IN THE HIGH COURT OF KARNATAKA AT _ DATED THIS THE 23R" DAY OE FEBRU'AvI§jf",, :2'Oi10_ .4' PRESEwfOf " THE HON'BLE MR. JUSTICEéKT..$'REED%1A:;..'RVAQ':2 N THE HON'BLE .AVA.j\Lv_E.AT§:uOOPA%LA GOWDA MISCELLANEOUS fE1.p:sTV.A.1§$éEAL"'§\4.O:;:é;9§4/2005 (MV) BETWEEN: 1. H.S.VéEna @\vVéen.é'§bEkaTr, Agr3d.s.a_bOTut .ye--a_rs--,_ W/O. iateO.R.$.Rajash.gka_r..« 2. Master R.Pratyu'Eh, ' ' S/o. fate R.S.R'a=j4aVshekar,';_ " Aged about 8 yeairs, mi%1or,* Represe»n1;edLAby his fAA1":'OUf_3__E3'3Tv 'And -néafu ra I iqu amia n H';S.*\/Eewena, -a;3.pe.f_ié1'n_t No.1. N.SHivEi'aTh,Vv.aO"é'd 653/ears, "S/o. fate4__Nag-appia. " 4*;5i,'GQw»rammé,v..a:'ged 55 years, E\1;Sh&ivaiah. Afi-__are R/'O. No.D--16/11, D_.R.D;O. Township, CA'/;'Raman Nagar, ..,l3§'ngafOre -~ 560 093. :APPELLANTS Smt.Mamata G.Kufkami for M/s.SPS Associates, Acivs.) _w(B._y Sri':"C}..Ma'ree_sh, /"X'dv,--...for R2; AND: 1. A.Chandrashekar, Major by age, S/o. Arasappa Reddy, No.90, Chalaghatta, ' Yamaiur Post, Bangalore --- 560 037. 2. The Orfental Insurance Cornplany Ltd~..,. ' " No.22, D.V.G.Road, , .. a II Floor, Basavanagudi, . Bangalore -- S60 O0-¢,,~. '-- 2 By its Manager. " I i 3. K.Ramu@;'l3ab_u, Major by age, ;j_ ' ., S/o. Krish'na,p"pa, '*i;,; . l\3o.12**'? MainVR'ogad_,"«., -- . 15* Cross, Vylbhuti p.ur.3/' 2 Marathaha_ll:,, , Bangalore 4»,56v0,03_7.?, = 0 :RESPONDENTS " R1" _se'rve"df; 'R3' -. n'oti,ce.,d'is'pe:ns.ed with) This appalaj filed under Section 173(1) of MV Act 1-..__,a"g,ainst the Judgment and Award dated 02.02.2005 passed _l"~'lVC No'.*36i9/1999, on the file of the Member, MACT, lVla_yO "Hall Unit, Bangalore (SCCH~20) seeking enharmement of compensation. 'This appeal coming on for hearing this day, :l*----.TVA"S'l§EEDHAR RAO J., delivered the following: JUDGMENT
One Rajashekar aged about 34 years a
Technical Specialist in Lucent Technologies d.’i’ed’; 4′
in a motor vehicle accident. Wifeyrnihorj son”iarf.d’pa’rer;.ts ‘
filed claim petition seeking compnensatioln arirlare
seeking enhancement of coin_p’ensati’on__. ‘ . V
2. The occurrencer.io*f V’accident;’~.negligence of
the driver of the offendi_r_i’g v.eh’icle’:a~nd.tinsurance coverage
is not indhilspu-vte.,_’v’:’i7he«.,d’eceased was getting gross salary of
Rs.52,i8_5/rp.\rn..AV p.m. is his deductions.
Rs.;4O,t;l.53/T-.. the net salary is rounded off to
iiii per unit system, Rs.:L2,000/– would
IheVgldtedacteldftowards personal expenses. Rs.28,000/–
w’ould.__vei1.ure to the benefit of dependants. The total loss of
.. deperidency would be Rs.28,000/-(income) ><
it'i,_V'i'6~é5(multiplier) m Rs.S3,76,000/–. Wife is entitled to
-7:Rs.25,OOO/– towards loss of consortium, appellants
together are entitled to Rs.25,000/- towards loss of
expectancy and Rs.10,000/– towards funeral expenses. In
aii, appeiiants are entitled to Rs.54,36,000/~ ~as–e:’a–g;ai.,nst
Rs.24,42,000/– awarded by the Tribunaf. 4_
compensation, interest at 6% shaii._b’e .f”roi_1j1 theu’
date of petition tili payment};
compensation shaii be pay»at§VL’i’e..V_%to Wife of”
the deceased. The share of Vtiieimiinoi fishva.ii..i§)e kept in
Fixed Deposit until miiioi ‘attaijffisiv iTiEI§:t)’ri:ty’ _
Accordin_gi»,r__, ap:p’ea’i’is; a.i:loi}ii-ed imari.
Sac*.. V