High Court Karnataka High Court

Smt Devi W/O. Late Haribabu P vs The New India Assurance Co Ltd By … on 6 August, 2009

Karnataka High Court
Smt Devi W/O. Late Haribabu P vs The New India Assurance Co Ltd By … on 6 August, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH CQBR? SF KARNATAKA 53' BANf§{A--L&RE

DATED THIS THE 5*" ¥3AY 0%' AUGUST,"44'2 S}'t3 i95 ~ K

BE F5 RE

THE HON'BLE MR. 32351155:A';%%i:';u's:§~e';_:GQ§;ég:;:;éckwm  

Mésceiianeeus First A;::3§aa!a f.'£_o}';:3:iS9? iC}E 2&Q5 

SETWEEN:

1.

Smt.DevE, V .. =

W/o. Late HarEba§:L_. F, ” ‘

Aged abeut25 years,
R,/o. No.63; S0f¥?w€3Wfi¥’3’–Ct§§O’R.Y,
Madiwaég _,
mm 2%” S5t’3ge,V 4.

Bafi:§éi%%%re ‘_ . A

2.

B,/e;–.4g.a-ta’ H-arfiaabgs’; 9,
‘ ‘Aged atrQu’E’3 ‘:2’: years,

ZR/o._ No.6’3,…Sm*~neswara Colony;

‘?é?ad§»*;aa§a,

–v3TMv’~.:2%”§ stage,
~Ba.r;§aije.re ~— 68,.

A %é%as’§:’§rATAravEnd Raj,

., $523′ Late Haribabu. P,

med abaut 2 years,
Rja. €69.63, Someswara Cmezzyg

fvfiadéwaia,
arm 2″” Stage,
Bangaisre — $8,

4. Smt. Eaopathé,
W/:2. Late Paciavéttare,
Ageé about 66 years,

(By Sri.\/inayaka SV.K.$£§ _AL§v.;§_} u

R/0. No.63, Somaswara Co¥ony,
Madéwaia,

BTM 2″” Stage,
Bangaicre – 58. : ‘

Appefiant No.2 and 3 are m§n’o.rs”–..
Represented by her mf:t!:«s=_.:; and-
Naturai guardian Smt.9e~~¢}’,”%. ‘
W/o,Late Haribabu. P. ‘
..APPELLAP%§TS

1.

‘Yhe New Eiédia ‘Assurance ‘
Ce. £.td;,.._,by..:t.’–_3 Ma_n.ag~.eVr; ‘
Regu3_na§:_Ciff:cé,» _ é_
N,o..?2;’V£Jr3¥f3:¢;:_t3u£~E.dang,
fVIis$:é?2.R_oad”,
&3;_an§a%€>reV.~¢-.2?.,T» ‘

P$§é£y”~£Ssue§i’._ai:A:.

; ‘ixsmzag-21,0;

‘ Speh __Nagaf,’ v%».——–A§¥r2 Road,
Ir’:r:fre”«~:j 452 061

¥’i_..i

, Réyaz.

Sic, ‘;”#i’joh’ammed Basheer;

A Ag;m;’.rréa§er, Rfe fi£c.§.6;’1,

‘ ‘=–._5anga¥c2re -~» 2.

Tm? 9.5. Sridézas” for R1)

1″ §_:res3, Afiaroad,
Kaaéasfgaéya,

….§.ES?@§’§§E?s§TS

THIS MFA {S FELEQ Uf’~§8ER SECTIQN 1233(3) C}? ME!

ACT, AGAINST THE JU{.?Gb*fEf§T AND AWARE DATES:

18.};§.29fl? PASSES
OF THE XIV fi.DDL.

EN MVC NS. ?55;’2Q€}? SN TH5 FILE
EUDCSE, COQRT SF SMALL CAQSES,

MEMBER; MACT, METRQPGQTAN AREA, –7″§3:;5{‘§s§§g§;§.C3RE,
(SCCH.N0-16}, PARTLY ALLQWING THE :<3;..::g:¥é«:*;~=1?;==,°i"zir:Q§s
FGP. CO?v%?ENSAT'IG?\£ Am sgsméa 5.632%-§A§\S"%;'2%§*!3E???*,G?-'
CGMPENSATIGN. "

This appeai coming onffsr !’§fe’ai3’§’%*:[§g’1t”;’%’sE~s_i ?:§.ay:,”‘€V%};e :€ea§.{:

deiivered the fofiowing: A _ A _ _

?etitia:1a:”s are t£1e_a: b:pe §E’a_{1ts. ‘C%ai§;n gietitéan ffieé by
them in MVC.N§.?”5’f~3/.03′.L_a{3a;.Er§$fQ?:5bé -riespcsrzdents, has been

aimwed irp’-pfart. ,*Rs;S’é83′,.Qj’€}Q /:’_ifieen awarded. B29

siatssvfésfijg’ §é§§i%;:”– t§2£==;&”~-:sa’:d ‘-aaéaré, this afipeaé fies been
p:’?:~’ef€-.s::’_rseEé:f§%?fé:{:%;:T:’§§’a=:§”§2’f éhe ameaint ta R3.3.a,3G,§88;’-i

‘§=’:;eVs’Vpe §~:sfiie::'{s have mt preferred am; apgeaé mt”

“3c§f$:s3:ahjéi:::i<;::—-«againgt the impasgned awaré pasaad $3;

_F'5§'%3:§€}§T4"§3L:CC¥:de!3t Ciaimg Tribzmaé. Hence, the arzéy min? fer

censééijgkrhtien E3 :

hvwhether the awaré gassed by we
Yriminai is just comperssatéen 1?

3. Learned ccansei far’ the appeiiani csniended that,

the mgs of éepeerzéency arrived at by ma trémmaé is

E

/7

meager. Beceaaed was a painter and;. ‘1wa s{“5’§a?f}s*§%r%g;

Rs..?S8,/»- per day or Rs.?,5@0,f- __p.er__;n¢r:t’h”éa’:§;j.§§’éz:2§::¢, ‘}%:_§§’e }.

ammmt awarded beéng not ‘=_j:§s;;¥:”~to??1$er:é&tViéEf;~,. ‘fie

evidence on recoref m::k”~.._V.be ‘:’a~a3ses:s ee§._’~~an:§ 3:252’

compensatmn may be award_ie&;..:_:tV.;§;as.é;asb.r§{f;;ttAé§ that, the
amoamt awardeé uhdefif’the}Lc:;)av§1ézé§vi£§pf:%a,l_heacis is aisa an

the %ewe:* side… V

4. E?é’r’}:c3:;i’i:’ré?:.;, :3e”aj;fr:éd.__§§o£i:i_sei’ fer ‘km 3.3′ resgsncfénfi

»» Ins-L:rar:z:}§a;j;’C:5?€;2pa%z~*;§ éL:b§fi’§’iié@ that the Tribzmai hag

§§ff’C.0¥%”:€ éf the éecaaseé, tééa

co:’re§::%:_!y’ 4’_:’e'<'§<5?1is persenai ans; fivéng axpezéses

r;v;o§é£réb’ati:>.:2«’to the farnééy, whéch regresents ibe

‘ ;i’o”s:3 sfv4’£;*%g;.a;e r:d_ency area heme, zha award passed is jag:

£.£§r:<a?§a.%i7é%:'f;§_aV§%;V Learned cmmsei gtzbmitteé that, the

arn*ea;:i'E;..Va§%¢aréefi iéfidéf cemsaniienaé fieaés represents the

%:0*r:::ect ametméz anti cengequefitéy :39 case far éizamase sf

'AA'i}z e'Aéward is mafia wt. Learned ceamseé submétted that,

hmithe award paasafi by the tribune: may be :.s$~he§c£ and the

a$pea§ may be éismfiswaé.

/T

5

‘5. Trimznai has met accepted the daim t%3a’4t.;..VV_t§§ £+2.V_

deceased was earning Rs.2SG,/’–% per day. It has _

income of the deceased being aw’ ski5%e;d~”–‘%–;a1’§*;9:s’%*:: at

P.s.4,59G;’- am, Camsiderétzg the auéxgbeiéfvéégéfidééitégw-L§?’V:.:;VT A’

the deceageé, ijém has be&Tn-.___deéiL:Vté{% tc:s:%}’9a’V;f:;1:;S;_V.V tifji§e

sersorsai expeases sf the dac§:::é}€ed.VVanié7’*§:f§j5e’: éézéy of
degendency has been 9.3. Sima
the post mortem report sh.Qv€éd. ia1gé”af’fuv§3»e’V’deceased as

’28’ and as :3-g3g}i5Vei.E:_£:£9;v:§;%é:2%*;’éé::ed {ha age as

’30’ year;, theiége Qf’vt4he-.;£5éc’g23sg–d has been censiéezraé as

33 years has been apgfied aréé t%;e

E953 cfg.’-ep1e;:daué::%}r’hé’s b°eéf*:: warked east at Rs.5,4$,5$9;’~.

‘ ; **$f ‘¥.’§fze.Va§;’év¢gf the de-ceaseé was sfiswn in we ciaim

pe§.t%t§V§’:2~’aVV:§1’&Vi?;£f3.. PW}; éa my avicfefice has atatefi

tfsat, #7: :;&35″éatE’:’%;2e 9? éeath, he: émsbarsd wa$ 2% ‘gears aifi.

thfa-.§re§S~e:s<amEnat§an she has afiméttefi fiéat, they have

–..§m*’i’-§p;>fc3§€%u::ed any evidence 59? waving the actisai age 3%

“–«:tV%: e”‘Tde<:eased. She has staieé 'mat, she was 8%: awave 8?

itéze age 9? her hagsbaséé at the time sf tfiéi? marriage.

k

/C

Atcerdéag ta hay, at 'me time 9? mamaga, :»;¥f§é"'=%z'_a;*$:__':ir:«%__

years aid and her husband wag 3 years ,~:e.:'j~§%§;5==é§ MEY

She has éerséed the guggestim": tfzaéat ,i:i§'e;f1!5é'ir*r2 é4¢¥'*a4:e%§§§é%, .'

' her husband was 38 years a§é..__.Ex.&§51?'_ §'s theT.';3€:i*;;t ;_3Ej:e%i:e§?%§

report am} it shcwss that, the c¥u'é7<:<e.'=_:V'_a's«:«_=.~u<r£ Vegas égbcat 28
'mars. Despite sash en §"e%:erd, the
tribunai has errorA1feaus3§'_ta:§~:ia.r': deceased as
33 years and 'tv§:«~<.2V' mzsEt§§!%e:* cf '15"
In the abseiéfiga c.~.'*:%z¥V:d 1f-2:*:'i:;e ragaydéng the age
of the 0%; recoré by the ciaémants,
the age Aéf».¥::fhe v§'e*€:;fe%.$r.eVsf§'::"a«:.*::_s"}"gefiected in the post marters":

repegfig 'efught f9'*5t2;§;§Jé war: taker: énts canséderatian. If the

tV§g«.ss _' éf :'3 fe"<:gaseé is taken as '.28' sr '.39', the mizétépiéer

Atfiat-j'__§sTA is *1?' in terms of the dacégim $5' the

' _ H€m"'i:=..§é ;;'§:.:';;-fi~:'r%'ae Cam: in the ewe ef Séafiifi %'§R§%'%A Affifi

"%" §;:"€:-&§§.ék%%§;s. ssgmx TRANS@QRT csapamnmg ma»

T. As§:m'%ER (a.A,. §2aa.34a3;'2aas 3.a.15.4.2o§9}. se, the

%.:3sis of dapensesécy being 35,9€3G;'~ §.a., when %'}'§i§§%§fi§§€§

VA ' ' §y '1?', the same warks mg: ta Rs.6,12,$9G;"~ as agaérzst

which, the trimnai has awarded R;s.S,4$,,39$;'~. fiance;

¥x

the céaémarsts are erztétéed to an aédEt§e:f;Ha1§ V:'V3§5j%E§. 'vA.¢f

Rs.?2.,Gfi0,/- unda? the head '£055 9? depenéeifigy'.

7. Qeceased has %eft behénd fzém ha f}s?;:f Ewe
and afifectien’. Thé “*v-.am.é§:!}f ‘*}_fv..»_TARs.6,88$/; awarded
thereunder #5 meager}=”§Vg§ ~ i’§d\§itéanaé sum sf

Rs.14§8Q$;’~ 3s’f$;qf’u:re§;% 15$ aa{~{%;’aJ§5?c:i?ez.§;…’E?1e;’mznc!er.

8. 7aT%%;€§fi:§;sf;§ :’3;ai:#xra5;’d.;a’e {3 gzraéts.-4-.5a* the head traaspertatéan,
§u;r:e:’axE =aundé§s§qi;’Eé§’*~::§:”+;::?wny exsefises at Rs.12,G$8/»»

csn$§der§r:§’§:%}:1e ‘ex%’ide7nsé er; recaré, is Enadeqvate. Eenca?

‘-§§rt%2’er ‘mm %1f “”F2§s .S,90§/- is reqairaé to be awarded

E%;’a§§%a:.::;%:$;ie;*’§”‘ the saia Eéditiéfi ta the camgensaflen by

t’§3e_ %:ih;;;éa’§;, éfzere wmfié be 3 just camgensatém §n favezsr

cf the §ét§t§enérs;a§pe§%a::ts.

the resifit, the ap§ea% Es afiswefi in par’: En

-~–;*rT€$5if¥€a§Ear; of the gzzégment ané awaré passes by fiistor

fiacazizéent Cfaims Yribuszaé, me agsgeiiarsts are has entifiaé

5