Karnataka High Court
Gangamma vs New India Assurance Co Ltd on 24 November, 2008
m THE HIGH coum or KARNATAKA AT
DATED THIS THE 24th DAY
PRESENT. 1 'A
THE H{)N'BLE MR.JU$f1'-:.g;E J£3E!"§'A§{A
THE HoN'B1;E i~;1R.;::.I.€:gT§.C:}3fi§EQAMANNA
, "
BETWEEN: 1.
vs.r;«.a C: 3;: 052;:-gowgia.' '
=37 --
2 Ashwirai % M
D / <1" G K .Dascg0Wd§1_
V .9 yrs, fiincc' vmmdr,
,, rep by her mother 85 natural
---- Sniii}Ga:ngamma Appellants
rfa No.58/D
T. "«Ij{a.*3:iaJ;=i.1aagar,
Baagglbm north Taluk
_Ba11gaIorc
~~ (233,« Sr: 1:) S Sridhar 85 C Puttaswamy, Advs.)
A ~ if e»
% 1'; M/s.New IndiaAssura11cc Co.Ltd
Rep by its Manager
No.52, Vinay Complex
V.V.Roa1.:i, Basavanagutii W
Bangaienre-4
2 K R Manjunath
S'/0 Raznaiah, major : '
Kachanayakanahalli
Anekal Taiuk.
Bommasandra Post V
Bangalore Dist. TR_s2s;';-pndcnts
(By Smt Harmi S.I1tvz5i11V:A=-.jt';c';::a _,'*.A'Vdvut_fr3x* pi'-1;-RV-ii sewed)
This appeal is ii1ed- Se'e1;i;1' 1,73{ 1) of MV Act
against the judgment and {iat--£:£i 2'~?g§1--420O3 passed in
MVC No.3849/ cnihe ¢f.'L»1.4*1*V-A»;i£i1.Judge, Court of
Small Causes,' Bianzgalcxje =.i3it}r..- {scan-10), partly
allowing ciaiin ?p§:t_it:i«on_ far -._cuix1pensat;i0n and seeking
enhancement cgit' z;s:inipc:115af£:ic11..
Thisv .:§g~*h ¢am;g this day, DEEPAK VERMA
J., dcliitcrtad the i'::.mm§.:;g:,__ __
. gfi9GMENT
, counsel appcamd for appellants
Shivanand, lrsarncd counsel appeared for
L' .'V~[gNti>nc for respondent-£3.
ffbascgowda, aged 24 ycarfi, an agxicultuxist by
L'"Pmf.cssi6r;1, died in meter mad accident on 29-4«20{)g while
T. " hé"w:is txavelling in an autofickshaw with other occupants
Chckkcrc village to Chcrmapattana on Bangalore
V' Mysore road, driver of tempo bztaring registafion No.KA 05
'W25
2595 drove the same in a rash and negligersi
mamie:-3 V'
dashed against said auton'ckshaw.. *Gs2.a;cc£yu11_t"er1';v the impact '
caused by the said tempo, Das;egoié%AdTéiTv _VA%"i.£aIzne§§é:s7 iia_VV
succumbed to» injuries tiy
occupant ---- Shiva susteined
3. Thus, three ,3, be filed befere
MACT', Bangafore. jg-7;; me concerned
with MVC Bévether VS New India
Assurance
the evidence available on
reconzl, of Rs.3,26,000/~ together
with 'V 1fi..'a. "This appcai by claimants is for
' _ . . . .
V ""i1et'--;no1e in dispute that Dascgowda met with
m6tei' rba£i. on 29-4~:2()0{) while he was travelling in
aufuzieiggshaw along with other occupants. At that time, it
";:wais'T}(ia&shed violently by the tempo driven by one Nagaraj,
by xespondent-2 and insmved with respondent-1.
"Vb
Liability of insurance campany to =
compcrxsation is also not in disput::;"" .
6. From record, we find tiiat
about 24 years at the ~91' a:Ac§&:§dex:3.1;, "'w:§s
agxicuitutist. Tribunal; has ~11is--,i;1co.1;,:ic'--:»:.s3 R;ii~.;..?5/~ per
day',.¢r}3ich acconiingv t:,x us, side. Even in the
year 2000, dc~;'.:tjascd "' cameo!
Rs.100/-- Ii't.°;e:%'--3S(;f34fl:j".-'3a$ 1:':i5:ii"VI:'1avc speflt 1/3"' of
amount or; érf the appellants would
come: "am:mm, Claimants am young
widow. _' in mind that yotmg widow
has is vfiifhout her husband and bring up a
)ay"e'E' decm :£iit";md proper to appiy Inultipiicrr of 17.
lags', [.Vd.euf)js:ndcncy wouid come to Rs.4,08,000/ --.
" '?. 'I'c'j We add further sum of Rs.50,0(}O/- under
"V_,.va1'ious7~vV'6:hcr heads im, loss of love anti aficction, loss of
A " loss of consortium, transportation charges, funeral
' e§§?;)cn$cs and amount spent on performing last rites. Thus,
.4 amount of compensation payable to appcilants by
"E
mspendcnts would come to Rs.4,58,000/~.
clanfy' that on the enhanced V'
be 6% pa. from date of petition i'7 'G
8. In the light (if fcijxtggirig' A'éi:sc~us5§§9ii;':._:'a§)pc:aI is"?
aflfiwcd in part. s§zi1'v1 §isA ?z11odjt{icd.
Raspandcnts are held' amount jointly
and scvctally. adjusted.
Respondents 'fi{igafion throughout.
sd/-:3
.....
35/9,.
Judge