High Court Karnataka High Court

Divisional Manager United India … vs Smt Mahadevi on 23 August, 2010

Karnataka High Court
Divisional Manager United India … vs Smt Mahadevi on 23 August, 2010
Author: A.S.Bopanna
IN THE HIGH COURT or KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 23rd DAY OF AUGUST, 2o1vo?:f..
BEFORE 1'  1'
THE HON'BLE MR. JUSTICE A.S. Bo.I?I¢I}I¢:I\IAVi..::~ iv  ii 
M.F.A. M7313/zaeg  -L    ii

BETWEEN: V' 1 i ii

Divisional Manager L»

United India Insurance Co. Ltd.,  '

Divisional Office v  

Maruti Galli, Belgaum
APPELLANT

AND:

1.

is

_Age: Major 

Smt. Mahade'vi_ - V ,  
W / o. Basavaraj" 'H. k.ka:rak5_  ii

. '~PaVith_ra

1:»; of Basavariajé Haiékaraki

 Praveeni

S / o. Buasavafaj "Hakkaraki

'Reispondents No.2 85 3 herein
'  Since rrrinors rep. by their natural guardian
_ };'-/Eo'f_hea"~'the Est respondent herein

3;

5
E
E



ix)

4. Smt. Eravva
W/O. Ramappa Hakkaraki

Age: Major

All are R/o. Kittur
Tq: Bailahongal, Dist. Belgaum

5. Mohammad Rafiq C. Bani   
Age: Major 
R/O. Gurwar Peth, Kittur
Tq: Bailahongal, Dist: Belgaurn

(By Sri. K. Anandkumar, Adv. for R.1,fi{-:I'nd"'Rf4
Sri. Ashok R. Kalyanshfi-§i;ty, A_;dv._ VfOr.;R--.'--}
Sri. B. Sharana BaSava';--Ad.*.J. 'fOr§R_5)   M  _

THIS IS FIL1f;E"aU:}'--S SO O§fvJC.'ACT.V.l%QAj1NST THE ORDER
DATED 13.3.2906 IFA{SS1ED«.1_N__ "wOAf_/ SE7: /2000 ON THE FILE
OF THE LAEOOE:1_:OFF*IOE}9{ ".'A_:1:\:vTDv::§COMMISSIONE}Q FOR
WORKMENS ' ¢OIV1'EfENSATID'N_,__ SU}}3»~DIVISION--2, BELGAUM,
AWARDING. 'cOMFENjSA'TIO'N  OF RS.2,09,920/-- WITH
INTEREST OF'FI:e_VS.25','I-9oA,rV4' AND DIRECTING THE APPELLANT

_HEREIN_;TO uDEPO'S-IT'  SAME.

A» ;"'THISv._,A1>'IéEAI, COMING ON FOR HEARING THIS DAY,
THE.COfoR'I"«Dv_E_LI§7'ERED THE FOLLOWING:

JUDGMENT

appeal, the insurance Company has called in

Vwqueséion the award dated 13.3.2006 passed by the

E

A

M

RE3SPDN’DENTS ” V

since no evidence was tendered in that regard. The said
reasoning wouid be applicabie to the present facts of the

case also. Further since the Insurance Companj>~«._.i11~as

thereafter satisfied the award in that case and

prosecuting the present appeal orJ….th_at grounid;»wiI1’g’_rn0-fig ix

survive.

4. The next question’aiithat arise for
consideration is MFA
No.6068 / 2002 the reduced, the
same is to ‘CQ::”th€C’.? It is seen that

such reduction said case since it was a

case of injuries* regard percentage of loss of

vs_earning_%jg:cap.acityV”ash:vtaigen was reduced. In the instant
seeking compensation in respect of
V other parameters are found to be in
‘order, ihuthetiicornpensation awarded at Rs.2,09,920/– in

;res_’pec;t”of death cannot be said to be excessive.

5. Accordingly, the appeal being devoid of merits
is dismissed. The amount in deposit may

disbursed.

N0 order as to costs.

‘G