High Court Karnataka High Court

Rajamma vs H Mahadev on 21 October, 2010

Karnataka High Court
Rajamma vs H Mahadev on 21 October, 2010
Author: N.K.Patil And H.S.Kempanna
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 213T DAY OF OCTOBER, 2010
:PRESENT:
THE I-ION'BLE IVIILJUSTICE N.K.PATIL

AND

THE HoN'BL1«: MR.JUSTICE   "' 

M.F.A. N0.3608 _n.f..2_(_)'05 IMVJ" 13;'.    

Between:

1.

Rajamma. ‘ _
W/0. Late Venkateshappa, u
Aged about 45 years.

2. Nagamma, _ ._
W/0. Late Ver1kateshappa,”V
Aged about 40 yea1’S:– . if V ‘-

‘3. V. IViajeshWarVfi,.’» . V

D/0. Late \/efikaieshihaplaa.
Aged about 24} iyeazis.’ ‘

4 .V ‘ V

D/(5..«Lateyenkateshappa,
_ ‘Agect abet}: ” 1: 8 years.

All are resident of
“”«.2I1d..__’C’resS, Vinayakanagar,
‘I’uIn’1~_<ur.

” ‘ ….Appe11ants

” ‘A.V_V(By.«A’tS1*i. N.Srinivas and S11. M.R.Shashidhar, Advocates]

I\)

And:

1. H. Mahadev,

S / o. Hanumanthegowda,
Hanumanthapura Extension,
Main Road,

Koratagere.

Tumkur District.

2. The Manager,
The Oriental Insurance Co., Ltd.,
15′ Floor, T.G.M.A. Building,
J.C.Road,
T umkur. I

[By Smt. Harini Shivananda;\i.A\C1″{0Cate ~f0:1′ it
R1 served and unrepresented?» ” .

V *a=**:1;~¥=s:;= ”

This is fi1ed”‘e1’3/s;—.l’73′{1§” of MV Act against the
Judgment ai1d’Aia{ard .dated:” 24/09/2004 passed in MVC No.
362/j;999″onfr._he file of*i’he Fri. Civi1Judge(Sr.Dn) and Addl.
MACT, -.Tu.imk*..i’i°-,, partly ._ allowing the claim petition for
compe:-:.sation and :seek.ing.e:~1hancement of compensation.

M.F.A_–.. A’;r;olm”ing on for Hearing this day,
PATIL J delivered the following:

MUDGMENE

by the appellants is directed against the

impugned Vujjludgment and award dated 24/09/2004 passed in

ml. 362/ 1999 by the Prl. Civil Judge (Sr.Dn) and Addl.

it –..d£\riotor Accidents Claims Tribunal. Tumkur, (hereinafter

it V. _ ..i”efe1’red to as ‘ Tribunal’ for short}.

A

‘ . .”.’

2. The Tribunal by its judgment and award has
awarded a sum of 32,02,200/– under different heads with
interest at 8% per annum from the date of petition till the

entire amount is paid, as against the claim of the claitnants

for a sum of ?’8,00,000/-, on account of the {he

deceased Sri. Venkateshappa, in the road traffic T’ _& if

3. In brief, the facts of the case are:,

The appellant No.1 is the ins: anpellant

the second wife and appellant”–l\:los.. 3 and Mchlildrenll

of the deceased Sri. Venkatesha;ipaVV'”and they have filed a

claim petition before the Lsection 166 of ZVLV.

Act, clairningf» ¢f”%8,oo,ooo/–, on account of

the death of in the road traffic accident,

contendin§’~vthat_._’; on V2″Ol.4.l997 at about 7.15 a.m., the

deiceased was travelling as a pillion rider of Scooter bearing

which was ridden by one Shashishekara and

“wiiefi thevjflnlame near Antharasanahalli, at that time, bus

beari.ng«;No.KA.O6.A.27 came in a rash and negligent manner

dashed against the scooter, due to which, deceased

____fl___”___,,,.,_,._……._

Eustained injuries a at the spot. It is the further case

of the appellants that, the deceased was aged about 45
years, hale and healthy, working as Mason and earning

more than ?4,000/– per month and looking after theuwelfare

of the family and due to his untimely death

lot. The said claim petition had come up _forV_u_consideratio’n

before the Tribunal. The TribunalI;after:A4apprec’ia’ting–byoral

and documentary evidencegand other material’ avetilablefl

on file, has allowed the and
awarded the comp4e’nsaiL_ioHnV. under
different headswith from the date of
petition ‘V’ paid. Not being
satisfied of compensation awarded by
the .’tl”ViEd have presented this appeal,

for _enh’anceIne»nt of compensation.

A heard the learned counsel appearing

H and learned counsel for second

reslporilde.nt–Insurance Company.

At ‘T After careful perusal of the material available on

record at threadbare, including the impugned judgment

_’___#____m___,,”._.,«

and award passed by the Tribunal, it emerges that, the
occurrence of the accident and the death of the
deceased in the said accident are not in dispute. The

Tribunal has erred in assessing the income Yo’fr.the

deceased at $1,800/– per month for ca1cu1ating”‘tb’e_~p

dependency and the same is on lower side~rand’i .th’e.1f’efore,’ ii: ..

needs to be modified. Taking into considerationuthpe age

and occupation of the deeeasedoand the

dependents , we re–assess hiVs,:d1ncon21e* – per
month. Out of whichdif if v;is”{d.edu_cted towards the

persoiiai’ “–the””‘deceased the net income
cornesxp to month. The appropriate

Multipiier'”applicable:teithe case in hand is ’14’ instead

oi7′:t_ii’}iu,1tip1ier oi; “1”3″‘adopted by the Tribunal, in View of

Idpown by the Apex Court in Sarla Vermafs

in 2009 ACJ 1298, since the deceased

was aged about 45 years at the time of his death.

_,_M_#M__hm____,_,..i.

Therefore, we re–d ine the loss of dependency at

?3,36,000/– ($2,000/– x 12′): 14) instead of ?1,87,200/-
awarded by the Tribuna} and accordingiy, it is awarded.

6. The Tribunal has awarded a sum of —

under the conventional heads. The same is in.:£dequ.aj”te_:a:3_d

it needs to be enhanced. Having; H1jega1″d_5tO’

Circumstances of the case, we award a1″s:nn «o».f_’?’3 loss

of consortium, €10,000/~ to*-xjfaztds loss of estate;

towards loss of love and fin Each of
appellant Nos. 1,3 – towards
transportation and funerai 4 1 .\

7. to V’ circumstances of
the case._ the impugned judgment and
award is iiable to be modified.

total Cdrn.pensa:’fion payable comes to ?3,81,000/–

»A up is as foilowsz

‘Toward 1 deflend-enCY
1 Tgfxflaid _s loss of consortium

3;36.ooo/- d
10,000,!-

awards “loss of-love and affection
* Towards funerai and

a 15s,oo0/44
10,000/–

?

Towards ‘loss of estate’ 2′ 10,000 / —
3
?

d * _transportation expenses

rota: 2′ 3.31.0001-

2’4¥—

8. Accordingly, the appeal filed by the appellants
is allowed in part and the impugned judgment and

award passed by the Tribunal in MVC No. 362’/Vl”9Q9_ is

hereby modified, awarding the

?°3,81,000/– instead of ?2,02_._20,(_)_/–

Tribunal. The enhanced co’mpe’ns’atio~n”‘_.corr1»es_l”5to

?1.78.800/- with interest’lalt’*~._6″% date 015

petition till its realisation.

The Insurer deposit the
compensationfiwith period of four
weeks” ‘”da’te”- of ‘receipt of a copy of this
judgrnentand

_ _Out4″of t’he_(:-.nh’anc”ed compensation of ?l,78,800/~

piropoprtionate”interest, a sum of ?’80.000/- with

proporvtioraateylljinterest shall be invested in the Fixed

Nationalized or Scheduled Bank, in the

Apnamevol the appellant No.1 for a period of three years

renewable for another three years, with liberty to

at .._..her to Withdraw the %ilerest accrued on it. A sum of

M_M__w,_,_…

?20,000/– with proportionate interest shall be invested

in the Fixed Deposit in any Nationalized or

Bank, in the name of each of the appe11ari=t:—-N’o:s’;.

4 for a period of five years and»Atrenewabie”‘for dariotheprd a

five years, with liberty to them to

accrued on it. p

The remaining oft’. §’°58;80.0i§/- with
proportionate interest favour of the
appellant the Insurer.

Office award, accordingly.

Sd/~
Iudge

Sd/–

Judge

tsri”‘..