. 'éégiiuya
V' my sRI.B.sHARANABAsAwA, ADVOCATE)
II'? THE HIGH COKIRT OF KA.RHATAK~.--€§.
CIRCUIT BENCH AT DHARWADV.
DATE}? 'i'!iIS mm am DAY or AUGffiST;._' _
THE HONYBLE MR. JUSTICE m_>1La§..%i' «5
Trig I-ION'BLE_M3S. B.v§1§tAG2aRATrmA
naF$;'Nd§s£;3S;*;2£#"O5 mv)
BETWEEN: _
S /0 H_A;RI'BA GA1'E{I?V~:%.IL3,
VAQEQAm:2a:j;;If1*;'%%:~:a3L'1'EAR$,;
:2Vv_0CC:AVVV}5RWV}i&TE
2. A3::1J:T"'sr:§1aI§;é.i& VGAJKWAB,
_ AGE1{) z%.13{:%LI'17'_ ZIEYEARS,
ace: s'1?:L:9EIs:T.
=I;§j;'r:;:~sI~£ANKAR Gaixwaggs,
~ 'A1;3vEi)'Vv'AjBOUT 29 YEARS,
Q;:::;:_: ASTUQBNT.
~ ALL ARE RESIBENT G5' WAGALE GALLI,
E'*£EAR gflwmz CHOWK, NEPANE,
'I'AL: CHIKGDI, DIST: BELGAUM.
. . .A?PELLAN'FS
1.
SUBHASH GUNDU KURAHEZ
AGED ABQUT 48 WARS,
occ; TEACHER,
R /0 NE}, ‘:’AL: QHIKODI,
913?: BELGAUM.
:2. UNITED INQIA INSIJRANCE (:13 L’:'{::.,, % =
BY ITS DI\fISI{D’NAL’M’A_I\IA€}’EtR, V
NO.24~, EST FLGOR, AEEHQK NAG_AR,f.:
N1PANi,DIST:BELGAUM,_
” j’ V RE’S1>’0NDEN*1’s
{BY SR1. SANJAY s.K;#:T’A.G£:Ri:;§’0;2 R1
SR1.B.C.SEETHARAMA;’ADV–;«._F{fiR R2)
THIS %Jm:a’§fA ISi;A’F£;};.§§1i>-4:Uf’S_VV 173 ‘(1) 0? mi Am’
AGAINST .j_’.J’LT}f}.{_}’EvI_EZ?i’;Ti’vv Arm AWARD DATED
21/3412QUS*M:?;§é§S§B1§’*1:$; M’§f€3NO. :18/02 ON THE FELE
01? Tim 1. ‘:_§Z?I\z’I:§I’a§:f..?D{}E gsamv.) AND MEMBER,
ABBL. Vk’L:»*5;é;C:r,V -_BEL€>;.é;UM, PARTLY ALLQMNG THE
1?->E’§*:’I%:i,?.:§§: FOR COMPENSATION & SEEKING
A .f§§:’€H’%;fizfc:§,3»=;ENT op COMPENSATIGN WITH INTEREST’
Z *§”HI§ MFA comma 9:»: mg HEARING T133 my,
.. M_Qf{?:E;J SHé§~$TANASG{§§AR .J EEELIVERED THE
‘EQLLQWMG:
Jubemfinr
Smt.SLm§3:ha Craikwade, the wife of
ciaimant and mthe1:’ of claimants 2 and 3 2
and 3 harem) lost her life in the
05:}. 1.12.2001 at 11.30 21.111. As a;:é§m:_<5f_a;¢{:izia:~:i..,side %
suffered gievous iI}j11I'if?.€§ -Q13 " par13' ;;f,V t}1€b.<§é}?.'*.
Soon after accident, she ' 'Ito }Dr.Amn's
Hospital, Nipani az1d.._..thcr§ai§t.ai'," ~–.t1"3 c5"i%£;jured was shifted
ta Drfiandkumar Kolhapur.
She h’a’S inpatient in the hospital
for téfn tiays.. U36 injured succumbed ‘£0 Eh-3
irzjmfies1GV.’,12A.’:2O0:i. T116 claimants are the (21113:
V’ ., cf’ tfxetiaceased. The tribunal has awarded
‘ of I;’~2s.3,5{),O(}G/* in all under variaus
L’;:=%§.éaas. % award maae by me manual is an the lewer
sidé the same is is be enhanced,
2. It is not in dispute that the claimant was
Warking as a teazrher in Gavemment Marathi Bays
School, Bhimapmwadi as if: is Clear from EXP8. She
vesas geziimg a saiaijss of Rs.Z3,868/– in me giéfxfh of
z~:osm{ber, 200 2. The tribunal has deduct&;i”RsV;3_,:f}:3__1 ,1,
311?, of {$163 $055 salary without az1};f…–E::éi$ifé
Calculateci the 1033 of éepsndéqizcy ‘
saiary. The said agproacii 4;? L.
What can be deductad fihgg 1 is only
income tax er profev-.;1§3zi0r;a;it£§:;;.#’ ” éértificate of
the de{:ease6. useci to: pay
pI’Of€SSiQ_:{}.3;i that much of the
amcfimf. ‘gigcirgctéd. If the saié amcinmt 13
deduciea., of the deceased will be
R;’..:§i 5!V;8’E8-‘Q01’ “;;>.é.i§-;:A,_ The deceased was aged about 40
% ; y%=:a1*sA§v”}:i»é§*”‘a*i<.ate Of birth is 22.0 2. :95 1. She had get 521:;
H '– wauid have gar, yeariy éficrements apazt
f:'$;3:;. 70115 0:' {we promotiens.
3. Having regard ts the totality 9f the facts 311$
circumstances, this caurt deems it proger to aszééfis {ha
menthly loss of deyendancy is at Rs.6,E”>O{J~;’-‘é._jx :’_ }?!§Q§d:tr
zzimltiplier 1:0 be applied in the matter is 9
judgmem: ef the Apex ‘
Verma and others as. flelfii L.
and another reported in ‘1 @333 of the
ciaimants is a ‘IT1’2s%:fef{}re, the age of the
éeeeased has, to be. v.i11i;G. Vcégnsiideration whik:
351 ‘ins ;to be deducted from out
of tflé:* §*<§ss 'T'£l:iii:._.'d:eceas<ed.. Based on the said
facts, tiié-«fiifiuld be erztitled ta Rs.'?,?9,999/–
'~ tiles: }:1ea;{i1'c;f-}.<;'ss of depenciency.
3 — £s§{7¢;c1i<:a1 bills an racer-::'x are worth
This Ceruri: $311119: lose sight cf the fact
that' meéical bflis axe gfinerafly maintainefi
'méfiemousiy during; the caurse of treatment. The famiiy
.. _ bf the deceasad m:.,1$£ have syent more mama? towards
M
zeedieai expenses. Thus, the claimants entfiied ta
Rs.60,0()Q/~ tmder the head of medical expez2_ejeé§{h'4e:';%@2:t
{rem the same, the ciaimants are''''~..Ve:r:[fit1ed " 'fig '
Rs.4G,O{){)/~ under the head of T
of estate, funeral expenses 3,."-°f1.(§"– 10s$.v–"-of' Ievé;
affection. Thus, in alt}: t}ieV.V:_e1ajma:i":t.sA_"' are entitied 1:0
R$.8,?9,999/– romdgied ¢§£f?e.;e§;e,,ee,0éA0)w in toto.
Thus, the AVe1ai::1a'1Vi_;§,;'~:f;' to enhanced
compensafiee The enhanced
eempexieefiee "ire:eff:*est @ 6% per arumm.
The iiiaegfperiioned the compensation.
Hefiee, would be as under:-
claimant namely Shankar shali be
“”vé:.e;wvarfiec1 Re.1,3(),O0O/m. 2% and 3%
V A nameiy Abhigi: and Shiiee. shalt}; be
awarded Rs. 333,900} — each.
e) The f3Q% ef the alneunt awarded in. faveur of
the first claimant shall be depeeited in the
Izatienaiiseé bank fer a peried of five years.
Q3
The renzainizag amount shall
his favour anci he is entitled t::._§i1r:;§w. vviiitertést
perigdicafly.
75% of the mnouafléawafded bf 12=’-1.?
and 3rd c1aimar;i§”*nan§éI3f._§§bE§gi;{‘v;§fid smapé.
ghail be’ diffiifiosiféfié 1}.3.fi6né1ised bank
for a periéd of the amoum:
étilmér favcur. 15*’
claimants 2 ané 3 is
” — tha iiztertast accrued
” = Vic take care of the minor
* ghmefi.
Sd/_
g JUDGE
Sd/ –
JUDGE