IN THE HIGH COURT' OF' KARNATAKA AT BANGALORE DATED THIS THE 04"' DAY OF' BEFCJRE THE HOWBLE MR. JUSIACE N.;2.;sa';1réi§;_A _ M.F'.A. NC33925 gm % é - 7 BETWEEN: 1.
ms NATIONAL INSURANCE _»
BRANCH OFFICE V = ‘
or”? APRTC Buss Sf3TANI}.._ ;
PKD Roam’, Hii?’\¥D”i:5″Pi;}E: 5.jtt3_’§3Q__1″_ ”
A E”~’$§’I’A’}”E,–, ..
NOW KEEP 33’1′”jREGH}NA’L. O«FI?’1CE*~~-
SHUBARAM’ ‘czjampggx, N9. 144,.
M,G.R<ys.«D,V ' ' BANGAi.£)F3E REP BYITS * V ,
Am.qiNisTR:s*r’Iv§;V<::FF=:jc::ra:~R APPELLANT'
{i;f'sj;}5'~§"s:~;§..f,A M ADVOCATE}
~ jVA~:~i.fr * '
– i”..—zxaA’:¥i&’}&uT»:>1R%A”‘.
Sm. A;2.3uNA
:a3**s*F-:;a1?s’4= ”
R ; 0; P5361} IALLI GATE
.. §s”Tow;’1*AGERE TALUK
VTUMKUR BIS'”i’R*EC’Ii
” ” 2; 15A LLIMA
__?W;’O. MAHENBRA
‘ 33 ‘a’F*:AR’S
Eff}. AJJEBALLI GATE
KQREKTAGERE TALUK
TUMRUR DISTHCT.
3. P V MASTAHANA REBDY
ago. P V SMNIVASALU
:3 No.4-3 53, ¥(AMMAPALYAM s*:’m::3::’r
KOTHACERUVA (M) –
ANANTHAPUR E)iS’PRiC’i’ A P
OWNER op LORRY * «
REG NO. AP 0:2 V0431 _ .;-,m:sP0:x;I3′:~:.N*rs’ ‘
{By Sn; PATEL D KAREG0w:zA’P”::;i?.R1&:;2:’._
123 SERVED} ‘ ~
MFA FILED UfS’i’?_3{E:’3′-.,.:Vf)§-” AC’x1%.iNST THE
.I{IDGM¥§WT ANY} AwAR_f)_VDAf¥’&1i’D:’;2?§.{36.Qfi{)?=’PASS§F:¥’) HQ MVC
N037′?/19C->9 ON”1fHE m,E”r GIVE-I, ..mac§.: (sR.::>N.) 85 JMFC –
85 Aa£;;T1<3'NAL.%,w-' MACE MADHUGIRI, AWARDING A
COM?ENS$\.'*I'I€}N Rs.:3,4-5.,o<1_e,:g- Wm; INFEREST {2} 5% RA.
on r2s.1,€:;5,<;csa./; 'arm; £}A='1"E or' rmwxow -mg",
PAYMEN'F.?'=~_
can for admission, this day,
flit': Cczaurt", t1jé:.f<211oWing:
is listed for admission. With the-:
£~.Qi1sent'%§'§ iéamed cmmsel fer parties it is taken up for
finai
fifty? fR('§iICf.i{}¥'I of cnmpensatinn.
2. The in:-mmncfi: eompany has fiiexi this p€fi§¥.i0¥’i
3. T have heard Sri.A.M.Venkatesh, ..i§=s,z§:fned
commie} for the irasurance cnmpany arid
f).Kar€:g0wda, iearned cmmsei fnr.(:Iaiméfi’ts–.. _’:. ‘
4. The claimants ~ ‘tkazzfi séwérééd
compensatian of R’s.2,<i»ffli'}_{:'§€T1._[~ fdr 'the –'1:hei1'*-
son aged abm :1'. 6 years.
5. Sr’i.A.fvT.Véi:’k.ate’:ah§’; ? l’£°;;n.Vf_1*z1V t=:’c*I.V counsel far
insnmnzte crmipanféi Va:«ji1dgrnr~:nt 0f the
&;fi~2ai66 AIR sew’ 6139 (in
the lgasg Asszmamfi c0.L’m. us.
V(j3I?At’:Z~§;.)”v§r111ld submit the Supreme Colirf.
22;*;var§iedx’VC0z1′;jxar3satian of Rs.I,8(),£’}{}(‘}/- far the
V ageri about 9 years.
6. . _S;rE’;V.Fate1 T).Karegnwda_, ieamed cmmsel far
ciaihzgéfits reiyéng on the judgment of the Sispreme
“{f’,.’2f)fi9
wmiid subniit that the Supreme Cmsrt has accepted the
compensation awarded in ¥,A’TF~¥A WAT}’HWA’s case
wherein for the death of chiidren “mzfiveen age group of
A -ya… gm <—~9LL W
5 to it') years cempensation of Rs. I_,5f'),t'}0j- is'.aW:§; I'd_ed
towards pecuniary compensation and
F€'s.5{),(JOf)[- is awarded towards. »_cnnj;'éfi1':i–5miI'-.h'e=;1¢i_S."
In LA'I'HA WAY)?-¥"WAs"4 case,
for the death of children "iTx§i:n,feenA'ag'e VE
914. x. – ,. .._
years tslmt the accident ha;i_..t.am=_.fi’–.piacé 1989, in
the case on hand, 213.09. “[999.
‘7. Af.t.e.7£’ cited by the
i6*.arnré(i”T'<:r§iI'1-;ns€§§fi.; of the opinion, what
has $11pmme=. Colafl. in LAW-{A
WA_¥'_JHWA?§ be fhlinwed. The aocidcmt in
i3iAT)'fiW:-"s';§case had taken place an 3.3.1989.
' hand accident had fakean plane; in the
year Taking into mnsidreratiorz dumtion of
infeirégnzlm period it Wonk} be appropriate to award
.".AA"C(}§f;ipensati0n of Rs.'2.{}t"} lsakhs as pecuniary
cnmpens:-zetitm anti cnmpensatian of Fl's.'25,0{)t")/– untim"
the conventional heads. Thsrs, ciaimants Wmfid be
mrxfitied to tatai compensation nf Rs.'2,25_,(}()<") /.1-
5-vx
8. In the resllit, I pass the f0HoWing:__–*:.
QEDERW_
The appeal is accepted in 1*;-s’.%{1Tt*i’;T.V ‘?hé3_.’imVVp.i 1gfiiéd
award is’. modified, C0II;t»p§}’i7wi.§f%?11T’§f).I'”§V'(;f’_V:¥?${2;45,’fj(‘)(“}/-W
awarded by the f?X’i’f_)!.}.¥}3§ .t;(i’¥??s.2:’25,00(‘)/~
with interest. at 6% date of petifion
an the dam__n::jgfe,giis;;£i§t:;; V & H
The and investment
aha}? . i’:’ ‘r tine imfn igned award.
by the instsrance company
aha}: he’ ifsv./,r»n*1s=.f(31V-.1?-‘:A<?_stcfiivii Judge (Sr.T)n.} & JMF'('§ 8:
' . ;a;;§§%1.s&%:saAr:r, ?s}'f:§f'2'i"i1'igiz'i.
— 4′;*.=:a_1*1jées: are directed £0 hear their cosjis,
Sd/~
IUDGE
(rm/–