High Court Karnataka High Court

Smt C Renuka vs United India Insurance Co Ltd on 13 November, 2009

Karnataka High Court
Smt C Renuka vs United India Insurance Co Ltd on 13 November, 2009
Author: N.K.Patil And N.Ananda
ax:-nu urnur-uu-I 1 u\7Il \s\l|.ll\l \J'l' l\I'|l\I"IlIF.f|I\l| f}I\'l'1 \.¢\J'LJflF LII' l\.l'\flIVI\Il'll\l§ l'Il\,I'l Ha'

IN THE I*fiGH COURT 0? KARNATAKA AT BAN

IJATEID THIS Ti-E 3.3?" DAY {I}?     _

PRESENT 

'm1=; H<3N*BLE   4'  7

AN'C3=..._V %
THE HOWBLE  

M.F.A.m.:c»gé$5,§j;0€x3%(M\§fc.:w
M.F.A.No.9?ggsz;.3_t3;3_§g1g;_y3 

M.F.A.Nn.10846'¢'i§,(}Q6::: _   

1.

3mt.”t:%;7R;sn§é:1<a§§.

W,Io*:.at.e 1%.. nmegunmfia, ‘ 7
Ageci abs at 43Vye._2f&..*s -~ ., ” 2

2.
D,’ Lain’: N . Mazzgjgnaflma,

&Aged17 yum.

A

. “VSf<:;~ fig; Mar1ju.nafha,
Ag_a{1.a§3out 15 years.

QA _ Apgiellanta 2 &3 are minors
*» V ‘ “Reprwentad through natural
mother (3. Renal-zra Apwflanta

x -V§(By Sri K.T.Gurud¢va Prasaci, Advocate)

‘ ‘ é 3 ‘ * .Cn§§oad«, “Bangak>r¢-560 O0}. .

‘T’.’,”” — -u-nnau–urII\fl rlaufl uuum or KAImA’IAKA I-mi!-I L.’U|JlH Ur nnlmnmnn mun Luunl ur Iv-\lu1HIHnn mun I».

AND:

1. United India Insuraxme Ca’, Ltti,
Rqional Ofiice,
KSFC Building, M.G.Road, _- ”

Bangalcsrc-560 001 by its    A 

2. Smt K.C.S¢6t ,  
Wit; Pundalik, Major, '   _ >

Govt. Hospital Hireknrur, ” F
Haveri Diem-ict. V *

(By 81% O.Ma.hcsh, Adwcatév fad’ B-:1 .

R-2 serwadfip V V’ ”

This %m:1:=r %mtmV 123(1) :11′ MV Act
against; the jucigegiient”a.*1c1-{‘.’jawar:i 27.01.2006
passad in Nwa.’43-59] 04 pi; “i}:..u3Wfiie of the Principal
MACT & Chief Judge, smaii causes, Bangalore,
partly allowing ‘”t:§1e” «:~i§.:%i::t1.T»p~33:it§ao’n’ far compensation &
seeking crxhanccmem; GE.’ jeo::1;3i.=:miati:>:1.
fi.E.A.§0.»…?.728[ ”

1. 00., Ltd.,

Appellant

fE.3§ Sri;’O.Mahesh, Advocate]

W/0 Late 15!. Manjunatha,
Aged abcaut 43 yassars.

—-. —-«–¢un -ursuuruur-u v

lI!$’IU-‘\l”€”IU’lIuU ‘WWI I’l”‘I”éI’1HI1\I’ I”IF’TI_f’I \u\IYE” \’JI’ I\H!\I”EI3I’IF%? ‘l7l’IVHf’l'”Ifl”

m

2. M. Nirmala,
D/0 Late H. Margunatha,
Aged about 1′? years.

3. Mfiagabhushan
S,!cs.1atc N.Manjunath.a .

Aged about 15 years.

Rcspendents 2 and 3 ar::=fi:i:r;oraV”
reprmenwd through mural’ ”

Allarcrwidjngat __ x

Madawara Cclony, Ma – wasréx *Poa.t,’*~.’;..

Near 1–m?3c1«.ag1, «V ”

Ba11ga1ore,3l§i”mj:1:p}*1Ta;1ui-;. ”

4.

W] o_. 1′.-__Ir’:’:a.’;3i.v’@1_ .
Ifizavsixfi …RE$PC}NDENTS

(By s:ikK.T.c3u:€:;déva§LPr%aaad,
sri ‘:~1.fi.R.

:. — C’.K.Lokesh, Advocates for R–1 ts R-3)

– _ isA under seam’ 11 1?3(1} of MV Act
againstv,’vti:«eV.MLji:dgement and award dated 2′?’.C31.2DC.l6

vvi:1v..1§ri’l§1~5,.vI’Io.4359/O4 on the file cf the Principal
MAC’? 85 Judge, Ceurt of small causcs, Eangalore:
(SCCH-1},’ .Vmsra1*ding campemafinn :3? Rs.6,?6,C33D/-

__ caatg. & cunmzt interest at 8% RA E-011: the data of
H ” ‘ — pefitficn till realisation.

_’ These afils coming on for hearing this day,
‘ N.K.Pat31. J, deliverw the following:

%—“”””””””””‘

-. _. …-mun-nun l’lIl.fl’l l.UUKi Ur KAKNATAKA HIGH COURF OF KARNAIAKA HIUI-I LUUIII Ur Iuu(NAiAnA mun u

J£fDGMEE\’T

These two apfils arise cut of the V’ V

and award dated 27.j1v«20s0e/-.

2.% 2006 is rm by the clainaanm

cla.1n11ng’ ‘ ea-nha1 an the ground
that rm gcfxzount méfgrdaé by the Claima Tribunal is
floss of dependency’ and ‘loss of Iowa

and eufi:’&¥.?i<?3v£1' V".;t&'»1:1*:'zT§;;hfiat awarcied any amount {awards

of h'

M,F.A.Ha.9°728] 2006 is filed by the
Cempany contending tlaat the amaunt
by the Claims Tribunal in excaassive in as much

Jas the Ciaixns Tribunal has takcn the 'm<::ome of the

A

'- '— – '"— –*'*'"I ''5 IIl'IIIhI'l'IIl'll'I-!1 IIIVJIT \-o\-IIJIII LII" l\l|IiI'l'\II\I\.F\ l"Ii\JI'I \¢\JIJK| \JI' l\I\Kl'I\il'\I'\l'| l"II\1I"I \a'

dweased at Rs.6,()O0,f- p.m., which is

and determirxafion of eompenaafion new-szziiédis»

dependencry' is exceassive

the award passed

4. ‘Iherefore, the

Campany both ‘_ 13:2» ‘fiircalfiant these.

appeals .

5. that appellant –

appe1l.anta–c:]aimanm 2
decaascd lair: Marljunatlrxa.
They claiming canapensatiorz

Company far a sum of

‘ R3..1~3.__V,25gv;£§§3v0/- on acmunt of the death ef deceased
” Man’. the mad wafic accident that task place

0:1,’; at awut H145 pm. When thlg’: tiaewsad

VA ‘§é:1e_3 driving the lorry bearing rwfistration Na.TDS 515′?

had parked the said lorry on P.B.Road near

Shervada cross, I-Iubli, a tmpo rmismaizion

N.KA-12?-34?’8 came from the opposite direction in aa

rash and negligent manna: and dashed the

lorry, as 3 restflt of which, Margiunath

fracturaa and on acmunt of t.h§ ing’uriwe’

was shifted in M.S.Ramaia}:1 }§9spit*$J; ‘.

he suczctlmbad to eiglét VV;s£>:’.t§§ ‘

best medical treatment the only

6. The had came
up hefinre far considerafion on

27. 1 % éfmr careful evaluation
of evidence and other

reifi’-3″}: 9oi:’:. rd has allzxwad the claim

“”” awardesd mmpcnsaticzn of

interest @ 8% p.a. from the date of

..r….’nmm- mun uuuau ur IKAKNAIAKR HII.-in uuulu Ur nnxunuusn ruurl LUUKI ur nnlmmmm nlwrl U-

datc sf dapesit.

—. in

The aubmiaainn af the learfi Counsel

931733′; N M 31- 18 for the o1a1m.a.n’ ta is that the: Claim’ 3 Tribunal

.has wmmitsed a grave error in adapting ’13’ multiplier.

The deaeaaad was agw about 43 years at the time of

. -uu-u-1r1-ruv-n 1¢l\’lll \u\I\il\i \Jl’ I\l”‘ll\I’l\IF\l’\l\ I’II\3’l’I E-LICK’ LII’ P\.I’\IlI’I’|II’|!\:H l’II\JI’I In’

accident. and the: proper multipiiar is ‘H’. it

has erred in the insome sf

Ra.6,0QO{- p.n:1. It is the: case {:5 me

cieoeaaed was .

being the owrxcr cum

income of the and
appmpriatc the light of the
judgnlent cf case of Sarla
Vemaa V§ .:_ Carporafian and
1293. Further, the
an ermr in net awarding
just and reasgfixabia txzxwmvcis ‘lass nf iove
2 and 3 are the minor

» –.C1aims Tribunal naught to have

” ~ each instead awardmg”

Tribuzlal also erred 1’11 not awardmg’ 3113′

tawards ‘I033 of estate’ and awaxdmg of only

inwards ‘transportafinn 85 funeral expenses’

is 9350: inadeqtxate and mquircwz erukxancemaant by

AM

………….-W. ruurl Luulu ur ISAKNATAKA HIGH COURF or KARNATAKA HIGH COURT pr manasam mean u

mcdiiying the eampensatien awarded by
Tribunal, kj %

5, As a.gaz’:m3t this, -2 & igmgégez Ira;-< x't§r1e _ 1

Imumnce Company, inter

amount awarded by the
and the income of': 'aha: bean
assmsed at I2a…'i"1,C3(Z'.*'V(:I'}:"('–' he submitted
that the by the Claima
fgggified, by rmzucing the
all other impacts, the
consideratinn of the rnaterial

on; c-ansideraticn thc naturc crf

.' V. " . ~ . A_ sustéifiéd, has awarded reasanable

and thamfore interfercnca by this Court

AA 7. We have hmrd married Counsel appearing far

clahtzzzanm and learned Ccunscl appearing for the:

Insurance Company for czormiszierable length sf time.

..r……….–….-. rnurl uuulu ur nmmmnxn HIGH COURI or KARNATAKA HIGH couur or Icnnmnuum HIGH (.1

12

:5′ In the light of the facts and cf

the case as stated above? the

claixnants is allawed in part. >judg_ei1:a§§;1:~v
dated 27.1.2006 passed in .

file of the Prl. MACT az1<3;_'i";§1it:f";§1.{cig,¢, sm;i%

Causes, Bangalore is uV:f;33::35ci=i,i_fiai.§é1& fiV:=._1I:;3f9r;}'a.:

1} Loss cf depu§:nde114c§:ég':_V"' :V 12a.5,72,C}%DO{ –
231.955 cf A Rs. 10,001')!-

3) Loss  A     Rs. 29,090}-
"'3 1*'95?>f'i%%~'¢    Ram 20,0001-
5}  axpensm Rs, 10,0003"
6)   'W Rs. 29,900]-

Tustal Ra.’?’,52,.€}(3£3,’ ~

are entitled ta mmwnsatixan af

.. R§.’é,;’:’:;§,OQ0/- aa agairm: R3.6,76,00Q;’- (total
A’ Rs.’?6,{}{30/~} along with ixmtexmt @

‘ 13.51. from the: date cf petitican till the: 6.331: of

realizafian.

‘__#_____,______,,_…+

-an-Inn vr’|Irll\f\ |”II\7I’l K-\J’JK’ U!’

The appeal filed by 12115 Inaurance C¢mpg.:§z.4::3tands

dismissed aa devoici of merim.

The Infiuranca C{)fl1p&II}’ :iéV nfize’ AV

erxhanced wmpenaaticm W131 zliitgffit “thev £;’.’$’}a1’fijs%

Tribunal within four of @

copy cf the judgeme’m,_

Gut oifttge a sum of
Rs..25,0(?§!*C’%.?{*’ _; shed} be
depqfi-i1;&ci’VA'”i¥.1′ name Qf each of the
Natienaliseci or Schadulad
bank, The accrueti intereat

by the mother for the weifare af

% and 3.

amsunt of F€s.2Eis,OG(3]– with

.. pgogfiaifionam intarmt shall be mlcased in. favour of
A’ No.1 — mother imzrandiahely an deposit {sf {he

‘ * a.mc:unt by the Irmuranee Cempany.

%.,../