
3:
where the deceased was Working, his salary was
Rs.8,000/-- pm. The Tribunal rightly disbelieving the
salary of the deceased, Considering his age as 2?.-_years,
year of accident as 2006 and nature of a
Computer Operator, has assessed his" ii"_1cof11."ee~
Rs.6,000/' per month. It has" dedyudcteti:A§S€1%_"of his 7 it
income towards his personal 'expenses bwlrfich i'-.3b'a1's0
just and proper. Mu1tip1ier'e«.ofi 713' has 'to."'be.°app1ied on
the basis of the age 'of thebdeceased. So
loss of dependency!' Rs.4,68,000/--
[Rs.6,000/§' 5.; x." it is awarded as
by the Tribunal.
8. by the T ribunal towards
transportatioirof dead. body and funerai expenses and
d it «Ros. 1§5';00't0-- awarded towards loss of estate are just and
do not require enhancement.
'Bx.' Rs'.~5;,U00/~ awarded towards loss of love and
affection is on the lower side and it is deserved to be
'.enfi;anced, and 1 award Rs. 15,000/-- under this head.
$2"
10. Thus the claimants are entitled for the following
compensation:
1. Loss of dependency f
2. Loss of love and affection Rs?"
3. Loss of estate A ll '
4. Transportation of dead'l'bo:tlyl'
and funeral expenses P,»s;7 ..
ma l e§§F[os,ooo/--
11. Accordingly the in part and the
judgment is modified to the
extent stated _pherei.n"a]ooVe,:Aa- if
The entitled to a total compensation
of Rs.4,62,000/-- awarded by
ribunla1;,,.___and Compensation awarded by the
' enhanced by a sum of Rs/16,000 / --, with
6% p.a. from the date of claim petition till
thevdate of realisation.
Respondent -- Insurance Co. is directed to deposit
the enhanced compensation amount with interest
Q!’
within two months from the date of receipt of a copy of
the judgment.
14. Out of the enhanced compensation
with proportionate interest is ordered
FID. in any nationalised/schecluteéd
in the name of the claimant No’;?, Pm whofis n;¢tru.e1–%
of the deceased for a perio~d’o_f nirieand the
remaining amount.__..’:%Wit;h 1-p,ro~p_o_rtio_nate interest is
ordered to be,_re1ease–d.in. favourbfv the ciaimants
in equal V.
“No”o1″:d_eI” ‘costs. V
A vmgnt ‘V ”