High Court Karnataka High Court

Sharmeela Banu vs C B Lokesh on 26 August, 2010

Karnataka High Court
Sharmeela Banu vs C B Lokesh on 26 August, 2010
Author: S.Abdul Nazeer
1N THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26" DAY OF AUGUST 2010
BEFORE

THE HON'BLE MRJUSTICE s. ABDUL NAZEER  T; "    

MISCELLANEOUS FIRSTAPPEAE.xv0;3.sm3bjérzmgf'   V

Between:

1 Sharmeela Banu,
W/0 late Afsar Pasha,
Aged about 40 years. 

2 Fareena Banu,
D/0 late Afsar Pasha,
Aged about years. 

3 Satldick     ' -
S/0 late Afsa1'-Pas}'1;'a,_ ' ~.. _'   
Aged ab-gut 2V0  = A'

,,A§j:l'l'vare r/a Pexlsiefi Mtlhalla
" vfixterlsion, &HassaI1"-573 201. . . .. Appellants.

V}-VBy.VSfi ~13,  Adv.)

And; = '

 _ I "'C.B.v--._'£Ol:e'Sl1,

 S/0 Beregowda,
A , lMajOI', r/0 Chikkakadallur,

"  Dudda Hobli, Hassan "faluk.



2 The Divisional Manager,
New India Assurance Co. I.,td.,
Coffee Krupa Building,
MG. Road, Madikeri,

Coorg District.    if  

(By Sri A.N. Krishnaswamy, Adv. for R2 
R1 served) '

This Miscellaneous Fir_st=-Appeal  filed, under Sec.l73( 1) of
the Motor Vehicles Act, 1988', ' ,agains.t i_heV"}udgnient and award
dated 17.11.2008 in MVC No.69L'200_5 on the wees the Frincipal
Civil Ridge (Sr.Dn._):V" and §Additi«onal '««.lV.£.otoi «Accident Claims

Tribunal, Hassan,e'tc. }j,-- V .  Lv  

This  _..Appeal coming on for Final
Hearing thisday, the Couift.d§l.iyered the following:

   ZUDGMENT

  A "iT.his..,"app'ea1 is 'directed against the judgment and award in

:§»iV(:,_e.1$:o.6j9»i,/zoos:hated 17.11.2008 on the file of the ?rincipal

  Civililudge.-{Sr;l3n.) and Addl. Motor Accident Claims Tribunal,

"  The 'appellants were the claimants before the Tribunal and

 the respondents were the owner and the insurer of the offending

ll

vehicle. There is no dispute as to the occurrence of the accident

the liability of the second respondent — Insurance Compan’y’*toVVpa_jy5 A4

compensation. The appellants have filed this

enhancement of compensation. A.

2. lhave heard the learned Counsel for the parties. * . «. ‘

3. Leamed Counsel for.__the appell.ants”*wouldcontend that
Afsar Pasha, the husband o”fa the and father of

claimant Nos.2 and ‘lvdied inga motor vehicle. accjident occurred on

I3.6.2005’»__at, _ 3was working as a goods

Autorickshaufirlrivevr.xfleaakyas jgrihing Rs.5,000/- to Rs.6,000/- per

_month, at the time of death. The Tribunal has erroneously taken

inconieiiat.Rsi3;0_00/~ per month. He was aged about 38 years at

the’–tirne’ accident. Therefore, the Tribunal ought to have

[applied l5″‘v.rnul’tiplier for the purpose of assessment of loss of

dependency’. Learned Counsel for the appellants has taken me

the evidence of the parties, the documents produced by the

Km

deceased should be deducted towards his personal expenses. If that

is so, the claimant is entitled for a sum of Rs.4,80,000/– towards

loss of dependency. It is also just and proper award an ,,

……….-.–__.2…….–………..__

sum of Rs.35 000/~ under other conventional heads.””‘.’1:fhujSs’»: H

claimants are entitled for a total compensationi

The Tribunal has awarded a sum of.Rs.3,§l’i,D:U0/– has to ”

deducted from the aforesaid and” of
compensation payable to flie””c.1aima.n’t_ The said
sum of Rs.l,34,000/– shall carryV’intere_st at annum.

7.:’1n the succeeds and it is accordingly

allowed in p’ar_t.llTvhe” secondyirespondent — Insurance company is

‘directed. to ‘deposit Rs.1,34,000/– with interest at 6% per

ann11mV1’ro_m.ythei “date of the application till the date of deposit in

addition to been awarded by the Tribunal within a period

[of eight xirorn the date of receipt of a copy of this order. The

A fTribu’iial is directed to disburse the entire amount in favour of the

it

first ciajmant, who is none other than the mother of ciaimant

and 3. N0 costs.

BMM/–