High Court Karnataka High Court

Sabayya S/O Iranna vs The Divisional Manager on 19 January, 2010

Karnataka High Court
Sabayya S/O Iranna vs The Divisional Manager on 19 January, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAIZ)
DATED THIS TIIE 19m DAY OF JANUARY, 2010
BEFORE V. 

THE HONBLE MR. JUSTICE V. JAGANNATHAN, Q
MISCELLANEOUS FIRST APPEAL NO.5094/ROOISVVI.'__'_j  "

BETWEEN: 
1. SABAYYA, S /O IRANNA,
AGE 47 YEARS, OCC: AGRIL.,

2. SMT. SHARNAMMA, W/O SABI-mD,\/.)"=_ , 'I .

AND:

1. THE DIVISIONAL NIA1'eAGER, _
NEW INDIA AS.'SU.RANC'EI.,C"O.,LTD,
DIvI'3IOI~IAL'O_EI4I<:E, ARYA._EDIGA BUILDING,
NEARBUS STAND,'--BELL}1..RY; DIST. BELLARY.

2. MR. ABDUL BASI-IER MOHAMMED,
Si/O' MOHAMEED, AGE MAJOR.
,"OwNER OF LoR'RY...R.EARING NO.

"RA 1'9/'B--4S8o, R/O PANJOTI

»  .BANGwAL, DIST. DAKSHINA KANNADA.

...RESPONDENTS

(BYISRI. B.CfSj_EL5THARAMA RAO, ADV. FOR R1
SRI"4G.N.RAICH'UR, ADV. FOR R2)

.'I'HI.S APPEAL IS FILED UNDER SECTION 173(1) OP' MV ACT

 AGAINST THE JUDGMENT AND AWARD DATED 22.5.2007 PASSED IN
= RIVC j.\IO.79O/2005 ON THE FILE OF TI-IE CIVIL JUDGE(SR.DN} AND
MACII', GANGAVATHI.



THIS APPEAL COMING ON FOR ADMISSION THIS DAY, THE
COURT DELIVERED THE FOLLOWING:

JUDGMENT

Heard learned counsel for the parties finally in respect

of the appeal preferred by the claimanV§g”‘IIigeekilng

enhancement of compensation.

2. Appellants’ counsel

Accident Claims Tribunal erred_ in tov_§?arVds_IK

the personal expenses of the luCi’e_cea_sed–lse-nil: the Claimants,

therefore compensation be e5nhanced;._”i?urther submission

made is”‘tvh.at’gtlh.e:Qrnultiipiierl applieable is 15 and not 14.

Learned trevlie ‘olnha ruling of this Court in IL}?
2009 subrriitdihat in case of bachetor, deduction

shaltbg ‘1 / 3rd and. 1f_1__o_t :;;0%.

3″‘. _On the other hand learned counsel for the

Awinsurancecorn-pany argued that the Apex Court in a recent

dec~i.sio1j;v’of. AC} 1298 has clearly held that in respect of

a bachetldr, deduction will have to be made at 50% towards

O’ ,the_ir expenses and as such no increase is called for.

ya’

Lo)

4. In the light of the above submission and the

Apex Court ruling in Sarala Verma and Others

Transport Company and Another, deducti_cin”‘*ito-ayards’_

personal expenses and living expenses ofv

have to taken at 50% and as such, in the_;case one-hand,

MACT has rightly deducted 50°/9 toyyards persoinaliieixpensiesii’A.

of the deceased. Income takeniiiiiilsnalsyo reasonaibieiifiand only
multiplier needs to be ‘In1.i1tiI3liieril’:1i3l3Iicable
would be 15 and conseVqn:entiiyi_,:lander’ of loss of
dependency, tl1ei’appe1la_nt:3 to a further sum
of ‘~h:eads,”‘compensation given is

just and i

Appeal»is,i”–th’erefore,lallowed to the extent of the

amotginit s.being’in_cireasie:d by Rs.18,000/– which will carry

Award is modified accordingly by allowing

thus. Enhanced amount be paid to the

clairnant_’s§ -. «

sale
E3335.

krnv