IN THE HIGH COURT or KARNATAKA AT BANC%:»2=sLCf}VI§{_E_:I:4"..' ii"
DATED THIS THE 10'?" DAY or MARcH,._I2j'QAIV0f.%II:'~ % S' '
PRESENT
THE HON'BLE MR. JUSTICE K.§'RE'EDHAVR~"--R'A:O«' M
AND": V Q
THE HON'BLE MR. 3U:Se_'zF.?.CE-'_VAfi\I.§$!'.A.\iIE7§\%I}GOPAiEHIAGCWDA
MISCELLANEOUS EIRSTf"Ap:5EAL N'o§8jiI3/2004 (MV)
I~4IScELLAR_Ec;:I;:S FIRSTAPPEAL"NO.--8~115/2004 (MV)
M.:=.A.No.8:1~A1_3;;{;&_;;;_)_"gg I '
Master Su._dIIarshan; _
S/o. Sate St.:dh~eer -Bha_t,=.,
Aged about 12 "years, :
Keciiéaya' Compou nc1__,__« .
I Neér T';a'Iuk' Office, Udupi,
.Bh'ar«ath}~..S'.L.;'.B,hat.
' RepreS.em:ed by hrs guardtan
I ...APPELLANT
(By. Sri_>t<&sh~0re Shetty, Adv.)
'V [3 :z *1
Iflatiorrai Insurance Co. Ltd.,
Branch Office, 15' Fioor,
Ganesh Mahai, Municipal
Main Road, Kundapura,
Represented by its Branch Manager.
4/
2.
K.T.Mohandas Shetty,
S/o. M.K.}ayai<ar Shetty,
Supreme Motors, N.l-L17, Thallur,
Kundapura.
(By Srnt. Jamuna, Adv. for R1;
R2 notice dispensed with)
M.F.A.N0.8115/2004
BETWEEN:
1.
Master Sudharshang A
S/o. late Sudheer Bn.at--,_ -_
Aged about 12 years. '
Baby Ramy3,;",;.«. ' .:
D/or;"1iate,.Sjudhejer B"h.a't.,
Aged abo ut: .9, yeayrs'. ~
. ahara'tvhi"s.Lanai."
W/0-
Ag'ed..about-»7f4'year's,
'Rep'resented«_by their guardian
'«.i-Bhiavratljl Sf;L..»Bhat. ,
1.
A All the appellants residing at
Ked1'laya Compound,
Ne"a.r__Ta|uk Office, Udupl,
Kishore Shetty, Adv.)
National Insurance Co. Ltd.,
Branch Office, 15' Floor,
Ganesh Mahal, Municipal
4/
:RE€5éo -at ' V. 4%
MAPPE LLANTS
Main Road, Kundapura,
Represented by its Branch Manager.
2. K.T.Mohandas Shetty,
S/o. M.K.Jayai<ar Shetty, _--
Supreme Motors, N.H.17, Thaiiur','*--«.
Kundapura. 3 '
(By Sri S.V.Hegde Mulkhand..i'A_dv. farm;
R2 notice dispensed with) ~ '
MFA No.8113/2004. is «filedeu-nci'er section 173 (1) of
MV Act against the juvd---g_r:nen";t and. a~wa,rd~.dated 17.07.2004
passed in MVC No.390/2_002-,..'o.n _th'ej*fil"e~. of the District
Judge & Member, MACT,.,U--du'pi,v.,,partly"'a.iiowing the claim
petition for comp-ensatiogn_"Jan.dl"~~s'eekin'g enhancement of
compensation wen _inte~rest at 9% p.a'.""
'MFA .No;e.1..15,i2oo4*-.,i.s filed under Section 173 (1) of
MV Act'~_aga_in'st thejuidgrnergt and award dated 17.07.2004
passed in MVC'-.No~.3C%2)'--2002, on the file of the District
Judge 8: M"e.mi;3er,-._M'.~\.C'T.,*' Udupi, partly allowing the claim
petii;:i'o'n...for compensation and seeking enhancement of
co.;"t1'pe,n,sat,,ion w'it'hv-interest at 9% p.a.
v,,'i*hes,e-{la-ppeals coming on for orders this day,
l_<;«S_R,EEvD'i=lAREAD, 3., Delivered the foliowing:
JUDGMENT
Both these appeals arise out of the same acci_dent.
The occurrence of accident, negligence of the driver of the
offending vehicle and coverage of insurance for the
offending vehicle is not in dispute.
6%
ilrztaspoixz
MFA 3113/2004 (MVC 390/20023:
2. The appellant–petitionerI-‘sustained Vheiad} in
injury with right frontal contusion,
and open depressed fracturej””~..of hright’-.,fron4t~al'”””i)one
extending to the a._nteri.o’r’ -».’Vjcra-n_i.al ancossaj with
pneurnocephalus with rioht_’opti,c5’r:ier:ye. in a motor
vehicle accider_1.t;,_V
3. The~v..peti:i;i:on’er_ sififeregdnnnepileptic disorder on
account Of_’tl’iAéVl’li’rijl.lVl1l:€S sustain.e_d in the accident. The total
body disability i’s’ii.aVs’sess’e«d:’at 20%. The petitioner was a
student and axged about 10 years. He was not of
and has no capacity of earning. However,
Al”tak-i’ngA .AV(‘;o.nsideration the potentiality of earning,
noti’onai__'”irico’n1e is assessed at Rs.3000/- p.m. Since the
V _”‘inco.me’i*s assessed and paid in advance, to neutralise the
accelerated income, 2 multiples is to be deducted and 16
n””i-irnultiplier should be applied. The income loss
proportionate to disability would be Rs.600/– p.m. The
total loss of future income on account of disability would
4%.
’11’ payable to the petitioner without provision for deposit.
be Rs.600/-(income) x 12(months) x 16
Rs.1,15,200/–. Petitioner is entitled to _Rs,l_’§’__5~{1.,VO:Q1:’0,/llég for
pain and agony, Rs.25,000/~ for ;o’i’=_y
future discomfort on account’ of disability. M:e’.d.i’cal”biEi.s”ior’~..g
Rs.1,23,000/- are produced’;..:'”i* Peti’ti~on’eer.’-I lflgwrantedll
Rs.1,50,00(_)/~ toward’s:4_fn_edi_cal:_and_inycidentailexpenses. It
is said petitioner has ii3.f’»»_.é«bout 5 years for
epileptic peititlioner is granted
Rs.25,00(5,_j ‘medical expenses. It is
said surgery for implanting
bone iri thefron_tai.’Aplo:_r’t-iioii.'” Rs.50,000/- is awarded for the
bo4Ijie.graft’i.VngV.AA is awarded for loss of marriage
in alllivthevpetitioner is entitled to Rs.3,69,600/~
as against Rs.3,50,i’50/~– awarded
by On the enhanced compensation the
AA interest: payable is at 6% pa. from the date of petition till
date of payment. The entire compensation shaii be
/”
as/,
MFA N0.8115/2004 (MVC 392/2004)
4. This appeal pertains to death of one
The deceased was doing private business. tax’ ‘
returns disclose the “gross in’coni’ep,o«f_
rounded of Rs.1,70,000/–. The ex ‘deductedrsipises*hon{njat–._
Rs.65,760/~ rounded of to e;u=;6e.,,ooo/=.._’% ‘The %n:.ei£’ti’n’eome”
tax payable is 12,65.5/:_«’rotirndiediijotj”toA Rs.i2’,’7’OvO/–. The
net income would be Rg.1,%7on,ooo = 1,57,3oo/–.
The minor chiidrejn and rnothe.r«”‘o.f’~.t|ji_e:VVfdeceased had filed
the petition’75Ig;e_eI§i.ng«,:con1pe_nsation and are in appeal
seekino’.__e’nhanc_ern’en:t’;—.,.:’:if?’G of the income is to be
dedfucted tuov»:a_rds”‘pe’rso.na| expenses. Rs.1,04,866/– would
ie’n’urei”7t’o the benefit of dependents. The total loss of
id«e_peI:vd4envc’dA’u!o*u|d be Rs.1,04,866(Income)x15 (rnuitipner)
Petitioners are entitled to Rs.25,000/–
xtowards: loss of expectancy and Rs.10,000/– towards
-..Vfu.n.era| expenses. In all the petitioners are entitled to total
V. ._._-compensation of Rs.16,07,990/– rounded of to
Rs.16,08,000/» as against Rs.12,06,907/- awarded by the
Tribunal. On the enhanced compensation the interest
if
payable is at 6% p.a. from the date’ of petiti_on’ti’i’i”V~t’i’:-ei
of payment. The entire compen;sati_on s-hafi’
the petitioners No.1 and 2 equai’iy…:’ ‘Thej:”an§oun’t?fof
petitioner No.2 shall be i–‘ep~t__in ‘Fixed.De.po~s_it.,/..u.n-til she”
attains majority. The compe-n:sat_i_on .’of«.petiti5oner No.3.
shall be payable to ‘petitioénei:f_»’bio’;-ifyiiithout provision for
deposit. V
l
Sd -? \
JUDGE
______ .. Sd/J
JUDGE
\
K5]./”~~ V