- 3 _
IN mt: HIGH COURT 0:"? KARNATAKA
CIRCUIT BENCH AT GULBARGA
DA'1"E3I) THLS 'I'HIi 29'"--I DAY 01: SEI'TEMBER; ._
BEFORE 3 V. V' V V.
TI--IE §--i0N'r»3LI: MRJUSTIC 4
1VE.F.A.No.31328
M.F.A.N0.31329._0F 2009 {mi}
MFA 31328 g 2009
BEEWEEN
1.
%’~>
” _ {BY ;_E3AsAVARA;J’ vR~~~MA’r1–i. ADV.)
1}.
V E”~’~ .
_n_1s*r: RAI(_3HUR
LINGAPPA s/.0 1,1NGA9r?A–.GADL§1
AGE 53 Y1:ARsv…_oCef:: N11,; ~
PAMPAMM.4§ {Q A’;5;’.s3PPA .
AGE 2o_YE:AR.s. C;€:C:’HQ.USE:}~101v,D~’
Btm-1′ R/0 “I’i&1′:x(£;As?::j%RC.__\fI–z.:1.AGE
P05 ‘(AD DALADOD Dr ., ”
TQ: SiN_Di1AN1_IR ”
. . .APPELLAN’1S
‘ ‘=~THiai iQ£;xNAC;Er2
0R1-EN’1jfA1. INSURANCE CO. 131:).
‘ CH Orr’. PEENYA BRANCH. NO.20~§iOO
F’::;E’iI’ ROAD. JALi~IA1,L1 CROSS
” ~ CHOKKA SANDRA
‘_F3ANGA]..()RE~5?
M. RAGPIAVENIQJRA
8/ O MUNIYAPPA
(i)W’NI.*ZR OF ‘1.’H E LORRY
NO. KA–1i/2814
O/O M. RAONAVI«:NOI2A
/O MUNIYAPPA
R/ O ARISHNA KUNTE
NALAMANGALA
TQ: & DIST: BANGALORE A ~_,
. . . f{I£_S§I?5(}E\ED.EN’!TS
[BY SMT. PREETI S :v115:1,KUNO1~§1.A13v. FOR RE ‘ ‘ A. ‘ :
AND R2 SERVED]
THIS MFA IS FILED U/S 1.73m OLf ‘N.:V*_JAé:’A1**’EH12
JUDGMENT AND AWARD DATEO:1’6..10.._2o’O8 *:>_ £~:.sjEO ~ i’N._”M.Vc:
N().235/2006 ON Tm: 1?u..§_: OR ‘THE,~–l<::IV11., ';.JU:)G'.::
{sR.DN.)1.1NGAsUOAR PARVFIX A.1_,tOw1NO .__'mra; A-<;LA1iv'1"'~1UE'n'NON
FOR COMPENSATION AND SEEKING "ENHANci;«:MEN'1' OF
COMPENSATION. –
MFA 3 1329 [ 2009
BEIWEEN
SMT.NAGAMMA” =:.,_ , g — ~
w/O NARASAPPA RciI’ODA1<§3NDA '
AGE 4:: YEARS.' Oc.ci'*COOLI-E '
R/O MA1,ADAGU_DA:\£I.1,[AGE " __
TQ. SINDHANUR. OIs–<r;–RAa._cHUR
. . 4 " V. …APPELLANT
A_N.1?2.-A
L MANAGER" """
ORiENT}’xL INSURANCE CO. LTD.
” ‘c:Bv.O’:7.”P.Ef3NYA BRANCH, NO. 20_ 100
-__ F}53Ff1«’.,RO/}”\’D’;’ JAI,HALI.E CROSS
. *cH()K§§1A.sAN’Or2A
BANG.A.§;;0RE
M..}_?A(;HAVE.NDRA 53/ O MUNIYAPPA
4_ OWNI«:R OF ‘H–IE L-ORRY NO.KA–1 1/2814
”;::/O M R1-\(}I–MVENDRA S/O MUNIYAPPA
” R/O ARISHNA KI_%N’1’E._ NA1.AMANGA1.A
AND E)IS'[“. E3AN(.}AL-ORE
. . . R1’£SI'()NI} ENTS
_ 3 _
[BY SM’? PREETE S M131,-KUNDi”II. ADV. I*'{)R R3.
AND R2 SERVED]
THIS MFA ES FILED U / 8 173(1) OF’ MV ACT A(}A§NS7{.’ T}-IE
JUDGMENT AND AWARD DA’I’ED:16.}O.2008 PASSISD
NO . 236/ 2006 ON TH E F! LE 017 TI”-{E3 _(;L1\7§ IQ; .. __j”}«L{D{}E
{SRDN.}i.IN(}ASU(}AR. PARTLY Ai.L(.)WING ‘1’;-11:: =;.?_I”A1;~.1i~:*1′:.”I_*’1<)£x* 4_
FOR (IOMPENSATION AND ssEK':N<f; E.N;11At\:'CEMVsN'1' _ or
COMPENSATEON.
These appeals eomilng on 1611 adifisissidny this
Court. delivered the followmgz,’ ” ” 3 ”
Junéiszsgg
These two appe’a.1_s}a1*i:.’3xe Qt1 t-«Qi7._t.1*1e Comthen judgment
passed by the MACT, “t
_A'[‘h’s _e(}h1peh~sati_oh awarded to the respective
appeliahtstaret :_4ii1_’:”qtiestion on the ground that the
qua:’1’t’u.m is (me the lower side.
A factum of the accident, injuries sustained
and the liability on the Insurance
not in dispute. As far as the MFA
N0;~31i328/2009 is CO11C(“:3’I1f3d4 it arises out of MVC
AAN(tJ’..?.r35/2006. The submission of learned counsel
ii’:
fif
*2
,4_
Sri. Basavaraj R Math for the appeliant is that the amount
is on the lower side under head of ‘loss of dependency’
because the .1\/IACT has taken 31,500/– iI1(:()1’1}e_’f§:e’r:ariI1o’11tl3
and the deceased was aged 25 years and was__ea.If13ingh good’
amount. income can be taken at;’;higf1er_ figtire,” Under the 7.
conventional heads amount given izxythe Trihv_ana1″ is’=.o’n,ti;–e
lower side, therefore the sa4me’vs«he~.fixeo
4. As far as M}.jA No;’3–1″32s;2oo9′ ‘is ctoneerneci it
arises out of MVC the grievance of
the appellants: has failed to
awardiander of earning capacity’ though the
doctor ha’s4_o*p1_ned. ‘tzhatiiithevappellant has got 20% to 25%
disatiilityr on ac:e.o:’a_11i;«:»3f the fracture of right clavicle bone.
learned counsel sought for enhancement of
eotnpensaii’i’:)ns::in this case also.
learned counsel Sri Preeti S.i\/ielkundhi for
V’ f.1′,hcéglnsuranee Company however argued that the
‘ eonipensatioii in both cases requires no modifioatioii.
6. Having heard both sides, so far
N0.31328/ 2009 is Concerned, the i\/[ACT t,a.ke;1:-of
the deceased at ?i,500/~ per month Eev§’ei’l
side as deceased is 21 young pef::s011.,aylgeei.yyabout'{£5 ly.e_ai’s. ‘*
Taking note of the said fact-,__. incbrne comld
?3,500/- per month and conselqtienytly the head ‘loss
of dependency’ lA”‘,..’yi3f<1 applying
multiplier '18',_it ~, under the
Conventiongil /- is awarded.
Thus to ?5,44,ooo/~ [Rupees
Five Only) the amount given
by the Ti*i1;;}unal” modified. The enhanced
amei;yintl’*z)f compensation will carry interest at 6% per
‘a:i’ii~’:1,V1II1._V. * l
eompensatmn will have to be shared
-V betl\.i{i<éei'i:AVtl1e father and the wife of the deceased at 30:70
V' lj..a'n'd-_t.l1e eompensatiori in respect of wife shail be kept in a
' fixed deposit for a period of three years in any nati()naIized
=52,/»
My 3
\V 5 4]
bank. Out of the share of the fatlaer 50% shall be kept in
fixed deposit for 21 period of one year in any 1321t.ioi'"sia1i;r,c:d
bank.
8. Coming to MFA No.31329/2009.y§fhyi(fh:pe1″taiifure ea1’niiig c;:1;i)’a,ei,t_y’. though.
E ._ yh
the disability at 25% assessed by the doctor, haying regard
to the nature of the f1iabtu’fe,;.j_y§hol§>lyibody disability be
taken at 10% and th:e”‘far.it tVhai,_th.e_ was age 40
years. ineo.m<:: t~akeri- at [Q00/'?'VVp€I' month. Towards
'loss fuii,i.1ife""ea-I:nin'g~_ea–paCity' ":'54,000/– will have to be
awarded.'i4__f{t'iowai'dsAV."pain and suffering' a further sum of
~ is The other amounts given by the
»'i'V'1*i?)un.aii.y '«i.,s""v__retained. Towards 'loss of amenities'
H?' thus the increase will be $74,000/W,
in acldi'ii.()ni:o the amount given by the Tribunal. The said
A * arnoiint will carry iriterest at 6% per annum.
it
«i
Both the appeals elm ailowed in part'.
S5};f yu*
SR'I"' / SEN
A~-W:EDgE ;