High Court Karnataka High Court

A M Nabi Rassul Sab vs S Famida on 23 October, 2010

Karnataka High Court
A M Nabi Rassul Sab vs S Famida on 23 October, 2010
Author: N.K.Patil And H.S.Kempanna
' . 'A 3. 

IN THE HIGH COURT OF KARNATAKA AT BAN

DATED THIS THE 23RD DAY OF ocToEE_E;'*20.V1'Oj    _

PRESENT

THE I.-ION'BLE MR. JUSTIC-E N.K,15A1'IL' A A... '  7

TI-IE HON'BLE MR.JUS:Ti.C E..H.S.KEMfiPAxNNA

 

  _M.13'.A.jNO:.6;335/~20.QE5 (Mv)
BEN/EEN:_  "   

1. A.M.NA'BV1VRA:'s2E§U':  ~  
S/O"LATE 'MA}E:3fiVlMED ALI, '
AGED ABoUj"...58.YE.ARs__ --

2. SHAJIDA. . A , 
AGED 58..m.ARs,  
vgr/o_A.M.N.AE1 RASSUL SAB

* _"AGED'~:2'2._YEARs

' .;DA/O.A.M.NABI RASSUL SAB

A -ALL ARE..'R/A NO. 12/ 1/225, 1ST CROSS,
EHOAKNAGAR, ANANTHPUR, AP.  APPELLANT
 * (COMMON)

 $R1.R.c1-1ANDRAsHEKAR- ADV. FOR LAWYERS NET)

1. SFAMIDA
AGED 25 YEARS
W/O LATE A.M.ABDUL GASNE



2. THE ORIENTAL INSURANCE CO. LTD.,
LAKSHMI TOWERS, NO.200/3, I FLOOR,
ADJACENT TO BANGALORE HOSPITAL,
JAYANAGAR. BANGALORE ---- 560 O1 1.
REP. BY ITS BRANCH MANAGER... _

3. MARY
MAJOR I
W/O JOHN   
R/ANO.362, 7TH MAIN, SIDDAPUR,   
JAYANAGAR, BANGALORE -550 -01 I. RESPONDENTS

V – {COMMON}
(BY SRI.T.PARAMESHV~.IA:”m’¥PA;,I_& ” A’
SRI.K.M.SHANMUKAPPA ;_– ‘ADVS; EQR ;
SRI.P.B.RAJU–_ADV.EORR-2–.A _ ‘
NOTICE TO R–.3aD.ISPIjf3NSE_L3’ WITHj,v._V/O~DATED 14.11.05}

M.E;A.NO16-302/2«0,0~5,__ IS”‘.EILED UNDER SECTION
173(1) OF MV’l.A’;;}T AGA,INST THE JUDGMENT AND AWARD
DATED22.2;2005i¥::FASSED IN”IvwC NO3176/2002 ON THE
FILE OF THE”._XI1IVAD-[)L”.-SMALL CAUSES JUDGE, MACT,
BANGALORE (SC-CH»A._NO.’15), PARTLY ALLOWING THE
CLAIM ‘I PE’FI’I’IO_N’S’– F’O.’R’*’ COMPENSATION AND THE
APPELLANTS . HEREIN… SEEK ENHANCEMENT OF
COMP.ENSATION.~ I’ ‘

M;*E.AINO.6’3’S’S/2005 IS FILED UNDER SECTION

» If73_IVI I ..OP IW ACT AGAINST THE JUDGMENT AND AWARD
DATED;-2,2.::.L2o05 PASSED IN MVC NO.2836/2002 ON THE

FILE’ OF XIII ADDL. SMALL CAUSES JUDGE &
ME.MEER,_ MACT. BANGALORE (SCCH NO.15}, PARTLY
ALLOWING’ THE CLAIM PETITION FOR COMPENSATION

AND SEEKING ENHANCEMENT OF COMPENSATION.

= THESE APPEALS COMING ON FOR FINAL HEARING
. THIS DAY, N.K.PATIL J., DELIVERED THE FOLLOWING-

%M

1

petitions against the insurer ad owner of the ofienrding

vehicle, before the Tribunal under Section

Act, claiming compensation on account..ofu_:the=deat1fI,of,

the deceased in the road traffic :a,cCfjid’en”t,_’ ‘coiitlernding

that, on 11.8.2002 at about

deceased was crossing in of \/ilijaya Cafe
an autorickshaw came in
a high speed and das-hedge Due to which.
the deceased grievous injuries
and on the way to
hospltal.-.–.case of the appellants that the
deceasedlwas 38 years, hale and healthy,

as go1d____smith in a jewellery shop and earning

‘ month. He was the sole bread winner in

due to his untimely death, their hopes

and security in life have been jeopardised. The claim

A petitions came up for consideration before the Tribunal,

l which in turn, after assessing the oral and documentary

evidence and other material available on file, allowed

the petitions in part and awarded compensation of

?£._,.,,;7M–»~
I

?3,76,000/~ with interest at 8% p.a. from the date of

petition till the date of deposit. Being

said common judgment and award. the ..

presented these appeals claiming

compensation awarded bygthe Tribt_1fia1 logfissvof

dependency, and conventioniai«.heads and
it requires to be enhan_ced. if ” ‘ L

4. We have hearddthge appearing
for the _ Vfifmcfounsel for the
Insurance pic. 2.

of the impugned judgment

and award__’ ‘Tribunal. it emerges that, the

Tribfzgnal has “‘–cQr_1_1initted an error in assessing the

»income:_0f deceased at ?’3,000/– p.rn. The deceased

dwasiia by profession and the appellants have

clairunedrthat he was earning ?6,000/— p.m. and was the

A :~:f_”sAolev_bread winner in the family. Having regard to the

age and occupation of the deceased and taking into

consideration that the accident has occurred in the year

2002. we can safely re–assess the income of the

/
,/

KMMWW

9

mother of deceased, immediately, on deposit by the

insurer.

The remaining sum of ?36,500/- with _

interest shall be released inflm

respondent-wife of deceased, irnmeciiaieljg0ri°depbsif:1l;y
the insurer.

Office is directed to .the_»a\Ararc’.,:aeerdrdingly.