High Court Karnataka High Court

New India Assurance Co Ltd vs Anuradha on 16 October, 2009

Karnataka High Court
New India Assurance Co Ltd vs Anuradha on 16 October, 2009
Author: K.Sreedhar Rao Malimath
1.4'.

 V. '_ Bonifnasandra. 

.....l__

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE Iem DAY OF OCTOBER, 2009'IO»-EV.'

PRESENT

THE HON'BLE MR.3uSTIcE K.'SREEDf:jfA|?ERAQ  

AND V _ n _
THE HON'BLE MR.JUST_:IvC,E_ RAVI ,MALI'r:4_ATjH'--VV 

MISCELLANEOUS FIRST APE?E~.A.TQ'NO';~.3644 'O-F.20.04(Mv)

BETWEEN :

New In1dia'*ASsuranfCeCOTr'fl_[i5'"any'Ltd.,

Represented by the---.VD--eVpLI_ty'«!'J1anager
M.G.ROad,"tBan.ga|ore}_ "  

Representing New India Assurance Co. Ltd.,

' ' " ...APPELLANT

  Sri».R;~3aiO;5'ra_kash, Advocate)

AN 

 1. Smtv"§AnIIradha,
 _ _Aged- about 27 years.

   '».M:Onika

Aged about 5 years.

 Munivenkatappa,

Aged about 58 years.

4/



4. Smt. Chinnamma,
Aged about 52 years.

5. Kumari Indira 
Aged about 20 years.

15' Respondent is the wife,' 2,_'_"' res"p.ondent;""  

is the daughter, 3″ and 4″‘-._,,4respondent’s-.0, A V’
are parents and St” respondentisgthe ‘
sister of the deceased Pa pa-i’mai,”– 0

Respondent No.2 is r._ninorf

Represented by 1″ Resp’on’d.eht’

Aii are residing at N§o.100’/6,..4 .
9″‘ Cross, Z20″?/iainv Road’, ”

BJTM.l”SE@eg_ ,,fagg=’ *
Madiva|a,–,B’a.n;ga|ore.«.. .. ” A

6. Abc’._ui Khad’e*r,_.,i_Vi’ajo’i*,_
S/0 Abdui Sukojo-ii, ”

R/at E5o_mmariahaii’i,_E5’eg’u’r Road,
Hosur Road,» Banga.ioi=e~*.’
== « ‘” ‘ -RESPONDENTS

“”(ByV.V0Sri i*~i;’Jai’ip{ai<ashWReddy, Advocate, for R-1)

.0 fiieci under section 173(1) of MV Act
against the'.._3_u.o'gment and award dated 09.01.2004 passed
in MVC..__'i\i'o~_.4'299/02 on the fiie of the Member, MACT–V,

f_'Additionai_ Judge Court of Smaii Causes, Bangalore. SCCH
_i\£.o.S, awarding compensation of Rs.7,65,000/- with
~._'inter"e«st at 6% p.a. from the date of petition tiii deposit.

This Appeal coming on for hearing this day,

it -SREEDHAR RAO 3., deiivered the foiiowing:–

Gk

3UDGMENT

One Papanna aged about 32 E1

Bar 8: Restaurant as a Manager .:i'i'evd::=inV..a'–_mo't0r

vehicle accident. The wife :§m..d' rnir1.oi" iiv§i'rz.§g*¥'jrt'er,

parents and sister "V f«é..I_Ved sieekiniig
cmnpensation. The assessedflthcéi income 0f
the petitioner at awarded
com pe n satifon of Rs'; ;_ "

2._A1″i1.’_heiu3V.V0c.cu«ifrence of the accident, the

negligV_e’ncce’ of the offending vehicfe,

cjoverage V0af’i’n”sui”ance are not in dispute. The ap;::eaE

orulywto the iegality of the quantum sf

=.i’_<:Q1m';)*é:nS.AV.Ert%"en. r

i .. It is the cententiorz of the insurer that the

Vit:,empensa$:ion awarded is excessive. The Enceme

assessed at Rs.5,QOO;'- for a Manager empicxyed in a
Bar 8: Restaurant weuid be reasonabie and the

assessment of income by the Tribunal is sound and

55/

proper. The Tribunal has deducted

personal expenses which appears to"be~–.i.n'c.:§'rr_eclt'.~

per unit system 1/5"' is 'l0

personal expenses, iii
benefit of the dependaniigg' 16 will
apply. The entitled
to just comp_ensatAiVQ_n'_:c)Vf x 12
x 16) In addition, the
wife ':3' sum of Rs.25,G{}O/-

A’ ‘vj’é_QET>_jS:’ n U m. The a ppel la r’:?:3-

petifipnere entitled to a sum cf

P5s;’?._S,C34.{V3§../f’ibvxrarcls loss of expectancy; Rs;.1{),G(}G/-

_ “£0v\}f=§’l-“dVVs~.fu:1e:’aI expenses.

‘I.n.f~”all, the appellants-petitioners are entitled to

.A _a’ic’G%npensat%on of Rs.8,28,000/~ as against a sum

Rs.7,6S,O{}€)/~ awarded bylthe Vribunai. The

Tribunal has granted a Eesger cempensatien. Henge,

the appeal rm reecluctéon Es dismigseci.

-l/

The amount in–deposit to be transferred

‘tribunal for payment.