High Court Karnataka High Court

Sabjan vs Vindya Nayak on 26 February, 2010

Karnataka High Court
Sabjan vs Vindya Nayak on 26 February, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26TH DAY OF FEBRUARY, 

BEFORE

THE HON'8LE MR. JUSTICE A.N.V»E~E\J.LlGO'_§ALA':€3C)'WE§A  

MISCELLANEOUS FIRST APPEAL A:Q.:ié_S1EE7 OF 

BETWEEN:

1. Sabjan, S/0. late Ameer  
Aged 57 years. " 5  " ~ A '

2. Smt. RahamaVtunnissVaV_@w._  ._ *  ._
Rahamatbee. W/0. Sabj'a~::1, _  ' "
Aged 57   i  'V _ - = 
Agec124_ye_ars~;::;:_.  ~ 

4.  A '

Aged'~7;2'* years.' 

5. Inst:yaz,'A'S/gs. s;».b;an,'LLAA
V»-°$=€3edEA'3 7 Yea"r-'S-  ..... 

  -»Sha..E:3eena.""D/0. Sa bja n,

" .y_.AgAe.d'»-.1.6 years.

7.A  Sabjan,
Aget}_14 years.

A  *M_ubeena, S/0. Sabjan,

* .._A_g§ed 12 years.

  Zabeena, D/0. Sabjan,

Aged 10 years.



. f.B_y itVsvDi-vis-E.o_nai Manager.

 S.Shettar, Adv. for R2;

- " --,a*gaEnst the Judgment and award dated 05.04.2004 passed
  _in._»Mi;'C No.3536/2002 on the file of the XVI Addl. Judge
  Court of Small Causes, Member, MACT, Metropolitan Area,
"  _ Bangalore (SCCH No.14), partly allowing the claim petition

10. Iiiyaz, S/o. Sabjan,
Aged 8 years.

11. Nayaz, S/o. Sabjan,
Aged 20 years.

R/a No.1S52, 7"' Cross,
Kormangala, Bangalore.

The appellant No.6 to 10 are m:n"oi'--s.,   j 
Rep. by Father and N.G. the apgpeli:a.ntf;No_.1,_'  
All are R/a. Tipoor Post, Kunigai'.Ta'1uk, "
Tumkur District.  .4    V; 0 _ ;
 "  '.swA..';.Ai5~PE'L'LANTS 0
(By Sri. Shripad V.Shastri, Adv.')~~.._ ' _   
AND:
1. Mrs. Vindya Nayak,  
W/o. Sharam:M.Karjat,  g   
Baiiga Corfi'VDoi;i.nd.    4'  

Muktya;}rana_V"i'ernpie.._R.oa.dV,   '
Mangaloffi   

2. The Natiolnai  Co. Ltd.,

Laxmi Complex,.'~E").O.I1I,

bio.15~-1"?---19",~.St.Marks Road,

"8a'ngalore, - 1. """" "
...RESPONDEl\lTS
Riégserved)' '

"l'.his MFA is filed under Section 173(1) of MV Act

 



provisions of the IE Schedule. Thus the total compensation

payable by the respondents to the petition"ers"--«Wis'

Rs.4,12,SOO/~ “as against which the

awarded at Rs.1,83,GOG/–” is not correct.’ nu

committed an error in the matterlbf

income of the deceased and–.t:ti=.r-;- asAs’essm_en-,t_ of ” V

dependency. Hence, I pass thpye-«fVoy’I’i’owi~n’g: hi

Appeal is payable
by the res::on;’d.eh:tsI”_V__to1-:_t«he’~~_peétitionyersfl is determined at
Rs.4,12r,«;’38Q/ifyyhiidhs».snali«::Vca’rry’vw.i.n’terest at 5% p.a. from
the date of deposit. Respondent:

2/Insurance,_Co.mpany_shiaii deposit the award amount in

theV_»T’3r.ib:1J__frualVp withi–n.a_____period of 2 months from today.

sa/~»
JUDGE