IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED ms THE 03"" DAY OF SEPTEMBER 2Eoo9TTT%.AAE'
PRESENT
THE HON'BLE MRJUSTICE» K.sR.EEeHA'eE~AAeAe A"
AND
THE HON'BLE MR.JU.S_f'F!CE l?{Bl_LL,AF5-E'AA..;V"""
MEA.No.7364/2604 (W) O "
BETWEEN: A
Karnataka Govt. 1;1's1_1_ranc:e"" * .1:
Department, 3 =i
By its Directcr'; _-- '
MotorBranch, P93;BoVx'Nd';5325;-T' '
VEswesh_waraiéIh_
Bangatcare ----1* H
% % .. APPELLANT
(By Sri.S'E1'nVgamesTnTé.;;'AAEi'v~.j: " v
AND: _
A -T , V S'TrTt.F3§enfl§<ammeV,' AAAAA
1 We/0 .!ate._G~.Hariumantharayappa,
'Age-_d ae.e;2tvv34".Ty.ears,
2. Masterwareéh,
é Slo.|atcé Henumantharayappa,
" about 18 years,
. A 'Pa!-ester Nandssh,
S/io.Eate Hanumantharayappa,
A , = -Aged about 14 years,
«V
Bang_a!_ore-55. V. .. RESPONDENTS
V. .,(E-SyiéiriIiisershagirii Rao, Adv. for R1, 5 8: 6;
A .Sri...M.S,vNa;'avyan__, Adv. for R7)
~V judgrnentfitaward dated 19--6~04 passed in MVC.No.3189/O0
'-on the7t_i_!e of the XJX Add!.SmaJ! Causes Judge, MACT,
'' 'V.'s»BariI-galore (SCCH-17) awarding compensation of
-- T ".Ffts..4,_6'3,000/-- with interest at 6% par & directing the appellant
-- herein to deposit the same.
4. Master Raghavendra,
S/o.!ate Hanumantharayappa,
Aged about 10 years,
5. Sri.G-angappa,
S/o.!ate Honnappa,
Aged about 69 years.
6. Smttvlariyamma,
W/o.Gangappa,
Aged 63 years.
R2 to 4 are minors, rep.~*'b..y A
Natural guardian R.1 i.e.*,«--_ _
Smt.Renukamma. I
All are r/a.Thotadag;udda_ha!!itjfi
DasanapurayHobtig1;"'i . '
Nagasandra Pc_,:st,V . ;
E-Eangalonre N'o.rth-- 'i7aluk. 3 V *
7. The*,Asst-. Evngineer',
No.1 , Water. Supply Di.visio'n,.4
Matteswaram; 1 8'1"'Cro.se,_""_;.
to iiThisti:\;i;FA is filed u/s.173(1) of MV Act against the
4/
This MFA coming for hearing this day, K.Sf?EEDHAR
RAO, J., delivered the foliowing:~
J U D G M E N T
One Hanumantharayappa died in a motor_4…viehiic.Ie
accident caused by the vehicle insured with the app:e!ia’nt,;’L:~: T.
2. The occurrence of the acc.id,ent, ri’eg’!ig:erj.ce’~ofthe T”
driver of the offending vehicle and coverage of i’nsi.:rani’ce.”is[
not in dispute.
3. The deceased wasi.vvcirLi<iflQ..tAas..a"Firtteriin a Mill.
The Tribunal has assessed at Rs.4,ooo/–,
which appears to.}oe.. of credibie
proof of scythe deceased to be
pavreréts, wife and three minor
childrenhave compensation. As per unit
system, 1/é"'–r.Vdis'vto' beA'ded…rjcted towards personal expenses.
of depenée.ncy would be Rs.2,500/- pm. The
Ldeceasediwasiiiaged about 38 years at the time of his death.
'15' multiplier has to be applied. The total loss of dependency
would be (Rs.2,500/- income x 12 months x 15 mVn'i't.ip!i.er)
es.4,5o,ooo/-. The wife would be entitled
towards loss of consortium.
entitled to Rs.25,000/- towards IZE:-s’s7′.A_A_of’V
Rs.10,000/- towards funeral eérpehses. A.’i”h_e all, ” it
are entitled to comm?-nsatErortVV:.’ltfot’-»__Rs..’5′,1’O~,0e{3/-. The
compensation awarded v’i»ii:s”;4.’.,63,000/-, which
is less than the arnount VVadre§.ev’ntitled to. Hence’,
the appeal of compensation is
dismissed: fa 4′ it A Z
551/-
JUDGE
…..
}UDGE
BSAS;-._