High Court Karnataka High Court

Shankar Mallappa Tigadi vs Dattatraya Anandrao Padale on 3 April, 2009

Karnataka High Court
Shankar Mallappa Tigadi vs Dattatraya Anandrao Padale on 3 April, 2009
Author: Ajit J Rahim

:34 THE mar; CQYJRT 35* KAR§;§T’AK3 :”‘ ‘ A’

CIRCUIT BENCH AT « V
mymg rms 1*:-m aw :§g¥<§.3§* §.;:i*%§g;-

mESE§.?.i%AL V V. 1′ 1
mm H$1*I’BL£ mg misiézcg sfigggg
THE rmzemm J*.z$s9<:;'AVS?e1:<:£ent, 9,10' 4032
iéifaiz-e{I*:i§»%e::-..7R:3;21d, Relgaum

{By Sr; A, R. Patfl, A€§v<Ia:.ra§€}

Sisgmkar '?za:g'€.:2si:5' '
iégézfi €%§}O'Ei'§..~E§rE§~};5'€§1f:§.__ ,
Oars: $255, +R;:2';~ 4é.;:::3 2- V

§{a:E{az.'§i2%e:-5: E%<3::.g1cT-, Efigéigéizm

_Sf <39 Sizagzkay Tagadé

E)/9, Shankar figaéii

Agedgahaut 22 years
€}€:a:~:_§'im1$&h{:1<}_, Rig. 4&3},

A' ' Lfiakativeg R?<3ad$ Beigzmm.

$I’?§LL&}5§T$

K)

3.3%:

1, Sri, {)a”{‘€a€{3’a§ra §§1}a§1{§::${: Paéais
fixgafit Wfiajorj C}<%e:': E.%'z:;3iI1€:$s
R} 9* $3,? £6223-f:3§ E£a¥i*¢:a.1~pa*€.h
W31', '§"':93. W3; Sisi. §53aiz1:a{E5.fL&§§

2* Yhe Bivisianai Ma:'3age;2" V _'
"Fine Exfew imiia Asfizirariczt Cc)' '
{3E:_:%3 Read, fifiigatizn, Pciic}? ea:2:p'§r':i:;& '

32:1. Tahzitraii M, fimsckar " _
figs: Nfajorg Gee: Businsess V'
Rssidant 0f3889 . _
Kakatives Road? £:'w_::I*'g;§:1;t3.: _ V ..

W

%. Time Bivisianai E'./i3z1s;gé:°._ _ V .
The New I1f:_d'§:~; A$$:i I~éu:m§s ':::(L)y.: ».'§..'éiifl.it€i.('i

s.1u2:R§35+a,:i', 785::-:;1.ga:;:.§ja',;._V'pc:§.a:;:;:;;..%._
fiiamp, 15'si:_:e,e_«V —

= % * …RE8PfiNDER’£’$
{£3}, %:~«:,, E;<;§'aié ¥;%5:§3,%9'§':£v0Ca§€ far R2}

fs€i;é34'i"~f.s aka mam Sectiefi rrsg} {éf MR! Act. agsaingt

§§;x:iigfii&:V:;i:..ané award (iated 02«Q'?.2(}G4- passed in MVC:
~. '§'§g2;2E$é¥';v;i_2i3t§i2 0:; ma file {sf the I £&<:i::§L Civil Judge {$12 {$11.}

E'\£emb e1j;A5;di. MACT; Belgaum, partly aifiowiziig the Ciajm
p1f€€ifiQ3{1"f()1' campcnsazien 311$ ssslezirzg <:nh3J::cem$:1':: 5:15
csmpéiiisatian,

This apgfiai cammg an far admissisn {his éay, JAWAQ

' J , zieliversci the fofiawfilg:

aww

JE¥9GME1VE”i”

Thg <:°:}a37mzm£$ are in appea}. agamgt the §:.:fi.gm§:z: in

MVC 1*-59.2541;-2002 éaied 02.{:7'.2ea4 g;:i'_ 'i;::*g.',j'};-{:35–.____:':;:f

Adciitianal Civfl Judge (Sr. £313.) is/§AfL':"""

ciissatisfiafi Wifia. the grant of c0m:§;;5:}T:fi%i’ iffihisifi <:eE§:;<§€§ "§€:'§§§1 ::33";a.:;;'£j§'.:€3"
ssfiiiiicifi Eazigirizig " N;§§;§&A%-§+}E.i'§'w€§€:9 sfamézig ifl <3§;:§:2r:;:$i§:":

d§.§=i:;€ti§;J. 95$-::____i,» imyaci. saf §fis:§0:1, gsverai §}2:::*s{ms.

~ S? ;fi%;::fé€E. 1;3,j§§:;*i_;e$ 321$ gems Gf Iiham §ii€§é {Ems améflggi thaw

~.é€:.&;¢; Shaflkar ‘§’igacii, the sex; of the 1% Céaimalét

35¢? %§’:s?{e:fi§:§%:’ sf ciafmafits N02 and 3. U991} his {iaath @115:

V’ n s::3,gim. ‘iz;as argsé ssekizlg mmyensafiom iewazxis §>€’

_ Vaégxéi’ :1cz1~«pec1″:niary 2953.

3. The claim was m$:i$€e§ ‘lay me msumé ami the

insurerv Thrs:T:”ibm15.} considming the matefiai pmpgszéfiaxs in

:35’:

W”

{ha pieaéingg anti £133 f:’¥?i3.€§€3ICE 333$, rrzjficted the

accepteti ‘£116 <::.1aim3_:1i:s' cenientisn that bcéiafiisé'

negéigem. dxiviizg by {he driver czf $1: g6c:iS"v"–:%};i{fic:

scanned resufiing is the deafhvggf f&:sic: 5

finding has nest brought ;i31.;;%j.1::S?i0fiA;=;i'f:i1er 1';-._~',rV"'Vi;¥j;3 _v§_3:ns:f§§T;."e:§ :3? L.

the insurer and has macheéi f£1i'a}v.§q;,r,V

4, The c9§;péfi$a%i§3:f'I'gfi°a1ité1ciA.3223 hesm qzzsstiamzti
on the gretgribi 3 E3:a};é'. ignomé matezial
cviéence 1.3:: izmcrfinge of the zleceaged and has
:a;i$-9 ':%:rr%.=.s_1i iii itifififhti' muitipiiér to d.E3f€I'iniI}f: the
actual E{§g.$V£:;f(}é;:ci1*.iJc¢z1§j;. The grant of compsnsafion umiar

afiger éxanvfizitiianal iwads is aise questianeé describixag it as

» ; m§agv€;'«..A 2 «'

. 3:; 'iéecping in minci Sasha: is urgcé by bath gides, We

havcléxamjned the iizzpugnad jtidgmmt and awaré. 3335 am

' , $éi'fl.sfied that {$13 amaunt of compengatian awarfiefi is not

rfialisf-sic: and is on the Iowa" side, The claimants' Cfiiitfifififlfl

that th& deceased had mgujiar iacomfi ef mam {hag}

Rs..i€),{)fl0f~ and also had. a brighi pmspaatfczzg £91" batier

aw

{J}

earning has not £;€fi;"1 ca3z3si(§€.:*s3{§_ 3:23? the 'E5:§;i'::'i:i.:a=3;E"—-

p:"a{3t3c€ie:; «sf tim saiarj; ct:r§ifi<.*a€.:: bf; fh€"Cia{mai:€s ":nark5€%;i L'

9:3 5251.53» 3.4 3.136% £136 I1'£'{E3IVi€W' iatifggiz' at ,Ej3.E~:.£¥':~ ::'E7;°i?L3:1gs_{.r1a;E .

E133 ciéizriémeaé ':3 azxtept magi' has
sum as the izxcemzfi cf Ehfi {*f s}€*:3 3%, aha
rgfjbnizai has szibjszfjfari §3v°'(?'3/£2 as the
drsceassd was bacheiéfi. pasfiiefi, £113
Tribunal a§v3:§;a '_§ 2;: as 'E033 9:'
:'E:;}er1d€1:§ti;§;":_"-.. mat the énctamfi s£1e:)w:"s
iher§:};~3~..;»:if, and their izimtemgi sf 1:116
dsceéizsgé' .a$ R5.'?,E3Gf},i~. WE must aisa
£}O?£§C€ fi:'e:§ h€f: a§gcif§r in .3, v;?e£i~e:stabii$l1e:’i; esiabiéshmsm:

ifi;[}i:e1’:3i_Vb’A§§;a<:A better f3I'{)S§f';Ci¥_'.{S. Ex.P-13:1? alga: Speaks of

ha ha& ii} fixture; H<;:u;~'&v€r E11536 faciam

aré"«pn:<};iGf;§§€ra12C€ mzfi ihfiffifflffi R$X?,$G{}j~ shag fie iaiisrgz

:~25§__ and after é€d:'m::fi;2g £;'3Ed 022% {sf ii, 1-393 {aka €316:

"~§}30;;1t£:'i'bu€i{3z: Ea {E18 famzfig at R3.;'tE,GG9,! ~ @3353 an.I3uai132' if

V…..5,1i;c3u£d $6 Raéfigfififi/–, This inixiéépfiaand Qf R§;%é%3S€}{;'$8;'-»

Imeds E0 bé: apgsliari hf; ms miiitipiicr mlaiabia ':9 $116 zaagéi arf

WV

$16 fafher W239 is Séiiifei-"§'"3'i ':0 E25 E32 f;€2§.z*$ 4'

zzméfipiier is be apgzaiisd Emzsgg 1_1fM,_;'.€ gifvézéé " »i§;§z€ '§gs;s:?:_V 5%? x

:§€§&§3€£:*11<?§:§ at Rs.€5,f§{}§Q€1<},!~. :'».:4A<%{xs:%3F::::fg,iV','~ u

maéiifiezi 321$ iracreasezzi frag: R__s.3}3:'{3-,§:{;i3j – 3'

U 1:51:31' iha cenventional '$F.,7.§V i1$2ié'é:~ that $316
Tribunal has ed 1' ~ E0'£3€aE'§S
rsimbmsemsntgf f1l11{f:}§.';'_§'=E:,?{}#%?f:i};%£S'."£}T£cfi'%?é§g§%V" {he 3{'?€id€:IE.'€ Eiagi
occuxrred in; '}'eér : 'i'"%}:é37;;'_:.–«–«v;%m9°:mE is '£33€§"€:fC)I'€
a:t1han<:cd=i' £033 of 'Eve anéi
afTa€*gi<:~:i'"" is aw 135:3, w§;';.}i<rh is
salsa $3 "§§§=s%s,'}§": fifihéiflififi it to R:5;K}.:'§,8{)O;'~.
§.;33~{€'5.?§'V?f8{":,VVV.i%;3._;€"L' awiégjé Ai.[<;;»x?:"a;E¥::is 'Ems £0 33339:' at RsI}'fi{){};« .§§§%

aEs»=::,¥–{:ov i12c§9éas2?d..«::9 Rsfilafififi/m Er: aéi £316 ztiaiazsszxig

. a{£?:3:.:;lr; .Tbc°.t1;:¥32§" miiifleii to ma faiiawing a11:mmi'.;s~;:

of §€:}3€fl{§€I3;C§? {:a5&§{}§.£%&
'28, §r::m»~;:~a; ézggpmseg :<},@<;§,:::§
C: Vigfiigs of Low mid A.iffi€:%:£9§1 E;3,C3{}{}.{}§

" W cf fistaie _ :{:ag:Q9,<3{:

é195§$GQ,GG

§\*”=/

«.4

5:, W3 csnfra: ‘Q15 hits: 9;? ‘this
in ‘she award :*z:gar{%i11g {ha rate _;::>f Z
fzxad an €335: mftspondezzt $0. T1./$13
téfihaliqtrsd amarxmi. 3ha}.i.7 E1? £>i1V3t}3*Z>’I:ti&a§.:1e:§:’v’AA VA

claimants in equzfl. §§'{):§V3{}}”§,iQ1″.I, > . b

‘E’ha afiifial is -.§m:}{%i%E{_:a:iams 2:3
iniiiitated in ;:;:;§§a§é.€ntjEziisumzzqriz
C0mpa:1j§__ fig: :;:;§3€:mf:«e:EéQ:: ¥’€§§Z§f§
1(}i?€{‘Ef?:S§;__V§’%{ wifizizz $3: i’§’i’f§?.§($
{mm :éf._h§* {:»r§€:§’,

Jud<;fé'

53:1/53
Iudcjé

"fa.g&%§