I
IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 9TH DAY OF ocT0BER,w2tj09"j--.D:.,
PRESENT
THE HONBLE MR. JUsT1cE'*K;-sRE:?jD;}1A:*i'RAd_i, I
AND
THE HON'BLE MR. Arm'/1'1\/;T2IxI,11$:IAT1~-1
M.F.A. N0. 1057-5T"0F'2Q05 tlvmm
M.F.A. No'. D1A0e§_ OF 2o0§;g,MW
M.F.VA.'
I.
BETWEEN:-V . I
DR. SSHANTTII AHE:G--Dr:.
' W'/O. LATDVASANTH HEGDE,
' AGED 51 YE;--'&El
PRASHANTHI NURSING HOME,
_ ;~::1Rs'1;~ DISTRICT,
A s:§I1§:;I'I5:%i1 HEGDE,
D'/0..~~LATE VASANTH HEGDE,
I .. AGED 23 YEARS,
SONIA HEGDE,
D/0. LATE VASANTH HEGDE
AGED 20 YEARS,
R/AT BRIGADE RESIDENCY.
NOA1918, UTTARAFLALLI ROAD,
CHIKKALASANDRA, A
%/
BSK III STAGE,
BANGALORE ~ 81.
SHEETAL.
W/O. LATE GANAPATHI HEGDE.
AGED 78 YEARS,
R/AT PRAGATHI NURSING HOME.
YELLAPUR ROAD. . .
SIRSI TOWN,
SIRSI, U.K.DISTRICT.
SHRIPAD V. SHASTRI & K.G. BRAT,_ADv'OGA*i'ES;
AND:--
[O
[BY SR1'R,.G. SEETHARAMA RAO FOR
SMTI AB"fijHAR.EAJ,ALA,
CARGO M®TQRS"P_V;'." L.ID.,}
jrAMNAGAR"ISARAy:ATr1._
>"rAMN_AGAR._,D'1S'1*R1G1*,-- -
GUJ'ARA'--IiE1" STAI'. __ .. _
_ 1*HEC"REv»r.1NDiA_CINSURANCE CO. LTD,
"No.2/B'; REGIONAL OFFICE,
" U.N'1'ITY BUIL'"----IN'G ANNEXE,
1%/IISSIO_N ROAD.
_ BANGALORE ~ 27,
. RE'.I?V,_BYx'ITS REGIONAL MANAGER.
M/S. IVES. MANDANNA & ASSOCLATES, FOR R-2}
V , THIS MFA IS FILED U/SEC 173 {1} OF MV ACT
'AGAINST THE JUDGMENT AND AWARD DATED; 13.7.2005
'PASSED IN MVC.NO.5143/03 ON
-5 MEMBER, MACT,
CAUSES, BANGALORE, SCCH NO.5, PART LY ALLOWING
THE CLAIM PETITION FOR COMPENSATION AND SEEKING
ADDL. JUDGE, COURT
ENHANCEMENT OF COMPENSATION.
Jr
{BY SR1 S.P. SHANKAR, SR. C.QtI._NSEL FOR '- "
RESPONDENTS
THE FILE OF THE
OF SMALL
M.F.A. No. 10661 OF 2005 (MV):-
E.
§\J
1.
KALAVATHI, *
D/O. LATE GIRIJASHANKAR HEGDE,_.. _ _' H *
AGE: 48 YEARS, 3 '
R/AT BELLEMANE,
SIRSI TOWN, SIRSI,
U.K. DISTRICT.
DIGWAS HEGDE,
s/0. LATE) GIRIJ__ASHANKA_R.._HE_GDE,
AGE: 27 I
R/A. # 456, 18TH'MA,IN,rI
4TH 'T' BLOCK, JAYANAGAR.
BANGALORE). -- " .
DIVYA 1
D /0%. "'VQc;ATE,:EOR*'R2')
THIS MFA IS ,.IfILED;.N,ZSEc:--.._I73 "{1}, Of' MV ACT
AGAINST THE JIIOGMIENT, AND-, AWARD DATED:
13/O7/2005 PASSED IN I.rtV'C.NO.5'2e3S/03' ON THE FILE OF
THE MEMBER, MACT,_V"V1II.'__ADDL. -J_LI.DGE, COURT OF
SMA:LL""' EA§\'IGALO'RE, SCCH NO.5, PARTLY
ALLOWING V T}A{E_V __PE~'i'ITION FOR COMPENSATION
AND SEEKING EN1E:.~IAI\ICEM.ENT OF COMPENSATION.
_ These "app--ea1'S V'-fji£)1T{1if1g' On for hearing this day.
J ., delivered the following:
J U D G M E N T
appeals arise out of the Same accident and
both the-.GaSeS are disposed Of by common judgment by the
A’ Tnbfimét.
T’ ‘A._”:~.r.:,a1%*.A. 10575/as {MVC No. 5143/03)
One Dr. Vasanth Hegde was driving the Car. The lorry
Coming from Opposite direction hit against the Car Causing
the death 01’ Vasanth E–Iegde On N.H.4 Kalambella, Tumkur
/
RE,vSEO’N’DENT.~:3 V ,
5
District. One Girijashankar Hegde who also the
car, was killed in the accident. The other
the death of Girjashankar Hegde.
daughters and mother of Vasan.tha:—Eiegdehi
petition seeking enhancement. qf colrnp;erisag~/j:r:)n; T T
The Tribunal has foundlvlvtthlat the occurred
solely on account of :the_ driireruof the lorry.
The occurrenceof of the driver of
the offending vfelr1iciel*aniri “coverage”cf–winsurance are not in
dispiitelllll idsconfiiieldllonly to seek enhancement. of
compensation, V’
_ The”deceasved¥~-Xfasallih Hegde was a Doctor aged 54
y.eja1rs;i._f’l’i:e incon:1e…t.aX return for the year 2002-03 discloses
‘ .=V1’;ll”18t_:Vl1″‘B:t)’O1j1’1f3 of the deceased is Rs.9,69,040/–. The
” income paid at Rs.2,75,400/–. The net income as per
I.’14…£et1i1¥fi would be Rs.6,93,640/~ [Rs.9,69.040/~ (M;
2 V. it Rs.,2,7l’lS,400}. Keeping in View the social background and life
style, it is just and proper to deduct 1/ 31″” towards personal
H expenses. Rs.4,62,427/– which is rounded of to
Rs.4,62,400/– p.a. would be the loss of dependency. The
V
6
total loss of dependency would be Rs.5i)%8’r3i’3:55/–
{Rs.38,533/– (income) x 12 [months] x 15-[mt;iapi:;§r;]’.lsl.’
Rs.25,000/~ is granted for loss-of ‘IT.1eu’
petitioners together entitled for
expectancy and Rs. 10.000/V-l tvowardsi.i’L1neI’alleXpe’nses’;: In all L’
the petitioners are entitled….ll:for ‘total l ‘compensation of
R,s.5i,46,356/- as 7i?_;s;v;.2:.,o5–,oooi/..-_ awarded by the
Tribunal. On the enhancediileonipensation;the petitioners are
entitled for date of petition till
the dvatelolf allowed in part.
M.12.A.No’;’z 965 1.105 (mic 5288/03]
AGirijxashankar Hegde aged about 45 years died in
“a: “motor kehicle accident. The deceased is said to be
laegriculptnriisttlland also doing gardening work. In the absence
of credible income proof, the assessment of income of the
adeeeased at Rs.3,000/~ p.m is sound and proper. The wife,
Vfson. daughter and mother of the deceased, filed a petition
seeking compensation and are in appeal seeking
enhancement of compensation. As per unit system, I /5*” is
%//
to be deducted towards personal expenses.
would ensure to the benefit. of the dependants,”The:t'(iilial
of dependency would be Rs./i,03,20G/e_ xi ‘ .
12 (nnonths} x L4 hntflfiphefl} {The weuezis erefiiedfrer
Rs.25,000/ — towards loss ..gons6’rtium, l’l.f;he._:”peti*Ei0ners. it
together entitled for ,t_0wardsll’oss_0f_ expectancy
and IRSJILOOO/M unvefesFrueererfegpenses. ha aH, the
petitioners are V entitled– — as against
Rs;a92xxxfi¢ eaeeeee by we jefifilfiei Chlthe enhanced
comptelnsatiolxv itpeltiltifjnerslafefl entitled for interest. at 6%
pa. the till the date of payment. The
enhanced”~r:;5mpe.ns21tilOnl shall be payable to the first
V’ _ The is allowed in part.
NM*
§§je
Eaéfifi
55%?
Eaége