High Court Karnataka High Court

A S Hemalatha W/O. K G … vs S M Thippeswamy S/O. Manjunatha S M on 8 March, 2010

Karnataka High Court
A S Hemalatha W/O. K G … vs S M Thippeswamy S/O. Manjunatha S M on 8 March, 2010
Author: D.V.Shylendra Kumar K.N.Keshavanarayana
INT}HEHKH{COURTCH*KARNATAKAA$I%flKM1DRE

DATED THIS THE 8TH DAY OF MARCH2o10  Q

PRESENT:

T}-IE HONBLE MRJUSTICE  _  1'

AND

THE HONBLE MRJUSTICE'K;1§I.KES}1A'.rA;\:xfiA:1aA,1§IA :2

M.F.A.N0. 1886/%é'0O9   .. 1  '' Vf:
BETWEEN: . V L A

1. A.s.HEMALATHA  

W/O    
AGED ABQL2fT:5;4»»'1fDA¢'2si:_'   " 

2. KUM.NAV¥A '.50 K)G..V§§_LIPAKSf§APPA
AGED~AB()_U'.I'  ' 

3. MASTER s1DDES-H's/GA.j{';G'.V1RUPAKsHAPPA
AGED Agaour 1,0'  

APPELLANT 1§OS . 2.AND 3 'A: RE

 _ MINORS REPREsE.1\m:D
 BY c;uA12;D1A1\; MOTHER
  APPELLANT NO. 1

ALL KATEKERE VELLAGE
KASABA 1505-3,1, ARSIKERE TALUQ

 V . DISTR{CTHASSAN.
" ~ .-  _ _' VHASSANVDISTRICT.  APPELLANTS

 V"j{"I5Y_S R;I.M.B.NARGUND AND
_  SMTSONA VAKKUND. ADVS. ,3





JUDGMENT

Heard the learned counsel for the appeliantsv

regarding admission of the appeal. .

admitted.

2. By consent of learned counsel ap’p+;aring’:’;for
both sides, the matter is for

3. Heard jiggarned counsel
appearing for§.tiieVVappe_11ants andt”_Sri.CVj.’Shankar Reddy,
learned respondent No.3-

Insurance pany. _'”».V

4. The ‘app”e1_1.ant”s. the wife, minor children

pg rnoth’er.Vo_f_Athe deceased Virupakshappa filed

th.e”c1aiIn’~peti’tion in MVC.No.80/2004 before the Claims

Tribunai firsikere, seeking compensation for the

‘~.__death..of«;_ said Virupakshappa who died in the motor
A accident that occurred on 2.10.2003 at about

. 2.00 p.m. According to the claimants, the deceased was

f’.

at Rs.8,037/– though as per the documentary evidence

his monthly gross salary was Rs.8,492/–; that

light of the law laid down by the Apex Court ~

of Sarla Verma and others .Vs.»..4i3eE.p1iim nu

Corporation and another reported

(SC) since the deceased pe’rman,erit the
Tribunal ought to have-…added”‘atfielast 3′()t°/<:"–of~-the last
pay drawn by the deceased prospects
and on that ought to have
been 'compensation awarded

under the cométentiiijnallheads ismon the lower side.

7. é Reddy, learned counsel

.-‘».p_vappea.rin_lg ufor “‘–th_e____.third respondent — Insurance

Com-pany’*itht5u.gh did not dispute the legal position

cont’ended.V*t1f1.a’tVthe judgment and award of the Tribunal

‘V…does’riot’§:a.ll for interference by this Court.

We have perused the judgment under appeal.

“There is no serious dispute that the deceased was

ft

953..

8

to claimants 2 to 4 put together appears to be on the

lower side having regard to fact that claimants 2. and 3

were minors and the 41?] claimant being the aged

as such the Tribunal is not justified in _

Rs. 10,000 /- under this head. Therefore. wé”are’_iinCi.ined.a: * R

to enhance the same to Rs. 10,000]; t’o*.oIairnants¢2T1.i_1

to 4 and in all, award Rs.30,0dQ(‘}/_– under

10. The eomperiisation /_” awarded
towards transportation funeral

expenses is aiso }iower_’si.d’ef”*–We enhance it to

Re.10,00o/5. Thus! “‘tii’e.::o1aiinants -are entitled for total

compensation of. _, 1 1» –.

appeal is allowed in part

enhuaneingh” eornpensation to Rs.12.96,312/- as

V”,.AA”a’ga_inst ‘Rs.9,t,v35,doo0/» awarded by the Tribunal. The

eornpensation of Rs.3,61,312/- shall carry

from the date of the petition to the date of

The third respondent — Insurance Company is

directed to deposit the entire enhanced compensation:’f«._t”=V

with interest within six weeks from today.

The apportionment and disbiirse.x:oejnt–io>

enhanced oompensation aInongst’th__e cléiinants

in the same ratio as indicated Einvyits
award.

it ‘-{RS/*