High Court Karnataka High Court

National Insurance Co Ltd vs Saroj Kumar Dubey on 22 October, 2008

Karnataka High Court
National Insurance Co Ltd vs Saroj Kumar Dubey on 22 October, 2008
Author: B.Sreenivase Gowda


IN THE HIGH COURT £313′ KARNATAKA,

DATED THES THE 22% DAY OF OCTQE:i§iR?:’b?;{}§38:”v

B39035 _

THE 1-i{)N’BLE MR. JUSTI {1E3,: B,$R§*:E1\I§fvAs£3 GOWDA
MISC. FIRST ‘A;iLr1PE;:3L;L:eVij;9%2%§? /»2(}0′?(MVC1)

BETWEEN; » % j*

NA’:’:0N;4xL £-NSIIRANQE ‘C:fiT)._–L’1’D’=
REGIQNA1.%%{)F%:{1C,§3 $3.9′ 1’44_M
SLI§5HARfi:.Ké_,C(}:l€{PLEX 1
M (}v..R®AD,VB.¥§N{3-ALQRE’ 1
BY ITS 1VEAN’A.GER ”

” V y APPELLANT
(BY sR1.(3..MA}§EsH, ADV.)

vv:T’S,éi’i§CR.f–:’KI}MAR DUBEY

AGED 45 YEARS
s;,<f<:: RAMAKMWH BUBEY
.0 :2/AT NC) 150, 5:1: cams
'*–'GOPAj{,APURAM,
BANGALORE) 10

'2 AMITHA DUBEY
AGED 43 YEARS
W/O SARCIJ KUMAR DUBEY
R/AT NS 150, 6'1"" CRQSS
GOPALAFURAM,
BANGALQRE 10

W

1096 0213116 from oppcsite fiirccticn in a rash
Iifigligtiflt masmezr and vielrzfilfly « AV
Kinetic Henda, as a restllt ha
1:9 his iI1j1_1I'i6S on his V. his»
parents filed 3 MACH'
Bangalore seaeking j- Iakhs from
the, respo1};d<§:%;§;3 I MA}. Act (herein
aftei' r<:f:«?.$f1;<;:2i.iV am}. The Tribm"1a3 has
of" Ké§%,53,300/-. Aggicved by
the by the Tribunai, £116

in$1.1ranz§té has preferred this appeal

. _ A (j§1:;'§i113fiflgi11_g ti"1é"'""é:£%ard af fhe Tiibunal both an the
rltzgligem as well as quantum of

cQ_n}§:g31fi$€i'tion.

Tha ciajmants have axaxnined the lat
Vgresponcient as P.W.1 and gm: t3X3I’fli1’l€(1 €}?€~WitflCSS as

” 3E’.W.2 and the cmpioyer 0:” the deceased as P,W..3 and
Q

it

“got marked Ex.P~1 ts R9. The m$pondent…fi’.~g§’_

any are} 01* doctlmentary evidence.

3. The claimants ‘1 i~

Dubs, the amployer of

income of the deceased h.é{s- galaxy
Chartificata as 1361’ the iAI1″(x:oIne of the
deceaseé th.-:&t..V_he I~1’s.3,8(}0 /- by
\>g{)I’Ki1’ig “E3i€i:§:?:1*onics cuncemed.
The V F.LR. Ex.?– 1, Charge
shag? I’€:fi¢£3i’t E;~:.P–3, hald that t1″i€:I’€
is I1<3 i*¢}§ut;'ai= by the appellant with

rfzgard. ta t§m=:_V'VC0ntributoIy negligenccsz answfired issus

:af3'1rmative hokiing that the aacident was

._ rash and negligent ciriving of the has by

féiyixgggi izfion the Jutjiglent 1'eport.r::d in ALR. 3985 SC

A' 2801 AER SC-W 85 and appijgzing the rule Gf $tri<::-t

flfiability prapounded in RYLANDS VS. FLETCHER case. I

" ham camfuliy gone thmugh the finding of the Triiatirial

an Issue No.1 and I have not fozmd any good reascm 1:10

%

T0 appreciaxe the contention offithe

ceaunsfil appearing fur' the II1é1_'1rar;(:'-.t: j AV

h"151,1:*aI2ce Cumpany has not

befora the 'mbuna1 cm11en§fng the imgume: §t;;§¢d&5y me

appeliani: that too .*a"2h_¢n i*:."i,fir:;§i§j4 P.W.3 the

employer of the dect§aS'%;d'.L'," Ex.P»-7 is

not cnly éccordance with the

Evidencé .r:i:1*a$.= '*T'ribuna1 is justified in

ass€;¥.§.'é}iVii5gT' fI1<:.'ud£§(:t3ast:d at Rs.3,3QO/ — pan.

Thsg 11¢xi:' Qé£1tei:ii§.§n Of the lcmnecl counsel far the

apigfifiant is" a(imi1:t.6C11§,-' the deceased was; :3.

»A V:V'bach,¢;iar', of his salary is ta be deduciad tewards

H '- Afie:'s{§f1;§IiL:€§;3§t§.nses and the loss of dapendency has to be

xvgsrkéd from the balance 50% of saiary. He may be

" ~ fight in a petition fiieé 1."5.I.'id(i":I"' 8:20.166 cf the Act. But it

Me. petition filfid under Sec. 163A of the Act and the

' deductien permissible as par Schedule II ef S<:c.163A is

only 1/3*"? Accerdingly, thfi Tribuilai has deciucted
%/

1 / 3%' of his income tewards personal E0111

the balance 0f 2/3*" of the iIi{_;oIz1¢ <I7»f

1053 (}f d€§Z1€tI1C3(":I1(:§s' was. .*;»sV7'c:~:t_f§~:r.§:ciV"¢.:;1_;1'ii.
of 3,30(}/- C()II1€S to Rs. 1, 0i%fRs.2,200/–
p.111. which 0011163 year. Then, I have
to see Whet.h¢r applied by the
;agg pf}-m deceased is just
was a bachelor and
his flag: as basis for ascertajniiag thfi
_ Tiiig was aged about 18 years, if

iafis age is consideratian than the multiplier of

' 18; i5_V*'pp.i i%:a.b}fi, if the age. sf his mother i.e., 38 is taken

. " –:_zi§;1;1tip1i6r of 14 is appiicabie. But taking the

0f aithar 18 £31' 14 is not §ust and }Z3I'(}pf:I'. In

— ” Idrziler ta halanttsfitgfsituafien, I feel if 15 mtflfiplier is takan
. 3:

it Wctlid mast {ha ends cf justice, therefore 1933 of

deyrendancy Wurks ta Rs.3,96,f3{3{},i’~ (2/3 af 3330*

EQOQXIQXI5) and I award this amount as. against of

Rs;.4,4~8,800/ – awarded by the Tribamal.
%’

peftitiesn til} the: date of deposit. The amtzaunt dezpgéfiiiéecfiif ‘ ‘

311}; shall stands t!”aIT£$f€IT€’:€} to

towards payment. The: _ “”a111c)13§§1t. ” Of;


ccmpensation shall be paid  
date of receipt of copy Of    :«  V
%%%% IV   « .j  Judge

L1'