High Court Karnataka High Court

New India Assurance Company Ltd vs Kabeer Ahmed Khan on 23 February, 2010

Karnataka High Court
New India Assurance Company Ltd vs Kabeer Ahmed Khan on 23 February, 2010
Author: K.Sreedhar Rao Gowda
4. Basheer Ahmed Khan,
S/o. Kabeer Ahmed Khan,
Aged about 15 years.

Since respondent No.4 is minor 
Hence represented by Respondent No.1  "
and Natural Guardian. 

All are residing at No.9, 1" Main,  j; 
Parvathipuram,   "
Bangaiore - 560 004.

5. Mrs. Ratna Siddaiingappa Kotagi,
Major, No.96, _  _ 
Siddeshwar Park,'Vi'd.yar.'agar,"   
Hubli -- 580 031. * ~ ~   L

IRESPONDENTS

(By Sri'A.S,5h'iva'r'eddy',«.,,}54'd'J. for R1 to R4;
R5 -- served}. .' '  

 :'1*!'""i1*.-isvi'sappeavlflutiléed under Section 173(1) of MV Act

  J,_:1d.gment and Award dated 30.12.2004 passed
"in MVC '€€'o._3,t389/2003 on the file of the VIII Addl. City Civii

Jtihdge.-_,':&'v'"iV|ACT--V, Bangalore (SCCH No.5), awarding

 ,,compe.n:'sation of Rs.4,93,000/~ with interest at 6% p.a.

 This appeai coming on for hearing this day,

I  1. _..E':3RE:'EDHAR RAG 3., deiivered the following:

%/



JUDGMENT

One Wazeer Ahmed died in~<a"'r'n-otor;vehlijclealccidenvte. V

Occurrence of the accident, negllilgencei' of

offending vehicle and insuran_ce..pcove'ra.ge«oef"v_th'e\feh'ic|e in"

question is not in d;–is.pute,~"Fa.t_h–er"-»,aend' lirotheirs of the
deceased flied petition'see'klhg.i:'concip'en»s.a"t–i.on. The Tribunal
has granted4.con1pe:j'satioV:h .pgrf7j~eR§;4;'a3",ooo/» with 6%
interest. filed the appeal

questionl _q_tjaent:3:Vn1'VVof _compensation.
2';.._4' earning Rs.4,000/~ p.m.

Deceased i'Vs'bache|or. 50% to be defrayed towards

e'xp.ensesH.WThe total loss of dependency would be

ease:;o:ojo{eiier.V¢pme) x 12(months) x 11(muJtEplier) (as per

the age' the father) : Rs.2,64,000/~. Respondents /

xcieainwzants are granted Rs.25,000/- tdwards loss of

it 'g_e'xp.ectancy and Rs.10,000/- for funeral expenses. In all,

= respondents / claimants are held entitled to a total

compensation of Rs.2,99,000/~ as against Rs.4,93,000/–

6%

awarded by the Tribunal. The said compensationV.a.._r_:fioiJnt

shall carry interest at 6% pa. payable fI'0iT]_j'ffl"é_ 'd.é1;é:_.t:)f _

petition till payment.

Appeal is allowed in part.

Amount in deposit, tp tx_é~~.t_r%ans.Fer_red,VAta t’he”‘Tri’t>unai””

concerned, for payment’.

.,

.

safe
Egégg

$5

.sac¥'”»