High Court Karnataka High Court

Ramesh S/O Shankaregowda vs Neelakanthegowda S/O Sannegowda on 5 June, 2008

Karnataka High Court
Ramesh S/O Shankaregowda vs Neelakanthegowda S/O Sannegowda on 5 June, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH comm or KARNATAKA, BANGALORE 

DATED THIS THE 5"" DAY OF JUNE, zoos   V

BEFORE     _ _ 
THE HON'BLE MR. JUSTICE AStiOKV45B;AHINCHI('§£--i'Jg ' V 5
BMW      

RAMESH 5/0 SHANKAREGOWDA L ' % _
AGEDABOUT34YEARS A    x 
we KOLAPPANA seem FAN__DAVAPUR1&;TO\*ljflV 
MANDYA DISTRICT  %     
  ~ ~ k   ...APPELLANT

(By sMtjA;'g_ sisaaétméag, Assvocnrs)
Ans  '  VA 

1 NEELAKANTHEGOWDA«.SfO"SARNEGOWDA

owmsa OF 'l'EME~'-0 BEARINGTREG no
KA -13., .2404, "    '-

 R/O KEHCHIKOPPALU VILLAGE.

 '  A. .- ..... ..
 Hi\SSAN_1"AL3JK'--..V

 2 ATHELT'MAN»;GE'R 

  MANGALORE

THE NEW INn'iA.TAssuRANcE co.,

swam ox=:=xc*a
1 xammmmv
é   RESPONDENTS

% {BY SR1 K. SURYANARAYANA mo. ADVOCATE FOR R2)

VT THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE

EUDGMENT AND AWARD DATED:17.3.2005 mssso IN MVC
*mp.3as;1997 on me FILE or THE ADDLDISTRICT muse &
A MEMBER, MACT-II, HASSAN, PARTLY ALLOWING THE CLAIM PETITION

FOR COMPENSATION AND SEEKING EnHANcEiéi’E’NT’i*Aei%–e00

COMPENSATION,

THIS APPEAL comm; on ma FINAL-HEARIB§GL 0′

COURT oeuvanso THE FOLLOWING 0

This appeal is directed against”e«’e:i;9V:i1e juecinentjhv-anéi;eiiaerd,
dated 17″‘ March, 2005 pasgeq Aceidenii ciaims
Tribunal-II, i-iassan In MVC:

2. The brief Vtiiefiaippeilant and his
wife were travdliiie Hoienarasipura
on 20″‘ Janueifiv was being driven
rashly and neeiinenfiy,.VVV§i’e$fiée.:«:efi’a’inst the autorickshaw. As a
result of this acdcient} the eA;3.nei’i.ent’s wife sustained injuries and

.”«:to:,,Athe~~i._.¢iAa!Tie’; A “”” ” ‘V

3.,The Tfibiinei.,awarded compensation of Rs.1,64,000/-,

= its breeieup’ Ie’Va0§.’fgiieVi?és:

No.

. Amount
Particulars (Rt)

1.. ‘ Loss efciependency 1,44,000.00

SL

Transportation of dead body and
obewuies ceremony 1°’°°°’°°

.3’; Less of consortium 10,000.00

Total 1.,64,0fifl.00

965%.

the amount awardabie towards loss of dependency;aré–.fjto:

worked out as follows:

Rs.1200/- x 12 x 17= 330.2;-§4;soo.oor0ti§0t 0

7. I find that awarding: _of ‘R:-_#10,0O0!–rAV’..itowérds0:”,

transportation of the dead body obsedutoé is
correct and therefore the is .flh’~owevor’AIVAfind that
the sum of Rs.10,000/–V awardAgdv:’toy§0a_rt§fs i.oo¥5’AA–ti_f:>._¢€>nsortium has
to be raised to Rs.15;039?+. =: 0

8. Further, View that a sum of
Rrs.10,000/– §rré”to.t’orvoré_f§”io:¢.s of estate.

9. Nowvithe’ as follows:

SI. Ammmt

Loss of=dép.endency 234,800.00

_Trans.porta.t_f’on_ of dead body and
” ‘o_bseqtjE–esV ceremony m’0°0’O°

2

3. Loss of’co;_3§§dium 15,000.00

Loss osvtjr,-rte 10,000.00

Tots! 2,79,890.90

sa’idvHa’amount Is rounded off to Rs.2,80,000.00

fiigfi