High Court Karnataka High Court

N Nagarathna vs National Insurance Co Ltd on 22 April, 2009

Karnataka High Court
N Nagarathna vs National Insurance Co Ltd on 22 April, 2009
Author: N.Kumar And A.S.Pachhapure
IN' Tiifi H§Gi~I swan? or KAWATAKA arr 

B1-'LTEfi 'I'HI$ THE 221% nm or .2'é9j9}.._ 3  "
PRE3E*% f'1   %%  
THE HDIWBLE mg, Jtzé";>:;5?:::7¥ a:.K§z.zs§;§;R" V'  V'
 ,_ V _   1

THE HO2'!f'BLE}§v§R. .Ju$*:*1é;:g: ;§;.;3,PA¢ié§:§AwRE

mrscgnzmsgsfis §'zFé.s51*§:§;=9%iv;AL_.§§ci';§;-§f9;§3 me' 2005 {ME

Efififififi;

E.

N r¢ag2:rya:3:s:a;%    V.  :
W10 Late E*§agaraj»aia}1.«. & " 

£);i~1:1aia _i«iS§93';:1i,§ 2.? 'i'é:a "2"3_, _ _'
Djcs Late «N.N.23:g2§,3:*&jVaiah." .

 2.3  " ..
Dfe Late Eiéffiagaragaiail.

-  

‘ V. 3 Dfje i.;a’£§~: {‘.~§ . Nagarajaiah.

fi{1§{raEa}:a}1i,

‘~E.&3;’$G&.I;?6RE »– 5&9 36¢

?e1aE1a11%:a’ Hebii,

{B7’3:_S11’i. R. Chanérashekayr, Aév. fear
“Mfg, L»a’W”§fEI”S Net}

Na?.io?:1aE Ensurazzce Co. mm
D0.N0.1, 3″ F1391”, Unity Builéiflg,
Missien Read,

BAHGALQRE – 560 02?.

Rep. 83; its Dfivisiofial ?v%an.agm’.

,. A??ELLA§’I3.

2. €C2§1.2a.:1&rash€:}<ar Bharatili, Major,

Sfe Late M.G.Ve:1ka:aCha}aiah,

Rfa §'sfo.20[ 1, 12th Main R0301,

Chiranjeevi, Vijayanagar, ' L' S ,
BANGJKLGRE — 569 $1 3.. GO
{By Sri,A.N.KfishnasWa_:::;1}:, Adv. for f~?:'-1, " ' "

fifzxtice dispeizsed with to R–2}

ag~k_s._ $r__1k__ :5; -2.355}.

Tilis Eviisceilanecaus First flligfii-._E.’}lV’3fii3;§’3l’
{E136 Motor Vshicics Act, against t’;fie..:J’;1cigmé$z*:t ‘ 3;ui1 zégavaxd zfiaisd
20.89.2005 passed in E*v1E?€3.;?€c::.2iE:Vi¥5″}:ZE’@E”3L._.oI1 E.’E«1€”‘£31e” of thfi 1G3?
Additic-na} Judge, Msmbé1i«V: ‘M,A€}’T§;–.V ;35:.~,é§,’ga; 1?:s~.~e_ City, SCCI~§–E6,
pafifiwflkmfingthe{Hahn¥%fifi§ni5£c@n@%fi$éfi§nanésmakfigjbr

enhancemsnt 0f cgnzpeizsatiian, ,

‘E’hi$& <..{w§isCe}VEaVn' 'A1)5p€a} {':{)I_B.§.11g on 35:33: Afimissien

iézis; ziay, J,' :i:?:1£v¢f1*::é:I"'$}i§eV.foliowitzgz

" _g__IJ D G M E 5: *r

.' is — é£a§ma:0.is' appeal seeking efihasncemeat of

t:9fiip€7£§–s_i;1A1;i£§;":;$:"_'f<}r'~T§[ffi$ death 0f the husband 0f ms first Ciaim' ant

V Va;:z<:1 i'at§§§::* of éjiafmants 2 to 4.

" the purgoga OfC:0flV€I3;i€I1CfZ, the gzartias are referred to as

égrfi refermd to in the originai petifion.

5, 011 the aforesaid gyleadings, the Tribunal 5:3 gs

three issues. The first ciaimant was ;é:}:é:£x:1i13¢<i,as P,:W..'1_é;;:1ti was

also examined an fiyciwitnsss as ?.W.2)',_Fb–1=;rte&n ?._§Q€f€L133i€i$.{S'~.§%!?VE';If€

produced, which are marked as; to.

6. The Tribmzal on ev:£ecumr311tax’y
evidence on record, heki thkfiiéfig account at” th&
rash ané negiigeggit by «the Tempe and thus
acticnable V’«’i°:’i§fr1Ic5r’*efo:”e it took neie af {ha
salary ce:fr:V1’fi§V:Va’£<:;.: that {ha deceased was
iirawjing a ¢§:":$a-'hu;ich is the grass; salary. Perhaps

he was g€_£.ti:1g ;:;«:.. 11EfV$Vév%}BAf;f: fif ':E-?s.'?,5'?Q / –. Takiflg thai: as 3 basis

'ap;}}ie{i' fjmq!__i;§p}§er r:)A§"'"i' note of £116 fact that me éecaased

thrée years ané %.i1€:r€:ai'ter his énceme wcauié

V have"bée£1 =e3f'what was drawzz Whflfi he was in S€iI"'if.§.(Z'C§ aftm"

gisfing dé<:,§_:1&1:,i<:::;§ 1[31'd towarés persona} expenses of {I16 éeceasexii,

gum sf Rs.4,26,36{'}/»~ unéar the izeadmg af 1033 cf

cif:_pé11§ié:i£cy¢ It aiso awardefi 21 sum sf Rs.1§,G0Of- towards

'§.¢és's';" 9f fistats, i%s.15,G{}Q[– f£<:eward$ 1933 sf cazisortium,

..uR::=;,15,GC#(}/W towards 393$ af IQVC 311$ afiection anci R3.i'3,QGG/~

L./..

Eswariis funera} expsnses’ Thus in a1} 3 sum of has

bean awartjiad. Aggmievad by the said Juégmcxxt

claimants are hefore this Cami.

?’. Lemned counsel for thfi
award coiztentis that wheg adm§tt§§i§?. ‘£353.; d§:¢éas5d..%vas gating a
salaxy of R$.1{),847f~ 33:; Rs.150[~ towartis
}3I’OfE3SSi0I1a1 tax, ‘}’rib:11:1’aL.’x– in 1:0′: taking the
gross income erffiiff’ the net incame and
tharefare he * are entitieai far higher
a::o:11p€11s:g1gaVtie:’1.’_A1AV” £5c.__i§;$xi.s. s.21_bmits that the afiecssased ewneci
ag1écu1iur2§§’i_ai:d supervising the lam} amd

thfireforc :31: h§s.Vc1{=:aii:~,”f1:é?€ is 3 103$ {if iacomc if} 1136 逧:«en§e~:_r1ts.

~:’P’jez* ._<:c:r:1?:;;fQ:1',v __ Eeaznmi csunsei for the respanéemi ?€o,1

S11i§%§§51 f§:C§ H'££:1« zé"_"it_1:17;?;2.1i§1.f1<5:é~ axssard.

Ffflil} fiza afafesaifi material, it is clear that Eiém daceased was

M/s.G£ grass salsxrjgu Rs.15Gf~ was paid” tsgawaztis pmfhssional tax.

After giving deducticzn, the: gross salary wouifi be Rs.1(},6§’?~52.

gk/…

‘i’E:s1’efore the ‘FriE:su1zaE committed a gerieus srmr taking
E€s.’?,6G{}f– a3 15333 of income. far caiculating 01′
éepezkdency. Tbs corms: muitipiicr applicable ii,
the deceased Wfilfld have drawn fail;

thcreafter EEG”/o ofthe same. ‘I’11ere:fo1’r::;&afifi1’..{i¢§£;%rfi:§§g :«1:l1e ‘
income t0W81’dS personal €Xp€:11?$:€’$… Of {fie
muitipiier sf 1 1, taking the salary .V§§s..1’O,Er 9¥'”}” frifir first flzree
}’f:?EiI’S, 1116 cempansatiorz ‘R§’..2,:.”§é,ZV7A’28/~ and for
the ramaijfiing eigmyears, Ag: ;n;%’;;vs;1;§”.f$cZ:L§e§;~§§,:§~é:,:é–:34; -. Thus in al}. a

sum Of E€S.5,99,i}3?;;;? ; i$ hfitading cf 3:983 of

dependszxfiyv. ‘– has ‘correcti§§,? awarded E~2:2;,§4::”5,(}GG/ ~

made}: {.~013vai3.t_i£3 :3ai i1::a(3;s,” 23:91:10}: «:13 110% Cali ibr intsjxfermxite.

.’§:{j’:, {Ci-E1Z;Ii.1a1″£tSV’3i*€’§£”}.Eifli”;§ for a. iota} sum cf RS,i§,44,032f»

Vézgé» gE£l:*}§§£¥}’§(3{}i}”;§1F;;i€?£:§SE*.ti(}I3 for tbs death 0f the deceasezi as ageing: a

Stllifi’ ‘§ ;36G,’-== awarded, 233; {ha Tribzinai, Tims {ha

‘e:*sf§aima::%,:§’*«..»_%.?»:’;::.’:i¢::1 Em efitiiiezi for adéitional; campfizxsaiian 0f

:?}§1._.’5?2f~. E31165, wt’: 13.353 that fcefiewizzgz

0 R D E R
The appea} ia aiimvéd in p:–::r:’:. Er: aciéitirm ‘:9 what E133 been

awagfiezi hf; the ‘E’:tib:;m.:3}., the ciaimantaj appéiiants airs entitled far

E/..

3:7;-“as.

a sum 52.? Rs.X,”?2,6′?2i~ as ad.d:’€é::2:1aI araznpezzsatifiéi’*e;%;%%;%2~._§i:%i:§i’i:;3’If

at 5%; per aimum ifam {ha daft: sf” the petgizi-:;1¢:.. gigaifi

pa}-‘m€nt.. Na’; <:m:i::r as 1:'; <.:0s't:s,

En so far as the z;;:;po;"fioz1ii:e::i; is co":E<;:ez~:}g::€:?.-_ ift3__:€$:«2:1§i'z_:;% shaéli

bs {3€3.I'lf3 in aaxtazriancfi 'Wfih 213$ 011$:-:;ri 'paS:;{3gi Egg; "§i;<3.f?;:E.§§u11a§,

Sdf-

Iudge

353..

Judge