IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1473"' DAY OF DECEMBER 2009
BEFORE:
THE HONBLE MR. JUSTICE ANAND L.
MISCELLANEOUS FIRST APPE.AL_ No.-1"1'5djOE'2.QQ8*- A "
BETWEEN:
The Manager,
The Oriental Insurargee
Company Limited _ I' _ ._ 1
No.44/45, 4"? Floor, A *
Leo Silopping com'p1'e;:,_E'
Residency'
Banga.Ia1*e~.,58;O " .9
Repre;$er1_tedE'byV 1'1;S=_ . _'
Regional Manager} ... APPELLANT
(By Shri.E;B:RL1_iL1;v_ Afrvdciate)
"""
E' Q" A "
/ijjate «N_IaraLp'p..a,
aged abryutg ".7 years,
Resi'c11'r1--g ax" Chuehaghatta
' '-.,Vi1lage€VV_3'Eear Yellamma Temple,
' "V.'a.V,KaLnakapura main road,
j " }ja.nga]0rew56O 062.
" " . Smt .\/enkatalakshm amma,
w/0 Adiyappa,
aged about 41 years,
Residing at Chuchaghatta
Viliage, Near Yellamma Temprg
3. The Counsel for the appellant submits that the
income of the deceased is taken at Rs.3000/- permonth,
on the footing that he was a mason. As
from the record, he was aged about 19
material to demonstrate that"; Va "
profession. Having regardgtto the 'falct thatv~"--l.th:e 'deeeas-etigg
was from a village, the suggestion that-.h'e'{vas:§ a mason
earning Rs.3OOO/A accepted by the
Motor Accident Claimflsfl' 'lhvereinafter referred to
as 'the 'l'ribLtr1ai'f;1jtfor b'1*eVE';ty:). 4_Since"ti'1e claim petition was
under Motor Vehicles Act, 1988, the
Tribtznal oughttoA:h.aVe:A'ad'opted the minimum notional
i1'1eorn_e that \2\}as.permiAssible, in the light of there being
~._ng"m.at-eriailexridenclel to establish that the deceased was
Rs.3OOO/Aper month and it is this
prAim_ax*_\{* ' that is sought to be urged to challenge
"'theg2fmz/aid passed by the Tribunal.
On the other hand, the Counsel for the
respondents would submit that the deceased was
employed as a mason from the age of 16 and he was
3
if this is applied, the respondents wouid be entitied to a
e(‘)m_pensa1i0I1 of Rs.3,40.000/~ [Rs.2500 X 12 X
17] under the head loss of dependency.
conipensation under the COI’1V(31’1tiOE’1El1.V__I”‘I€.E1C’.:_S’.”‘ rern’ai_n
undisturbed.
Accordingly, the pe:itiond’—-A_’iS a]eVici?wevd.A’
respondents » claimants ent’i-tiiedij a total
compensaiion of -«v_vitTh«.interest @ 6% per
annum from the clate.,_Qf “”FhVe:fgzfiount in deposit
be reieased {in ‘f3¢’\f’O1.1vI4″AOfV_1’vL.}1€’Ciai1Ti2i’i’itS — respondents to
the (;:’j<"t;ei'1't* baiance remaining be
1'efi1i1c1zed'£;0
Sd/-
JUDGE