IN THE HIGH 001312'? OF KARNATAKA AT BANGALQRE
Dated tha 12th day of March 2009 j
:BEFORE: W'
THE HOBVBLE3 MR.JUS'i'ICE ; V.JAGAN §_ATHAN_ % ' 1
MISCELLANEGUS FIRST APPEAI;1\¥o;8j__2_;_§7 J '2%eo5 may
BETWEEN :
M/s United India Insurance Lt.d., AV
No.19--19/ 1, 25"' Floor,» .Sc3uth-*Ez1'"(1. Fimad, '
Basavanagudi, Bangaiofje. 1 "
Now represented by Regiqnai, "f{ice_{,*._ -.
No.25, Shankaranarayazxa'-Bui1d»iI1g';'. " 'V
M.G.R0ad, B._an--ga}ore--igl, re};-td.,VAby".its' V
Asssistant M_a:;agér,. , 4_ "
...AppeI1aI1t
""" '( Advocate. )
AND :<. L .' M % 'V M
1. 'sum
V? W"/0 late C».'g'f:}Li.,
V' Aged'v%-about 49"years.
. V = Kumar,
'.~"§f'c$."_iat<: 'Sr: Qvelu,
Agedvg-bout 24 years.
3. ().V.Sun1ithra,
' S/0 late C.Ve12.1,
'-- Aged about 2 1 years.
C.V.S'uni1 Kumar,
S/0 late Sn". C.Va12.1,
Aged about 19 years.
All are r/a No. 103,
Chikaswainy Layout,
.-_f11c-'fj&f the we A£idi';~*~~Judge 8% Member, MACE'-3, Court of
'Sin:tzLl Bangalore, see}; No.3, awarding
'cef§::pef1e£1tie:§':5f Rs.?','}' 1,760/-- wtith interest at 6% 13.3..
K V' V eourjl: delivered the foilowing :
Jazsaganahaili, 4th Cross,
J .P.Nagara 61*} Pluase,
Bangalore.
5. Sri Kumar,
S/0 H.C.Mur1;iyappa,
Aged about 31 years, 5
R/a Ullalhalli, Saka1avaraI?ost,M '
Jigaxli, Aneka1Ta1uk, ' A T ' "
Bangalore District. (Deleted) _
6. Sri Abdul Rasheed,
S / 0 Saba Saheh, 3
Aged about 51 y'e,_é?s, V
'1{'reat:ment/ a. Dodda'Beg€x;r1;,' _
Near Canara Ba:3.k,.I~-£9513' .Read; ' 1, ~
Banga1(:gre.Aé ' ' '
3 V' ...ResP0I1dents
( By sf;anag,Nm;1,,smca:efor 9- 1 to R-4. )
i«»:1see11§:;1.~:a§:¢i§-se -. filed under Sectien
173(1) eithe M';.V.;§<;t. the judgnent and awarfi
dated 1\9.3;:z:;(:5V in MVC Ne. 299/2002 on the
" Ti1§_s appea1 coming cm for hearing this day, the
JUDGMENT
The Insurance Company, which is the appellant
herein, is aggfieved by the award ef the MACT insofar as
$3
the amount ganted under the head of loss of
dependency is eoneemed inasmuch as the 7e1″rer,
according te the e.ppei1ant’s counsel, is§’_:””tiie:t _
Tribimal, instead of applying jzhe .1: ” =
formula, has chosen te adopt
aesessilig the less of depeifidezneyii _.as’3
deceased had only 7*’ years ‘seiviee; ifiilitipiiflf
applied is, ‘4 it} View of the
decision ef :”?60O Kamataka
3809, the to apply spiit
flilflfipliflr. ehoulcl be taken at
50% aer
2. The” §ibo\s}Ve__.’a ‘eo’n£efifion put forward by the
V. A_ has to be accepted because the
adopted uniform miiltziplier throughout
that the deceased was aged 51 years as
en of the aecident and had only seven years left
A ‘~:if”Viee_mplete his service in the post of Assistant Manager
V’ the company which had employed him. Therefore,
‘4 the revised caleuiation W331 lead to the eempeneation
under the head ef less of dependency working out to
,%
\
Rs.5,89,3{)O/- in place of Rs.’7,43,760/–. _..__The
cenventienal ammmt graixted, however, in)
modification. Therefczre, the compensation
by R$.1,54,46()/-.
3, To the: said extent, thé_ a3§rar§i’~sf the
zmodifitad by ailowing the pgrt
ckc/–