High Court Karnataka High Court

Shashikala W/O Shantayya, Ors vs Sanjaya Y Yamagar, Anr on 3 March, 2010

Karnataka High Court
Shashikala W/O Shantayya, Ors vs Sanjaya Y Yamagar, Anr on 3 March, 2010
Author: Huluvadi G.Ramesh
:1" F5'

IN "IT-IE HIGI--I COU RT 01' KARNA'l"AKA.
(3If{(3{}I'f E3ECFJ(3Id EXT' (}1}I.I3£\IQC31\

DA'I'I:',D "l'I'-HS 'rIII~: :53"-I DAY OE MARCH 20 1 'Cf   »

BEFORE

THE) HO:\I'13LE MR. JUSTICE I--1ULU\,/.',A_I_..)1 (3-;"E{I9xli\V/1':E3'S£:m1v".V  E'

MISCELLANEOUS FIRST APPEAL NO.3t)f I210/E2905 

BETWEEN:

1.

SI—-IASI–IIKALA W/O SP1.AI§§f£’AYYA-.—–.
ALIAS SPIANTAPPA SIVAIII/Iv. 5
AGE : 35 YEARS. OCC : HOL%’SIi:_I_RI*OII.I).’~..j_ _

2. SH.RIM.AN’I’H S/O*SI;SIAI\ItI’AWA V
ALIAS SI-IAI\I”rAI–>I>A,_.’– 2

AGE; I\?I:I:I\%OR_.’.’ E’

3. EAI~3II $/O HS}-IA h
ALIAS Si”-iAuNTAPPA_.’ ‘
AGED : 09 YEARS. II/IIIE.OR,_

4. __. _ NARSAEAI D/O”S~RANTAYYA
“)Q\L1[:.”\’»S.SiTi;{\N{:IfAI’)PA SWAMY.
AGEI) . .VI5.YEARS. MINOR.

}I’iEJ..N.£.AfQ.i”‘i}§a./_Q SI-iIAN’I”AYYA
. AI..I.A_S SI.LI..A;w’II3AI->I->A SWANEY
. AGED : 05 YEARS, MINOR

h’..,.C1A-!¥.I_MA.N”I’N032 TO 5 ARE MINORS.
=.II,/G O_.I~’ “.I’E—-IIZIR NA’1’URAI.- MOTI IER
R. I’»I;a:’Ii’I’I*IOI\II.?,.I”a NO. I.

ALI. ARE R/O. JAKEKUR.

Ir

“IQ. C)I\/IA_RG.A 13151′. OSMANABAI).

NOW AT 1~1.1\10.1 1 V1041 /L35. MSK 1v111,1.1
J1«:1«:1,A1\1A1-31). GLJI,I.3f\I-QGA.

_ . . A 1–> 1–11:31.1 ,A.N’I'”S
(“BY SR1. 1\1AR1’«:s1—-1 KLJLKA1-{NE_ AI’)VC)C1\”I’1″i-)

AN D

1. MR. SANJAYA Y. YAMAGAR. _
occ ; OWNER 011 v11«:111c:1,1′.«:._ ”

1\IO.?\/H—–I-25-A-2041. ..

12/0. KASAGI WAD1 TQ. OMARGA 1>1s”1’_, OSMANAE-3!\Ei’) =

in.)

‘r1~1E UNITED INDIA INSURANCE”-QQMI-3AN’Y– 1.1M1f’1?1e:1f:_2NE1
FLOOR, GAND1—11 SHOPPING c01v11311.,E;;<.,V "
SOMAWAR PE'l"H, BARSI.:"'_IfHRQU'GH_:I'FS"
DIVISIONAL MANAGER. JA\WAI;1 CQM;3.1_;1::X.. _
GULBARGA. _ " 1.

.. ;’ L’:.1-é.1s.s1”**ON131cN’1S

{R1 s1«:Rv1«:1>:” 1:1:-1′) ’13Y€ 3111;’ M’A:W12N1>1<A REZDDY,
ADVOCATIC FOR R2) " ' . V' »

MFA FII.I:.D U/S I7f3'{-~1}1OI*'"-M'§'V'.' ACT PRAYING TO ££§\1HANCE
TPIE COMPENSATEON' MODIFVING *"TI"fE3 JUDGMENT 81 AVVARD
DATED 15.02.2008 1NM'VC1NO..8E}6/O7 PASSED BY THE III ADDL.
CIVIL JUDG1;_v[s1{.1j11,_)' &_N'1AC.T AT GULBARGA.

A "'Thig.._ "I\xiisc:c3i1z111eoL15" First Appeal (".€)I11i1'1g on for
adIi1i_ssi0n _fm.i_s 'dayV,"'~th<a Court delivered the fo110wing,:-

y CfiUDGMENT

'I'111is :.1_1)1i:<:al lt)y the (:1e'1.1'ma111s z11gga_i1.1s1. the J11dgr"1'1e1'11" {<1

111111132111111111111111111 1"5.02.2008 pa;1sSc?d by 11.1111: 111 Addl.. Civil Jucige

MACT at G1.11ba1'ga;1 E11 M\/"C.N0.856/2007.

12%"

‘.,:J

2. On 11.04.2007 at. 21b01.1E” 22:30 l’10urs 1″1′:(*. (‘1@(?ea1&ser(i

was p1′(.)c.3ecc1i1′}gg 01′}. NH~9 ()n1e1*g_ge1 in f1.*(mE. of Je1,_1iVa1″a1

E11gi1’1cC1’i1’1;_’; W(‘)l’1i C)I11CI’gE-1 (tircic, an Illat. TH110;'”T’E’1’C;’;I!(T{‘:g)

bc.21ri11g N0.%\/EI”I~25/A–20-41 dI”iVt’i1″} ‘my its cTIri_\.~’~c–1’?.. 0

speed in a. rash. a1’1d 11@g}ige1’1t: 111é1,_v1’111:;>r0 A. 3<1é1:31ie-:cI'- t'rii i"-.1}
c£ec*e2'1sec1. 'I'h<~:reby decrc-rased st10s1':+3_i11£2('i'~,_1}§'{,a1l 2'rvij'1}.§:*E.r:E::5 ;.£1'1(1
bleeding due to which he died {)I1____f11(: s_130t,,.'E«7o_1f w.11ic.11 the

crlaimams filed a claim petit.i0;3{ _ 0

3. The tribunal ;’:i’t.er irzqiii’:3r’1c(j12.$i.c1cri11g 1-11} the matt-Bria!

on r(~:(:0rd heid t11a’E.é:g:(:iCf§6r;t, was (lush) the 1~1egIige11ce on the
part of the €i1fiv’e1′ of “‘{1.0:ft'<-= Vjr:-:_é}). ="i1'1 q1.1Cstii(J1'1 and awarded
(ton'1p<:ns.21ti,f’Apei:’1’t45Q1i”‘t;i117’t:I*1é’ of rrealisation of the said sum. Being

not See.-t.is«f’i(–%d ~.Vx:ri.{,l:1 jillsé same the appellemtts are befc)rc this

0

” Ij:Iez1:’d._.i’.l’T1e ](Idl’l’1(*?(i1 (t()L.111s<:l 1'01' ihc e1ppC1lz;1m':s elm! t:1'1e

0' '~ . _ ifcésjs (1)01. }_*dE-:1'1 *9?"

5. A.c(:01’di11_u; to the 1e£11*1′”1c(1i (t<"1111'1:;a'-cl for the :11pp(ié11e1:.1ts._
as per the salaay (éc1*Lificat'e iss1.1ecl by 1.119 ow1'1c1'. the C1C(l'.(',E.iS(';'.'d

whc) was d'rivc1' by p1*oi'Cssi01'1 was ca1*11i11;g R:'"s.6.{)OO_/-._:p«.1_1111..,

but ihc t11'ib1.1 11211 has 1101, c*.01'1sid€1*e('1 the s;a111'1e 211.'1'd aA\uV'~.:1'"1*c;!1c'L7'1— ~

c()1.11pc11s2;1tio11 which on Ec)wc:1* 5-11662. ['.t;::_1.c)1'(ii1f1g3;lys," 's1-;.«Ij1»1,1_.<T_V?;1'1Vt_Z =10:-i_V V

e1111'1am:em @111' of th C' (311’1pc1″1s;z1t io 11.

Per 00111.1′;-;1 Ieamed (‘?<1111'1§c1–v1;:1"1;1pea11;i12gV f'c11*_"'_1.E:1V{1:4'§V11s1:1rcr
submitted that t1'1e1*c~: is 110': 13§'1:'1'g '§'31'(T}CiL£(T(3d
aregarding proof of income issued 1h('3

3211211'); c«:'.rt.ifi<:at::~§.111’1*1’11’t:–d’.w. .t_1__1.é sarne cz1r11’10t be

believed a111d,al*s5() 1:116-v}f”..'{1ayé11.11’1(:t’, p’r(1dL1c?cci drivmg 1ioe1’1cc of
the d€3C€’dS€’.(T1.

‘7. 11¢’claima’1’11..s____;;;.1*e the wife and R1111′ c1’1iId1*e11 who

21reV’–».1171i’}’3é11’sA. i1’1C()I1]€ of the dcccaseci t.e1ker1 at

p.1_1″i:1′.’v’.$’i__”:’..”:i21t, would 111661′. the: ends of j1.1st1.i(‘ée. A1191’

-.f’_d.(:?dI1:cf,111g 1/4:?” towards pers01’1;1I t:Xpc:’1-scs of 111:). decca-se(i

V.’1«1’1′.r.;? V”–rfon1p¢11sai.10n 1:011»-‘a1′(is loss of c1cpe1’1c1e1’1c:y coxnczs to

L V

Rs.4.86.0()O/« i.C.. Rs.2,70()/– X 12 X 15 ‘¢ Rs.-4.8(3.C)()()/_

and SiI'”1(‘.(‘. the1′<3 are thrcc=3 m_i'raor c1'1.iic'11'e1'1, \V1'"i() lost' t}'1<? love

and affectiiorl and wife who "lost C(')r1s()rt.i1m1 and 't:(")\x-'2':1jril.55T'-105$

of estate Ekfld tow21r(is fu11e1fai expensses. 1"l'1c c1z»m11a_=.-:11.s4'v;?(3La.1c}'..__

be t','.I'}'(iT'l€.'.d for Rs.-'i»0.000/~ on the 0t.hc$1.0(_nf1\rc_1:1.i..'idifiéiifi. 1V;i'L"'c:1 C},S.~\.V

"}'hus. the C.121i11"1a1'1t:s are c=-1:1t:it'1cd for E11};1'§u:¥'c.,,(5'§1.'.:

Rs.3,6} .000/–.

Accordingly, appeal a.1IE;–\vc{i i1j..;j5a.1j’t

if .. ‘ 1y
i apportion the, «<:«Qmpe1§1sa1;iQ.:1 d'i_s'?:3urse the same

e1n1o1'1gsf, the :.(:1a1ir1_1éiij':,s "iii4a(}¢3C)iId£1I1(7€? with iaw.
insurance"%C()11jp€1;"1j/A s11&iI}.1 deposit" the amouilt \ViT.11i1'}

1111120 m(')n€fij1s.

Sé/'”

339%