Karnataka High Court
Savita W/O Late Girish Nayak, 2 … vs Veerendra Maharaja,Anr on 20 August, 2010
_ 3. SEKANYA ~ I
]MINORS"U/G OF THEIR NATURAL
~ MQT}IER...APPEI.LAN'I' NO.1 !
4' ..AL1;A:EE RESIDENTS OF
' _ CHITFGUPPA.
HUMANAEAE,
A I_.)L'S'[' ; BIDAR
C' I(BY SRI.S.G. PATIL OKALY 8: ASSTS.)
IN TIFIE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 20"" DAY OF AUGUST, 2010 H.
PRESENT
THE EONELE MRJUSTICE N.K. I 'A
AND A 1 Tjj_ A I _
THE EON*E1.E MR.JUSTICE s.N1._ SAT'1'IYANARAYANAr;,__I'
M.F.A. No.30141so1é' 2OCG8h{MV] V': I
BETWEEN :
1. SAVITA
W/O LATE GI_E§I.SHi;NAYj§;K;._ V' .
AGED ..
occ : I~IOU.S.E"'H'(f)LD{':--.. ,
5/
AGED 14 YEARS,_
occ :'N_1L _ " "
1 ¢ '-E"/C2;-TIATE GIRISHI NAYAK.
A A<;EE_1 'YEARS,
' APPELLANTS
APPE_I.I,A,N~T_ 2 AND 3 ARE
.AN'I") :
£3
4
on account of which, the deceased fell down and
succumbed to the injuries on the spot.
5. that as it may. it is the further c:21s.e._of..t.l~1e
appellants that. the deceased was 21392. 1t e1§gedvV'%3;'3I, »;-,r¢;1:s,
and he was the bread winner of'gth'el"ianiIly" and
account of the untirnely lost
the bread--winner of the .tamily""a.rld'Vfnrther'eontended
that, they have lost. seculrittjltol' future
is in stakes. Thiereifjore. to file cla.im
petition V V
6. filed by the claimants
had comeldupél for before the Tribunal. the
"l'ribun;ai", _.in turn'). after scrutinizing the oral and
"V.Vdoc:urrientary "evidence and other material on record.
Rs.3,60,000/-- with interest @ 6% per
_a11nL1rn dri-v':€1it'I'erer1t heads. Conteridirig that, the
"qLiar1t.__t1n1V""c)t' compensat.ion awarded towards loss of
.;:1e'pehdem:y, loss of estate, loss of love and affection and
"..Vt,c5W211"ds t'ra.:'1sp01't and funeral expenses is inadequate
arid fu1'i.l'1er also eont.encling tl'1at', the "l'rib'unal has
co:n'1mitt;ccl a grave error in not 2;-aw;-x.rtli11g compensat':ion
A M
,5 ....-»------""'''''M/M
;
5
6
Rs.5.80.1]2/- {3334~X 12 X 14) as age1i1isi 336,000/M
awarded by the Tribunal.
8. P'urt.her. the 'i'1'ibu_:'1a1 has erred i1i°'--j'i'0t ' .
awarding compensation towards loss»»of cotsscii't'ii§ini"'L1.hAz;i
the Compensation awarded toxxréards"traf:spo.14I.A
funerai expenses is also iiiad-e_c'ju_;1te. "Ha\7it1g~,_re.ga'i'd "to
the facts of the ease 51:3 stated' -firoire, we'deem': fit to
award the following:
Loss of depend§ez"1t::y'V:'-- . "':Rxs.5,60,112/--
Loss ofc0nsp'fti:Jfi:fiV.v---';V--_V " 3.. Rs. 10,000/--
Loss of eVSt;at_e"w.__V"' :*--:;,___ " 2 RS. 10,000/"
Loss of love _ _' : Rs. 15,000/~
Transport and fuIie'r§11_»te:~£}§Ae»zises : Rs. 10,000 / «
Total _ V : Rs.6,05,1'12/»
the appellant: is e'1itit.1ed for .1
c0t;ip':%nsati€J:_'I of Rs.6.05, 1 12/ M against.
M, awarcled by the Tribtirial the enhanced
Xe0nihpe.nsatior1 of Rs.2,45,112/~ shall carry interest. @
V' from the date of pet:it.i011 till the date of realixeitiori.
10. For the i'c):'eg§()i1'1gg rea.s<,ms as stated above, we
5
pass the f011i_uO}i.1. the
eoriipeiisatiori awardedflp by the 'Fi1fibun_aii.Vaa{pith:p_
interest @ 6% per arinuitri 'i"'f'O}'11 date°1ofc1iea1}y for m:1i.ni.ena.i1ee and up keep.
...w~»---~'--""""""""'_"m
I
°JJV.§
{iv} Another Rs.1,00,000/~, with pmportéonate
im'.e1"es1" Shall be deposited in the l1E?t1"I1'£->':,.""!.e_).f
appellant 110.3 in Fixed Deposit
Natienalised or Scheduled
atitains majority,
withdraw i'r1te1'eSt. »}')e_1.'.i0dAiVé::5l_ll'y 01? l
ofthe third appelle11'lil:;'»«..V'»vi' V l V l
(V) The rem21i11Vihgi" {ILSJ - with
p1"op0r1:ien ate released in
f%1V®5el[llel¢ei' nos» 1 and 2
____ _vimn1e:i'ia_¢e1 y_,_0:i1_'Vde'pQ_sit;v by the insurer.
to accordingly.
.....
EUDGE
Sd/4
JUDGE