1.
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17"' DAY OF FEBRUARY, 2o17o:O"g
PRESENT
THE HON'BLE MR. JUSTICE K.SREEDH.AR'_jR.Ao.A.j:~ "
AND
THE HON'BLE EVER. JuS'z'IcE.>A,._N.vEz\:_LJSoPA.VLA Aaowmey A
MISCELLANEOUS FIRST AP!'-5E.!.A_VL No.42~1.o"g'2ooéL,{Mv)
BETWEEN:
Sri. Chowrappa, H .
S/o. Late Chennappa,
Aged about
W/o. "Chowvraf:-pa,. =
Aged about. 53. yea*rS."
. Arwthonyi 'Ra "
. _,S/o. {.§ho\'r.r1fappa,
,.A'ged,_AaboL;_t years.
.A Mr. Séu'Saj_i fizaju,
"S/o..__"Ch.o--wrappa,
Ag.edgabout 28 years.
kanikya Raj, S/o. Chowrappa,
u,_A.geci about 26 years.
All are residing at No.16,
4"' Cross, Madivaia New Extension,
Bangaiore.
(By M/s. \/.S. Prasad & Associates, Advs.)
%[
...APPEE.i_ANTS
AND:
1. New India Assurance Co.,
Regionai Office,
Unity Building Annexe,
Mission Road, Bangaiore ~-- 560,-0'27E., ,
Represented by its Regional Managergi, '
(Insurer of MR No.KA--03-1509)"; '
2. Mr. K. Bhoopaian,
Major, No.12, R.K. Math Road,' _
Basavanagudi, . '
Bangaiore -- 560 OC4_.f _
(Owner of MR No. KA~03-'1S*09) _ -.
' :'RESPONDENTS
(By Sri. A.M. Venkatesfih, Ad_'yt:. for~..R--3._; ' '
Notice to R23._disg§ensed--,wiith v.o.date'd----2'7.5.2009)
éi'his iaiippeaglggVihgrgiri§¢a..i_ond¢--EV'séction 173 (1) of MV Act
against¥th'e_jL1d.gVVrn.ernht'i'a.nid.,,,gjward dated 27.02.2004 passed
in MVC i'No_k;'2s103/g1'99e,.:'ion the file of X1 Addi. Judge,
Metfitber, MACT,._V_VVBang:;a|ore (SCC!-i.|\30.12), partly ailowing
a"th"e'" Aciairn'.._petitVio'n" for compensation and seeking
en,h'an"ce._Ifrue'ii1t.'o§ compensation.
Tf!*iis_i',j'.V'appeai coming on for hearing this day,
K.SREE[3HAR RAG, 3., Deiivered the foiiowing:
JUDGMENT
One Innashappa, aged about 24 years, died in a
motor vehicie accident. The parents and brothers are in
appeai seeking enhancement of compensation. The
Jr”
deceased is a bachelor. He was in private e:h’plo.y«nfiér’2.t
and had received a call for final interview—-!n:fthe..::Po|ice”
Department.
2. Keeping in view’llti1e.. ecitic2tticna’i..éiafiiiiirticejtion
and his potentiality, the in,co§jte t.he«l..dAec_e3ased is
assessed at be deducted
towards his person_al e§:p’eri-ses..” ll/VOUIG enure to
the benefits. of the mother 45
years. The total loss of
depentjgncy x 12(months) x
14(muitip’Ii’ie’4r).9’_tie’..2,.o”.t,6oo/~. The petitioners are
ent.iti.ed ‘to Rs’.2–5.,Q__Q_Q,!~ towards loss of consortium and
“uprP§s.~»1.O,OyAQ0y/’Q:’towards funeral expenses. In all, the
‘.a-pxp’eii’|avntsf..aitzelx entitled to a total compensation of
Rs.\2’,T3.6’y.€V$(3’t)”/~ as against Rs.l,57,100/~ awarded by the
:f.,T;*ii’ou’nal”. On the enhanced compensation the interest
liipalyalble is at 6% ;).a. from the date of the petition till the
it “date of payment.
%/
The entire enhanced compensation amount sh_ai’I””:3e.j_~.._._i 5
paid equally to the parents of the deceased.
The appeal is atlowed in the terms;’i:ndi§: ated ‘abdve’.
. .
?ii3§f5