MFA. 14285/O7[MV}
IN THE HIGH COURT OF KARNATAKA, AT BANGALORE
DATED THIS THE 02?" DAY OF SEPTEMBER 20053
BEFORE
THE HON'BLE MR. JUSTICE N. D f *'
MISCELLANEOUS FIRST APPEAL No. 144235" /' _ " A
BE'rwEEN£
THE NATIONAL INSURANCECO. LTD--..._
DIVISIONAL OFFICE No.3. COMPLEX;
ST. MARKS ROAD, BANGALORE -- 550 001;"
Now REP. BY REGIONAL'--Mf3_f*JAGER,"~ _
M/S. NATIONAL INSURANCE' Co1,_LTD.,;
REGIONAL OF'FICE,.~S--LTB'%RAM' COMELEX, 144.
MG. ROAD; «BANGALQRE--560~vCQ1 .'
. . ' ...APPE.LLANT
(By Sri. N. _A.T5{/DCATE)
AND
1.
FAYA2 vs,)*-o.LA*r'fi: s. WAZID KHAN.
AGED ABOUT 29 YEARS,
"R/Gr.fNO:247, BEHIND ARUNA CHEMICALS.
'A ' ».,NEAR.12As--;1M1 INDANE GAS,
D " GATE. MYSORE ROAD.
._ :3;ANGA1.Q1gE'-560 039.
"MoQT1A:ii KHAN S/0. LATE s. WAZID KHAN.
NGWAGED ABOUT 26 YEARS,
" .. .AGR/0V§'''No.247. BEHIND ARUNA CHEMICALS,
, NEAR RASHMI INDANE GAS,
2 MFA. 14285/07(MV)
KENCHANAHALLI GATE, MYSORE ROAD,
BAN CrALORE--56O 039.
3. ABEED KHAN S/0. LATE s. WAZID KHAN.
NOW AGED ABOUT 37 YEARS, -- . '- -- _
R/O NO.247, BEHIND ARUNA CHEMICALS, __ ~
NEAR RASHMI INDANE GAS, " .
KENCHANAHALLI GATE, MYSORE ROAE} .. ..
BANGALORE-560 039. -- ..
4. SMT. SHAMSHAD W/0. SYED ABEAS,"
NoWAGEDA13oUT33YEARs,
R/0. No.247, BEHIND ARU1\_EA=..CHENiICA1,S,'-._
NEAR RASI-IMIINDANE GAs;=,_* _
KENCHANAHALLI GATE, M.\.rsoRE»R0AD','
BANGALOREWBBO 0.39~~.. " .. .
5. AKHELA W/0. GHoUsE'-K_HAN,f
NOW AGED ,.;x3oUTA29'*r*EARs,jA.__ . « »
R/0. No.24-"7, BEHIND ARUNA CHEMICALS,
NEAR RASHMIv1NDA1§IE"C;AS; .
KENcH;ANAF1ALL:---- GATE, ROAD.
BANGALGRE:5§o 03'9._"- * %
6. SHGEHA
R/O LAXNIESHWAR'; .Aig:~IKoLA DIST.,
NQRTH CANARA. *
" ':? I:2Ai€.AS--}:I S/D, I3E*f'rAYYA,
. w AGE: MAJOR, R/0. DODDAKERE,
" ._TAVAREKERE I-IOBLI,
._ cH1'KKANA:~;ALL1,
A _E'ANG,A'Le:_>RE soum TALUK,
RESPONDENTS
E. T.”‘C§URUDEVA PRASAD, ADV. FOR R-1 TO R-5
‘SR1 VIGHNESHWAR s. SHASTRI ADV. FOR R-6 <31
_ »_1\%O'I'ECE TO R~7 SERVED}
3 MFA. 14285/O7(MV)
THIS IS AN APPEAL FILED U/S I73(1I OF M.V. _A_CT,
AGAINST THE JUDGEMENT AND AWARD "
23.07.2007 PASSED IN M.V.C. No.3320/2006 ON:.~TsE.’§II;;E”
OF XVI ADDITIONAL JUDGE, MEMsER;§.__’ IvI:.A:.e’.”T:»,’f”_f d’
BANGALORE CITY, AWARDING A….cOMPENSAiIION dd”
RS.3,09,000/– INTEREST AT 0% RA. EROMDIE’ ‘DATEOEVI T
PETITION TILL REALISATION. _ d T ‘ ” ‘
This appeai coming on fOI,_xa’dmiSsion day, the
court delivered the following:
J U D
This app:eain,is– listed for ‘adrnissviorid. Lower c0urt’s
records are’I1’ecejiVed’.:fi-; ‘vVii1T»e’onSe”rit’of counsel for parties, the
appeal iS”ItaI<en' for disp0~SSI';I.. " "
LThe4uins1V1ra1nce' company has filed this appeal for
.firedu"CtI0fI"d'*of eompenseition inter alia contending that the
VAd.eee'ased.:'WuaS thvedw mother of claimants, who are grown up
sOns»..end_danghIers, the Tribunal should have deducted 50%
incorneof claimant towards his personal expenses.
4 MFA. 14235/omwv)
3. I have heard Sri. A. N. Krishnaswamy, learned
counsel for insurance company and Sri K. T. Gumdeva
Prasad, learned counsel for claimant.
4. The deceased was the mother of claimants’ : i’
As could be seen from the Cause titie; elaimeintvsiito.x3.4_’_are”‘._V it
grown up sons and claimants 4 and a1Fer1iarn~ed’ daL1giite.rs7-.
of the deceased. The deceasedtxeras :»5:5v…}xears.
The tribunal has adopted jgfiiproper.
The tribunal, taking into’–..e’0nsidefatio15.’,’:i$faV0cation of the
deceased has deteAJninedi’the Rs.3,000/-
per month. _ interference. As
regardsi7the– saine accident the claimants
had lost thenj and” rngather. in the circumstances, the
tr’ibun{a1’v shonldnheaiize deducted 50% in the income towards
persona.
M
{kin/in’g’~–Vexpenditure of deceased. Therefore, the
‘ J/*
c’£aiVn1ants«’V”are’entitied to [Rs.3.000/~ X 12 X 11 X 1/2 1
towards loss of dependency. The
.eem.peneatien awarded by the tribunai is modified. The
ciainiants are entitled for compensation of Rs.2,43,000/-