IN THE HIGH COURT or KARNATAKA AT BANGALORE DATED ms THE 23"! my OF AUGUST, 2010 BEFORE TEE HOWBLE ma.JUs'r1cE B.srzEErnvAsE ' M.F.A. NCL4366/' 2008 (MV) BETWEEN: 1.
RA1cm_D41Q2c’§=’
_ 1:: R flgmmm, ADV.)
JABVINDER KAUR HAAN
W10 LATE GURUNAM SING}!
AGED ABOUT 32 3%
ER mun V .
ma LATE GURUNAH ‘.?:ING_I-I” ;
AGEDABOUTSYEARS ‘
310 mrE.e:muwa§% %s1m>H[:%% %
AGED meat’? .
Am~ELI.A1«rrs émzn ifirzcns
% ‘REP mmnm; zztxaaman AND MOTHER
1.3., THE No;i’HEREm ABOVE %
Rfizs No.2. nun FLOOR,
BU1Ln111<3;L"*£;gJ~:j:;, 3EC'I'C)R- 10, KALNBOLI, 'EAL PANVET
APPELLANTS
T ms HEW nmm AESURANCE co LTD
2 % 3:: my BRANCH OFFICER
VIRLL CCMPLEX, SHIHGGE RG81)
"HARIHAR57'? 601
%/
2. BABEERABI W10 MGHVIADDHVF
AGED ABOUT 50 ‘mam
owrma or THE LORRY N0 m’w–42 15
R] <3 KODIYAL, HOBPET
RANEBENNUR 1'0
HAVERI DIST
('BYSRI:.AN KRISHNA SWAMYFORRIAHD ._
Hones T0 R2 ms DISPENSED wrrm _ *
mm mm ms 173(1) ¢}3;;FA%;sR.Dm; 85 ADDL.
mc’r,cH11’RAm1R<1A, PARTLY';'£LLO'HE¥(} Tflzjcmm PETITION
FOR COMPENSATION Arm SEEHHCS 3?Nl'-IA.§I(2EMENT 01:'
oonmmaarzou. %
THIS APPEAL. omécba mmazéx TBIIJS DAY, THE
comm DELIvER12:nM%f1*I1E,Fo3;Loiiv.rx;zcs:«»%
gfiD&fiEBT
'l'l'§:$ '.'.E3.peal4 53'. Véjau imam; far enhancemerzt of
appeal is a.d.mitted and with the
_ §$cg::;se1;t of oourmel-appearim for the parties, it is
disposal.
For the aalm of conwme:t1c’ 1:, the partm arc
to as they are rafan-ed to in the claim petition before
Tribunal. W
‘
4. The brieffacts ofthe oasc:
On 2-4~.DB.2€IJ1, when the 118088.566
was drivm the lorry bearing rmkn-afimn
was travelling on the left side on HH-49:’:
Cross, anothar lorry hem-1ng’ rw trmgion V.
from opposite direction i.e.,
Davanagere in a rash Hvdaahed
against his lorry. As fireman,
and died at the minor children
oompenaa1:¥x:ri.v_9f«_I€’.a;.The’s Tribunal awarded them
a compensatiafi bf inherent at 6% pa.
AV vdmg’ death of the
accident, nagligence and liability of
imam –r__Vof €~.Vfi’;anding vehicle, the only paint that arises
‘ ‘ in the appeal ia:
T. ‘ the oompezmamsn awarded by
% is just and reasonable or does it call for
V f . , jgenhanoem¢nt?”
£5
4
6. After hearing the learned counsel appe’a1*m–«afar
the parfim and perusixg the judgmnt and awazjgl 2
Tribunal, 1 am of the View that the oompensatkm
the Tribunal is nut just and reasona.bIe,V’;iiHk’
and hsenne it is required to be
7′. The cicoemed was ..f(hg §1:in1e of
his death in the accident as marten report
Ex.P-5. The alaimanus his wiz:=.» mmn. The
claimant: in deceased was
earning a sum bf’ bhata of 913.100}-
per day, and exmined the first
ciaimamt as age as 35 jgmaxs, year of
a1§Ld’j§iiofe-ssixrn ea lorry dimer, his income can
be – per month as against m.3,000l- per
‘vVI:_lV9_I1th ‘Tribunal. ‘Ihere are three claim’ ants and
. 1/’Sfijdfthe inmme of the deceased has to be dcfiucted
expenses. ‘ma multiplier applicable to his
‘A is 16. ‘I’herefiJre, the ‘loss of dependency’ works out in
%7F%jf;a%.$j,’12,ooof- (4ooax2;3x16x12) and it ia mvarcled as against
a$.3,6o,ooo/- awarded by the ‘I’n’buna1.
%
8. Further, it is just and proper to award a sufitof
Rs.15,00G/- tnwarés ‘loss of consortium’,
‘loss of lava and afi’ection’ at the rate of m.10,000[_~_ _A
minor children, Ra.10,000/- mwaa-as
‘&.15,000/- towards of
expensm’ and it is awarded as againét» by
the ‘I’ribuI1a1 towards
9. Thus, the 4#.”:1a1Il1′ f en:1:i.;:ga me fi:l3n’wm’ g
oompensation:-
a) Loss ” «….,VWe»*’Ra.5,12,Ofl0
b)Losaofc{onsortia:1a1 _ . T~ m.15,000
a) Loss of and ~ ‘ ‘ ~ $20,000
:1) Loss ofesizam ‘ _ ” – Ra.10,00r0
e) ’11-m1aportatio._:1A of chad. b’€%d§r’
fixneral expenm-:8′. ” – m.15,ooo
V _ m.5,72,0oo
L101 the appeal is allowed in part. The
‘wt’ passed by the Tribunal is mnd1fied’ m
herein above. The c1a.«imant is entitled for a
of Rs.5,72,CXJO[ – as agaixust Rs.5,05,DOO[ –
by the: Tribunaz with intaeraat at 5% p.a. on the
conzpo;-.n5%on of Ra.1,57,mG/- from the date of
petitmion til} the date of rea1’mat11on.
@’
11. The Irmm-anus Company is directed to deposit._fr_}1e
enhanced ocrrnpensation amount with intex-mt ‘ .
months from fiw date of re::e1’pt ofa copy ofthia , ‘
12. Out of the enluanced
with praportinnate i11te:-west is oraeageg mm
deposit in the name at’
Bank] Scheduled name.-mas: 10 years in
case of claimant No.1§:i2,;i majomy. In
case of amount with
pr<:porti0nete tn be released in faaaur of
thefirst c 'A V' " deposit.
” 1.3.’ A dtdef gs tak cm.
Sd/-‘
JUDGE