to
Peenya 21*" Stagel
Bat1gal:3re-58.
(By Sri. Srinivas, Adveeate £93: W; V _ .
Notice to R2 is dispensed w"it.l'1 V/0.'datIe_d O}/»(§_;3/201 l}
' V'
This MFA is filed U/S l1Tv3_{1}_Vf M"x7._Aet, against the
Judgment and Award dated: 1-3;'~I.§Z--,f2'0,Q'? passed in MVC No.
4071/2006 on the file .QfthelII 'Ae_id§ti«anal Judge, Court of
Small Causes, Member, ' ,' =._E3ar:gal0re (SCCH~4},
partly allowing V the Clfiliffl~_p€§ll;:Ol'1"'"~fOl'fQO~fl1p€I1SE1tlOI1 and
seeking enhanfgement :0fee1np»ensat§on-. '
This MP'A for ;Ad.i*m:ssiaon, this day, the Court
delivered the §o'llowi1'1g:' l ' "
E;1;§DGMENT
T1113' app.e.al:.d:V'E:>_t%"'t_l:"1e«"elaimants is directed against
theA,-j1Ai'dgfi..1eI1t and award dated 13"!
t"*l Ded3nbev2OO7[§aé&aih1hLVfiClw14O7l/20O5$bythe
Judge, Court of Small Causes, Member,
M_¢':¢r Claims 'Tribunal~IV, Bangalore (SCCH--
4}, shaft, Tribunal') for enhancement ef
2 xeempetzsatien an the greund that, the eompensatien of
u§:§,56lCiQO/~ awarded in favraur of the Claimants as
x " agatnet their elatra fer ?2(?//EGG Lalszhse is inadequate.
é H "L" 'f?§:s;5cr§der;té V' '
3. It is the ease of the.'appe}Ia'ri'téf':.that,
deceased was aged about 2iV=.A_ye;1Ars}? at,.Stzideiit-i._o£.;i!'i
semester in BE. in Civii -Engifieeiing ;ai:'gi._haIe; aiicit";
heaithy prior to the aeeideifitgi' It farther case
that the deceased e~.§;i.i:fe.e of Iitreiihood and
on account of his t»h'e._'.i'amiIy is under
great mentai shook ag;ony'«..at:d 'hz;1.§ lost the love and
affection _..anTd_ the._'_:é.oeia'1 Land. firianeiai security in
theirvlifev theywhave to be Compensated
reascgnabifi
On death of the deceased, the
appeivianta» petition before the Tribunal,
ctompefieation against the respondents. The
V .eaidC1.ai’n1’*oe’tition had come 11 for consideration before
on 133″ December 2907. The Tribunal,
aftei’..ooi1eidering the relevant materiai available or: file
2 after appreciation of the orai and eloeurneritary
evideriee, allowed the eiaim petition in part, awardingf a
Wsuai of ?3,§§,§QG;’~ wider §ii’fei*e::t iieaeisg with §%
fly):/»A,«<'/"'
:9
interest per annum, from the date oftill
date of deposit. Being dissatisfied»_§§¢1thgthe'c;n'a.1'3.tnnjrpf '
Compensation awarded by Trihunai, ether:appe}1e:'n.té"tp
are in appeal before this Coiirt,' seeking 'enhancement of
compensation. ._ _ _
5. I have heard’ appellants and
learned C0un’$:e1.__app’e%iring reepondent Insurer,
for quite _ V ‘t “” H
counsel for the parties,
aftep1.:v(‘3g1rehr1’tpertieai’efthe judgment and award passed
by the going through the original
reefords ma<i'e,_e£Vé1i1ab1e§ it is seen that the occurrence of
't V. – paeeiadeizt and theflreeultant death of the deceased are not
V "d,iSp_tiete';' The Tribunal, after assessing the oral and
doetumeniemjz evidence and other relevant material
asreilahtehven file, awarded a sum Gf €'3.,36,000f~– towards
2 "Evens ezf dependency, assessing the income ef the
""–rieeeased at €51,000/» per month, éedueting 50%
u ""tw”ar&$ the personal expenses of the deceased are he
was a heeheiert enné adeptning rnnit§p};i.e1″ ef ‘I41 hearing
6
regard to the age of the younger parent, mo1:her,_bei::1g
42 years. However, having regard to the
circumstances of the ease, I am of the
monthiy income assessed by _1fhe__Trihiiriaxa’_fi.s'”*oh. the’
lower side and has to be re~assesse’dd.*~’:T h’a$5i:1g
regard to his age and the’»faet..V_thaf”he “lverge-L’
of completion of Coupled
with the year of aecideht; [ deem it fit and
proper to refasse_ss kt ?’5,000/~ and
deduct expenses.
ACeordi1’1vg1Sf;5V»d.’ towards loss of
deperideirey V . out to ?4,20,000/~ (ie.
?2, 500/ “:~:,dd1 2 f__14~’,}” asbddagainst ?’3,3€>§OO0/ – awarded by
«««««
the Tribunal has erred in not
axafardirrg-‘i._ reasonable Compensation {awards the
eor1v’erii;id:’1a1 heads also. Therefere, having regard so
‘roheffaets and circumstances of the ease and ihe number
N hf deeendehrs, E deem ii fit {,0 award a sum of ?45§G(}§/~
{awards cerrverzéiohal heads, such as Loss of Eeve and
:55
e 2?
«.55
V
;/
,,..w~°’
?1,09,000/-, with interest thereon at 6% per axgnum,
within four weeks from the date of receipt of c:o.p3€’i:1E7A1e
judgment and award.
Immediately on such depeeeyfi V’
Company, a sum of ?E’>0,0{)(Z;3′;;{‘~
interest shall be depositedVin: Fi;::edA.Depoei;t’v_:tfiewfiaroe of
the second appellant./;.*nothAe’:*« deeeaeewd: in any
Nationa1ized/ of five years,
renewable fo1f_ reserved to
her to u.rith’d’r:é_w
~– with proportionate
intereei~_&sh;’_aII favour of the appellants 1
and 2_,uin uetfuei immediately.
4. jio oféiw””‘aiVard, accordingly.
Sifef
EQEEE