High Court Karnataka High Court

K Indira vs Maqbool S/O Vagir Sab on 15 December, 2008

Karnataka High Court
K Indira vs Maqbool S/O Vagir Sab on 15 December, 2008
Author: Deepak Verma K.Ramanna
IN THE HIGH COURT cap KARNATAKA AT BA'2§{'r§£é "  H

DATED THIS THE 15*}: DAY Qrs"'1:>.E(:;:;I§+:B13:.z§i;V':.i:3rj§a  

PRESEN'I' '.     '
THE HONTSLE MR.JL}$*r§'::E'   
% . Ar{l3-- V:" -.  .% V5
'THE HGN'BLE  1'v'.;i?é..I{§$'i§ffL'I§:'fiV:_}§§§MANNA

 {*1 F_:.4''1vn,1l%33§5?Z'~?.5?}24  "

BETWEEN; %  

1 Kindxm, 7-  3 ~  
WfG"ia.t;: "TB: (3 i§:'1x11k{fis,i1nanV ' 

:2 K    
S':/0 iétg: KC} LI_nnik1:%§.'£1znan

 yra. '' Appellants
 ;_§a»m are £9/aiacsar No.105
'Manantiavadi Road
_ "ly_Iahast§evapura
"'?~4':s*$-.I'e§"'

 '  (By Srti C.hIT£SfGph(3I' Neal, Adv.)

  A' «Magma:

"  S3/0 Vagir Sal)
Major, rja Beokta Kanya
Janatha Street
Jayapura Hobll
Mywre Taluk



2 N Rajashckhara

S/0 K Nanjundaiah

Major, I'/a 2909/1,   
Seebaiah Street 
Bevaraja Mohaila

Mysore

3 United India insurance: {3o."Ltd
Rep by its Manager  
1259/60, Vinobrn-.RoadV.V""' -.  ~ ~
Mysore '   5   ' . Respondents

(By Sri Prccfi K1;:mar,Adv.for'B.C$';V-Scétharama Rae,

 _' "A;iv.4forjR~3;  '
 R-'se; &'2.,se:e2w)v'

This VMRA is  sécfion 173(1) of MV Act

against'  a£xd_"awani"'dated 21--$2004 passed in
MVC No. 185/§i£3.Vex:j»1"the' ~f1ie»--._;%" the Prl.I Civii Judge (Sr.Dn) 85
MACT, "*_Myso'1<-:_  éJ.10.w'iI1g the claim petition for

compensation and s€:4;eki11"g._e:1hanccm.e:1t of conupensation.

; This MFA €:0 n1i§i.g on for hearing this Clay, DEEPAK

 V. «_   gie1ive¥1r3ci...tTi:1€a following:

JUDGMENT

AV(§ii’1:ist()§hcr Noel, learned 0921:1331 appeared far

u and Smt Prccti Kumar, learned counsel for

.’ f@S@dhdCnt*3.

12. On 1-14999 at abaut 3.9.45 a.m. deceased Radha

Krishna was pracceémg on the motor cycie kcrtping to his

7%

left sicicz, nztspoxzdcnt No.1 dmve the lorry bearing N0.I§§;;:O9–

3841 in a rash and negligent manner on the (if

the mad thereby the said lorry dashed fly: K

Radha Krishna Whfl sustained scv::14céAA»Vi3;1}”¢:z:iti«s, $:1e §vba.sV}’VaiV(::31″‘.

to he-spita} in Mysore but suocumfiéd ?Qzt11c

day. At the rcicvant point cf ti1n:é;V«Vdect:;.z’3s:r;d ‘wzgigs as V

13603 in the fiaflway “ax of
Rs.3,856/~. %

3. On MACT, Mysore

by mothéfVTami1:yo{£i;ger”‘b1i3thc£’._’df Radha Krishna,
it was JE8.’5/ 1999. An award came to

be passed ifihemby and whcrcundcr for death

*’~.__0f !{1ish3iia’v.a,….totaI amount of Rs.4,23,312/~ with

in’J:€1*€:$tv._V;itM rate of 6% p.a. has been awanicd. This

épfiiéai is for enhancement.

Iiabifiiy of the insmance company and

négiigcnfgt: on the part of driver, fimt respondent whilc

lorry, bclenging to n=:spondcnt~2 have not been

” Eiisputeci, it is not ncccssazy for us to reiterate the manner in

which acciclcnt had taken place. Liabflity of insurance

H

\.

company to pay amount of oommnsation. is also rwt.:

dispute as for the relevant period a valid po1icy:–.[fi1:« ~

existence. Thus, we would only co:1sidM¢r,whcthér”aft:yr¢$ajt}.

amount as mentioned herein above awéardejd’ t1:’1»:=:_clza:11I1:” 7-I’

is just and proper or it deserves ‘ht; cniiaziécd. *
find from the award that Inox1tl1l3»fv’:V:’_?:i’1;vV@}£115c ‘
has been assessed at it, a sum of
123.751» shouid havqhccn ageing paid to
him towards ‘r.A_f Tribunal of
course, aforesaid amount.

5. Wc aifioé in the award that

mullipljgr of. .1′? afisioptcd taldng age of the deceased

V” i2:7hé:§éa$,’*ig1 the facts and mm’ umstanccs of case, age

of No.1 shcmhii have been taken into

V “‘

deducted towards expenses of deceased 1 ”

awarded under various heads is (m lowerésid.-*’_:’. u

reasons rewarded by us wherein t\x?£§ in:§i:rniitiés {if

have been pointed out, we ‘t5pi:1§;i{;11u
has been made: out fox: ~ to
appellants. The appeal However,
WC are not deducting awarded {:2}
the pitferrcd any cross
appeal or” gréassf Thcztforc, no
case haf, mfducfion of amount already
awarded }:i’)}T.V:?’1§bflIi%3i :_4I”{.?i1;:t§11V.}..i1«E11″i(:f3l:7i}{?1}f1.

The eriismisseti. impugned award is

hez’¢V1j3r« ai¥iE R{:§§§ndcnts shall bear Costs throughout.

visfixcci at Rs,3,00{)/-.. Amount deposited in

the A11…gVmc_ rsaf shail now he released their favour.

Sdfig
Judge

Sdfé

f%p Iudgb