High Court Karnataka High Court

Oriental Insurance Company … vs Suvarna on 5 January, 2009

Karnataka High Court
Oriental Insurance Company … vs Suvarna on 5 January, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana
~ 1 -- "M:FAa953.o4

IN THE HIGH COURT or-' 
CIRCUIT BENCH AT GU'1,BaRGA    
Dated this the 5'*§"£é1y'0f   '
mgmswg 1   % %  A
'mE HOIIPBLE MR .V}'iI_:ST1CE {3 V  Ktinmk
THE Hor1*nLE §:R Jiisffitgvrg;  KESEIAVANARAYAHA
Malscellaneoiiss Piitgi  ?§fa 6__968 of 2004 [MW

§_m.2v:§m;j[ 

__.c:;§2:$N-'@fA;:. II-£.$'.jI42ANCE'E COMPANY Llmmm
'FaE's-"%1ONA:; <:12'**s3«'.i.'jQ'_.E'  
:;~1~f«:;1,N:"; CO'M_]Ef'LEX

' '*3€'r;_45, E?:EZ'SiD~FJ\§C'Y R01:
_ aA;¢.€;;.u,'<::sR  0:25
' BY 1irs..gA:}M»I,N1sfrRgTwE OFFICER  APPELLANT

" . V' ._  Sudarshan M, Adv.,}

:2.
L.

  ~suvA:é:~&;'a;"""

, .§«i:; SHEKHAR KADAMANE
 * "AGED ABOUT 3? YEARS,
-.  £<gj:;3.*i*0i2AV*:
".:aEL.gfiPUR ''1'{} 85 DIST

2 " z :2' . 'V ERASHANT

S/'O SHEKHAR KZADEMANE
A.C§ED ABOUT £4 YES,

''3 PREETI

k\.\.J\.ll\i V-J!' nnnucninnn n.-.m x.uuI(§.. «gr uwmmnm mun /0 E§HEKHAE3'KADENi;ANE   *
AGED 19 YEARS,"-V  '  "
£2/0 Bé\GALK£Z*'f'~ . 

 4 ff).S}{"§;3E{HAR-«.§{F&DE'MAI§¥§  '

1"-°%.'35'.'«33';"_3~'? YEARTS%;M .%  
 ....  'MINQE:§?E;§»--B'r'w.1~:1o*1*1:«:--ER*
AND.» NATU £¥AL«,(_3UARDIAN

1. 'R55 H}:3"REI'N, 
8 L SHAN?fA}€'Ar'PA*--

'eta; 0 AD:.vE'~?PA.-- SIDDAPUR

Mt-'K-J_()R,V '

RfO BE~LA_G;»§LE

VVVMUEDHOL TALUK 85 B1STRi()'E'  RESPGNDENTS

 9"   Sri. Babu H Metagudda, Adm, ibr R1 to R5;
  R2&.R3-~Minom rep. By R1;
R'? -- Minor mp. By R5; R8 --- sseivcd]

V .. THIS APPEAL §'ILEI} UNIBETR SECTECEN i'?3[I} 0?' MY AC?
A-C3~AiNS'1' THE JUDGMENT ANSI AWARD D"I'D.24,5&04 PASSED {N

A  "~.2v3vc N081/{)1 era THE FILE 01%' THE 9521,. CIVIL JUDGE {SR5 mg;
«as mm, MEMBER, Macmv, BEJAPUI-E PARTLY ALLQWEL) wim

COSTS, AWARDING COMPENSATION OF' i?S'4,5{},O€3G/-- WITH
ENTEREET AT 6% RA. ANS DIRECTING THE APPELLAIW' HEREIN
TO PAY THE SAME AN13 §;'i'C.,



- 3 -- MFA6968.04

TPHS APPEAL Comma ON FOR ORDERS,' DAY, D V
sgmmmm Kvmx J., FASSED THE F0tLou{;N'r3:"- .  -.

JUDGMENT

The appeal by the ins-ui*aP.-rte xtii1id6i*-.’$é’cfilG.n

1’73[1j of the Meter Ve1V1i{:lt:’.§’A_(::’t-,_tV_ uAct’].:

In an accident at ‘zsitotor Vfvehicie bearing
reg’stration N<3.i*i§; titg breadwinner of the
claimants -. 5-» a: . pexfson ; Shekar Kademani

SuCCU.Hi11I)fi{§j:_tO*$€Sf€Ij(~3 §;:jjt1I9ief3Wthat he sugared in the

accident which_ behind the

-?~’\

deceased person. –‘.1’i1e ac:{:ide:1t”va:1d. the resultant death of

the breadwimwr V7g.3_4vtc:,V the dependents to file
claim-V Case VNo.V’8’}V/2_QQ.i before the Motor Accident

._ _Bijap13r at Bijapur under section

mmcz;

..c:1aim’w9’as centested by time: insurance company

._i”‘1a:d7–pf0videé cover to the owner cf the vfihicie

V .{:3_u:si.9g1’g-Erie accident.

uuux: Ur nu-umA:AnA 2-nu:-1 {..’UURAE’,.-GAP’ KARNATAKA I-t!G!-I couar OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA I-HGH COUR1

— 4 — P~ilF’A6968.04

4. The Tribunal after examizfing the _h.avi11g
regard to the age and income of who
was Werlcing as an ‘AlIe:1d<:'ii9*AAOi1O1::';*a
the Government Depaxttglene,'

of Rs.4,5{},()()0/~.

5. The c0mpefiSetit;§r.I._V I32s.4,5(),£)(}(}/ ~ was

made up lmfijer: V’ ‘ ~.

Towagrdeloee –~._ ‘ Rs. 4,36 ,696/ ~
_ Q3″ Rs. 10,000] ~
‘I5Q\va;iiVSO’f;1I.3era1’ — Rs. 3,0001 ~
3’§;*ea1 e – Rs.4~,5():{)G0[–

I COURT OF KARNATAKA HIGH COUR_T KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COUR’

6. —It is ” 1-‘3.W_a§'(3, the present appeal by the

insufagxce’*::o11e1§:;:r:§;,'”=eontendirxg that the trihunai has

Cgmmitteé. 55:5, ehooeimg a wrong muitipiier ans}
A the Salem: Vizjgeeme has not been properly taken for the
§3,:1;1″}jeeOfe computing the less of sugsport 1:0 the

V tiepeiidexits.

w 6 ~ i’\«§FA6968.(}4

11. The other ground urged by £eaz*11(f3§i_ Vfor the
appellant is that the net salary Ifiaken

and not gross saiary etc.,.

12. On the other _ s:I~I:;’« igfiarng Earned
counsel for the ;:1aI2;$3_I1:s_{vou1d point out
that even if the corrected, the amount
awarded .<;I1:Ihe two other heacis,
and funeral expenses
is ilU'fi}§i§ has been awarded towards

10136

_; We tfiat the correct muitipiier as submittad by

I }eé::11¢d…_c0unsei for the appellant –~ insurance company is

i LUUXI U!' KARNATAMA HIGH COURT 'OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR

II3€€I} applieé by the tribunal. This
I1:*raAIc:'..i¥.Iii3."a;es (:c')5'i'z'e:t:!iiJ0I;';:I'II A However, we find that the amoun:
'*:;I1gi&%9"'1.;\he haad consortium -~« I€s.1{),()€;){)/- and
/} IA''-:<:Ifé;pIIens*.es — 15%s.3,OO(}/ ~ is quite meager,

»parfié,i1ié;fl}?, as the compensation towaxwjis C{)I1S(}1'I1i1_11'fI1 can

§/I

– 3′ — MFA6968. 04

only be to the spouse and the deceased bemnd

twe minor children and aged mather.

14. Strangely enough, thri »§e (:¥t:21S§§;i»’1f:gv§}”iis.jiv€z!s,
ressponfient being anefher Wife-..and T “1f::s p0i”;d{2ii’£.3’V ‘£3 85 ‘7

being children of anomé?

1.5. If c:{);.’1s<)rt:i1;f*,L14;uV::i{%7«i;1.a:=..1f.-ed. by the {W0 WiV€S,
that still £¢;av_es wigiiibut any compensation
and *i;t1_ an aged mother, we
1"'};-a1'¥$"jV been compensated under the

hazy; '1os:s éiffection' 1:0 the mm and kin. We

I wvvm vr HMKWHIHHH rm-In V-UUKAI; gr numwnmmn. mun LUUK! 01- KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COUR1

find that the <§ii'I'.<:="i,%z'c.::z»f;{::r;~f:._ total quantum of

con1pé;1sati:§fi:~ thgt is tci be:—-.-szwardeé lmdtar the head 'iass

of <:ic1.'.{c¢':};§i£:;ér:3:(:3?.' the muitiplier is to reduce the

amérixgit Qf ' ' :é.j_0f$r1peI1satio:1 LlI3.d€I" this head at

~» by é2,1}éut Rs.33,;'39i2j ~.

L’ {he 3_II].O’i,lJ£1t under the head ‘£055 of

has to be reduced by this amaunt, the:

~ w—– v- mum»-m-us mun uuws-. yr nnumniana mun uuuxl 09 KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH com:

– 9 — ‘ CA./jf _n»::éAs9’6’5,04

though for clarification 0f ».14egaiT (flea?

that the mL1itipiier app 1i’c:ggbie”i3 “’12.’.’

17. App1icatio1’i ‘~..Qfl ‘véeégnd respondent

seeking fqr of the firs:

is to this respondent to
move the attains the

age d”21 W N

18. ‘I’i1’1s appezil as one In)’: Waxrantirxg

…..

. . . E/’
JUDGE

SCI/”Z N’
JUDGE