Karnataka High Court
Smt Bramaramba W/O Late G C … vs The General Manager M/S The New … on 10 September, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGA®QRE
DATED THIS THE 10" DAY OF SEPTMBE§; EQ09%Jfl
PRESENT,m_
THE HON'BLE M.JUSTICE&K@L{MANJUfifiTH5, T
THE HON'BLE MRs.JUSTICE B;V.NAGARATHNA
M.F.A fio.10ed6 or 2do6._A_?
BETWEEN:
1. Smt. Bramhramba,"
S/o laté GgC-Shivakufia%&iah;
A1ias"GLC}Sh;vakgmar;Vg
2. SriVNaveefi}:. 't~ ;
S/o lgte G,C;Sh;yakumara1ah
.Alias'G,C¢Shivakumar,
.fiAgéd abbut 26 years
~:3wuSfi1}S;V13ayakumar,
_,'S[a iate G.C.Sh1vakumara1ah
ZHAl1as G C.Sh1vakumar,
"_VAggdV§bbut 22 years,
Al1"afe residing at No.440,
. n3"'Cfoss, flm Main,
".Attur Layout, ye1ahankar(H),
'.Bahga1ore-64.
.Appellants
(By' M/s.M.R.Nanjunda Gowda & Associates for
appellants)
(K.
AND:
1. The General Manager,
M/s.The New India
Assurance Company Ltd.,
No.33/A, 2"'Floor, .~w-
1" Stage, P.B.No.3883,[
Indiranagar, Bangalore "
2. Sri Venkateshappa, Adfilt
S/o Venkataramanappa,A_
No.13, Murugesh,Palya,p<'
Cauvery Nagar,,fiAL;_ 'V
Bangalore--37. 'V"'
'f,[:gIRespondents
(By Sri.Mf$apayanappa for R:)~~
Ehis MEK is filed u/s 173(1) of MV Act
against the Jimj1gment»«.end award dated 28.3.2006
passed in MVC.Nc,14C2/O5 on the file of the XI
Addie Judge, Member MACT, Metropolitan Area,
Bangalore (sccg,;2), partly allowing the claim
l'petitionk, for compensation and seeking
',ehhanoement of compensation.
' fats ?hPPEAL COMING ON FOR ORDERS THIS
DEX, MARJUNATH J, DELIVERED THE FOLLOWING:
JUDGMNT
In View of the Memo filed by the counsel
for the appellant, notice to respondentuz is
dispensed with.
av
2. By consent of parties, the appeal is
heard on merits.
3. The appellants were claimants in Mflé lg
No.1402/05 before the M;A.c.:=:....pi.e.;..ge1e:ei,e.
which petition was lodged xhy_ them tclaiming*l
compensation on account'= the ._ of one
G.C. Shivakumaraiah, fehef died in ia road
traffic accident occurred on 23.12.2005. He
was aged about 50 years and was working in
Acconntant Genera1{s Office, in Bangalore. At
the time of accident. he was drawing a salary
of_éRs.9,123[e per month. The Tribunal
.considering the net salary of him at
uRg}4.3§i[e "per month and considering the
future prospectus held that his income has to
xdif be tahen as Rs.13,173/m per month and 50% has
ate he taken as the salary for the purpose of
Vmcomputing the compensation and the same was
arrived. at Rs.6,586/*- per- month and. out of
which 1/3 has been deducted towards the
fv"
personal expenses and considering that he wash
aged about 50 years by applying the fiultiplier.Vi
of 12, awarded a compensation of Rsfl5;79fi5§O(§
towards loss of dependency and while conputingi;
considering his length cf service fgr a period
of 10_Years, combensationii5l§3lculated based
on the loss of dependency at as 4,391/u per
month and tor the renainifid two years, 1/2 of
the "saga. has Lbeéflf eaten? into account and
thereafter awarded the compensation under the
conventional heads and a total compensation of
Rs§§s34,60b%§v is awarded. Out of which
';Rs,3Q;QOfif~_ is awarded towards the medical
'e£penses,@d3 Being not satisfied with the
quantumdfi of compensation awarded by the
id: Tribunal, the present appeal is filed.
4. The main contention of the appellants
counsel before us is that the compensation
awarded by the Tribunal is not in accordance
with the ruling of the Hon'ble Supreme Court.
8%
The learned counsel for the appellants £e;§;ng_
upon the Judgment of the Supreme pgogrt Vinyl-
SARLA vsauzvs case contend"
should have taken into account ,the° actual"g
salary, the gross salary of the deceased and
thereafter 30% 'shouldwQfi%Y¥rnbeefii included
towards future p;§sp§§£egj agr he was a
permanent ésplsggg of the s£a£e Government and
thereafter fhby ";§§iyine} wthe appropriate
multiplierp sf y13}:WEompensation should have
been afiarded]_xKyiherefore, he requests the
Court to reconsider the matter and allow the
'5;.72¢:" contra, the learned. counsel for
the respondent--Insurance Company contends the
'"~trialH court is justified in awarding the
eofipensation based on the take home salary and
'he also contends that after considering the
take home salary, the same is doubled by the
"Tribunal in order to compute the compensation
(Lv/
considering the future prospects. Ther¢£§:é,¥.
he request the court to dismiss the appeal}, b
6. Having heard the _counSel tfor:,§hei
parties, the only point that arises for our i;
consideration in this the
compensation awarded'hp the flrihunal is just
and proper a and w~doese$ it plrequire any
enhancementiuiivi . i . V'. "l
7: ____ _hfter§Eheari%gip%heVlparties and on
perusipg,ot the order, we are of the opinion
that theg_Tribuna.1:.' .-hasééinot followed the ruling
__ of thezsupreme Court in SARLA VERMA's case.
3 .13 we consider the case of the parties based
i¢n",;hé7?zuiihg of the Apex Court in SARLA
r VERHA"s case, we have to consider the income
'"o].¢f=,;hé deceased at Rs.ll,700/-- per month.
t Considering his gross salary as Rs.9,000/-- per
Vmfionth on the date of the death and adding 30%
of the same towards future prospects, out of
Rs.1l,700/~ per month, we are inclined to
ex
deduct a sum of Rs.700/~ towards professional
tax and income tax, if any. Thereioréfi the _
net salary of the deceasedmhas
into account for the purpose oi computing tfie
compensation at Rs.1£yQQO/eF.tar flnonthH}and,l
Rs.1,32,000/* p.ar oug fig which, we have to
deduct l/3 towards his personal expenses. If
we deduct has.44;050{¥t_;p:a;y#5towards the
personal _d%§fiensesy:3qth%§d actual loss of
.w§;z1d be Rs.88,000/--~.
Considering as he was aged about 50 years, we
have to afiplydnultiplier of 13 since he was in
ia,securedZjob as he could have attained the
"'a._ge__Vof:'«V...gu};$erannuation at the age of 60, we
hare to afiply multiplier of 10 considering the
hlfi annual loss of dependency at Rs.88,000/~. But
it we" apply multiplier of 10, it would be
du"Rs,8,80,000/". In addition to that for the
remaining 13 nmltiplier, half' of the annual
dependency has to be reduced on account of his
«V
superannuation. By doing so, for the remainin§_
3 multiplier compensation has to be awarded at§_i%
Rs.1,32,000/--. Thus, in all the claimants arew
entitled for a sum of Rs.,_10,l.2,"000/e..".'ul;!dér
head of loss of dependency} _
3. The Tribunal p Rage, 000/-
towards medifihl 9K?§fl€es,i fihidhtlwe are not
inclined _toi¢enhahce,d:ppfiherefore, the said
amount """ "of ifi§:§C,6dfii§l is" confirmed. In
addition to that the.claimants are entitled
for gaplsum-t{¢f"adR$.4o,coo/-- under the
confientional "heads. Thus in all, the
,claimants", are entitled for a total
i"¢5epahéag1§nf of IRs.l0,82,000/-- with interest
as"-5%
9} In the result, the appeal is allowed-
lin+part. The compensation awarded by the
uflhfribunal is enhanced from Rs.6,34,600/-- to
Rs.10,82,000/--. The enhanced compensation
shall carry interest at 6% p.a. Considering
63/
that the appellants--2 and 3 were
the date of the accident, out of
compensation, 60% of the s;ame.,_<p«i:a
to the 1" appellant--w.idow Shi3raVk1.itnara':iahV."Vi
and the remaining 40% VBe.'«_VV:appo:;tioned
equally between Out of
the apportioned of the
apportion.ed--_.:v in fixed
deposit" of the appellants
for a period _ they are
entitled to drawpjlthel interest. The
re'"§'inin9.«\%:p§~he1mt'~V 'the'... released to the
.