High Court Karnataka High Court

M/S United India Insurance Co Ltd vs Karia Kulal S/O Kulal on 4 December, 2008

Karnataka High Court
M/S United India Insurance Co Ltd vs Karia Kulal S/O Kulal on 4 December, 2008
Author: Huluvadi G.Ramesh


TI~iI£1 HIGH C’.{}{§.RT OF AT?».I<LA AC1" _' '

Dated this the ¢'" day 9fDecember, 24:sas_.. ' K 5 :.-

Before

ma' HUN-'B£.EMR J£:'S'.E'ICE HUi:m«:s:B1:'

A=:f'z':»2caI£a:ze0::s F5;-smppeazs 4?52 gags ".::m}" «f?51*2' 2é1§3.S.._VV(§$£'i'} VA
Batween:

Unified Inéia hxstxrance Ci} Ltd _ ‘. g
Regflifice: if 35, Shankaranarayana Bldg; ”

M GRoad, Bangalarc: 1:   .   -- _  v_ ' ,
By its fxssismni Fximmgar   ;     u  Appellant

{By Sri A M      '
Amt  1111  N " 'V M "

1 Kafi; Kuiaifie' ~  %

2 Smt Sam 52 gm,  " " 'V

3 4::;:ni: Savitha at-z.s§’1;;te Céaaya, 25 gm

« “51: ‘figpthi vifigge, 3apthi Pzzsdt
‘ . –!9§.§111§1ap%;i’vTIfa:§:1l<, Uctwpi I)isi:rict

4 " . Sérnha Gnundar SE0 Seliappa Gounéar
518$: Réyakofiai, Bommasamufiam
Rfmianathapmaxn, Pudur P' O Regpenécnt;-*3
I}ist:'§c¥ in NIFA 4752336

4_ V' * éhirnmegowda, 83 yrs
Sm: G 'N50 Tifimmegewéa, 73 yrs

Both are rfa Eviaiienahaili Viliage 8: Past
Lakya Havbii, Chikizammzgalore District

W

3 Mr Samba Goundar SE0 Seilappz Geunciar
#3 5..–"8f}, Royaimitai, Bommasamudram

Rmnanathapuram, Fudur P O « ' .

E\3a:r;znakka1D§strict Evfi;f;..5i’?S_1.!¥}6″ ._

{By Sri Muniyappa D Navecn, Adv.)

‘E’his Firsat Appea} is flied under’ S–..173{1″)’of’fi;r: ;\««i;gi§z%..1vzh1g1::3s AC1 *

praying to set aside the judgment an<i"-xavéztrd date:-1.3s},1I.=.20i}$ in ':\ri\r-'(IT
36?L-'Z004 and 367052004 by the MACE", BVanga.i9:¢ ''

This Firsi Appeai :;or:i$.*'x.;fi':M'–n fer V e5:€»..#r1i~s,s§i<.»s1_ this day, the Court
delivered the foflmving: ' " –.


A;¢%g£;m<:~4%% % .% %  

These    «qgicétioning the quantum {If

c,empensat§ég;%’5§;var;i;f::; bg§3’§;i5«; Bénggxere in ?vi*v’C 35?: J. 2904 mg

MVC 36%: «zém fm3:9;«i’ .. .

..’:§7;3cs>’€3E”;.iix:g fa AAfBevv—aéaimants, on 4,6.2G{}4 areunii 3.45 pm, the

V:ie’at&a5§é;é.. ?4’a§V:in of V

the accident {in 367i:’2G£)£%), VéW:{i1 I.’i3§é 3 of V

the income of the deceased at.Rs.5,C§{K1+f{A.par’ingsnth. ” saafze has been
qucstianed by tha Irxsuramze Cz§i11;:§an§§.’– }

Heard the r;€:11ii:§¢}1’repr£:sen;’in%*g3 £hcV

It is the of;f1ic«.éf§1$_e1§é:r§t”‘s siéurisel that in the absence sf any
cegenf e.p’idet1:_;é A’ Tzibunai has awaréad axaggeraied
€::3rr’sper:sati (32″g though a.§s£a.tztia1l}* the cempensation awaréeé

3 V’ “:Qwar§i§’Ioss,ei”:3§p¢n:iéi:i<ij;*;" 'V

' * ._P<::*V_1z::s::i far the wspandents ciaimants suhmitted that me

déceésgé i§a}_:§;~:;_:slé~§1n:cier a {mans cezmacter in the fieid and he was earning

V _ Rs.5,5i3{);’- ~53; ‘;fi§n£h and wan {ha saiary certiiifiate hag been pvroduceé and

h 2 ‘ = ééza-Qr§h2g}§=”submified, the award does :20: require any raéuciion.

fly,

Accerdingly, appeal is allowed in part. Award af_ A323

modified by reducing the <:0mp€:nsa'£im: to R,s.;,sa,aac};igv_i»w–;:;;' 35% ? i_1zT:e:Tfe§t_

from the date sf peiitiesn iili deposit. The arrgziiiiiit' in .d§fig)si£} "ii*.ans:3fe£§*«e::iL' to

the Tribunai for disbursement.