High Court Karnataka High Court

Smt Geetha vs Oriental Assurance Co Ltd on 9 February, 2009

Karnataka High Court
Smt Geetha vs Oriental Assurance Co Ltd on 9 February, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 08'~"DAY 012 FEBRUAR? 2o§;9%   T  Q    

BEFORE.

THE HON'BLE MR. JUST}.'CI§, mama BYEa;x «R%Ei)1)X?   * .

MISCELLANEOUS FIRST  1§o.m713F2<;o7 (MV)
BETWEEN:   %% ; %   F A

1. Srnt.Guc[ha,  
WfoR.avi k1.;2r1:1;.TVL»V."  2;  "  
2. R- s..,au.;,.;:A.,,;;.;;,._.%%     % A

3. R. s%5»yetha,k6y.§;gArgA     
Die   . 

 _ 4. C V'

- A C';~h£3»xrd¢g::~yvda, 

' _"Sio C}ji!:k«apur__asa1e

5.'  Si:it.  61 years
V~L'o Ghcwdashetty

*  A.  2 and 3 are minors
 , _Ré:presented by their mether &
 haiural guardian Sml. Geetha, R}

 All Residing at Nu. 6861A
1" Main, Vijayanandanagara

6



(By Shri. Shfipad V Shaslri, Ad vacate)
AND:  

1. Orimial Assuranca Company' 
Limited? DO XII  
Jayalakshmi Mansions __
2nd Floor, 100156 J
Dr. Rajkumar Road
Bangalore-560 (H0
By its Managcr  

2. Ranjii '    
Sic K. G.G9p.§la1;rishna.V  '. %  
Residing".a!Ni :. 6S5 "  

}"Mz;1in Roaii;vB,..;<;.N'::gué'r~a__ -- '

Bangalomgefiéo 022  ,.  '  RESPONDENTS

(By Slgrifi A. Advucaie for Rcspondtsni N0. 1,

” ‘~N_otic!: Elesggndent’ 2 dispensed with)

3R#***

._ First Appeal is filed under Section
l73(i»)u_ of rim Motor Vehicles Act aging: the judgement and

award 02.02.2007 passed in MVC. Na- l0OL=’2006 on the

fila of the. 14″‘ Additiona} Judge, Member, Motor Accidents

V. I *J;!aimsTribut1a1, Court at’ Small Causes. Metropolitan Area,

‘ ” Bangalaie, partly allowing thc claim pctition for compenmticm
‘ “a’nd~?:tc,

3

3. The Tribunal has ncgatcd the salary uihv;

dtzacteaseci that was pmduccd to establish may

Rs.8,000i- per month, as a

mainly an the gmund that lhcauihor «Sf. Vriuji’

examined as a witness- in adopi
Rs.S,000;’– as the or; this gmund
that sinus the ii cuuld be
prasumcti lhzfl a’ of Rs.5{){)0/- 3 per
per annum as
being applied the multiplier of ‘I 5’ in

awarding th%锑i:a;§s rgfloés iiependency at R:s.6,7 5,0003-. While

.’ V. “ih¢V’»’if;bt§i1a1″}1aAs consider the possibiiity of the deceased

receiving higher salary ever 3 period 0? time.

T1A1é”-furf.;§*iea’~§§£§aiieniiun that thc dwczased was 32 and not 35, am the:

‘B:+:;::»i__:; (fiat: considering Ihtt age uf his parents, his age could be

as 35 is yet-.1 another infirmity on which the present. appeal is

Tileal.

é

While the counsel for the Iespomienls would

the appeal.

The above two grounds

The reasoning of the tribunal oiahiizc al:;ovt:

sustained.

4- The _ of the salary
certificate l!1:’omtV:.laim and the tribunal
could no{ salary at Rs.S,000f- per
month The accidont

was of [ho yoéir oannol be said that a person working

. V2i’o”:§o;$¢3rvié§c:s{y was earning oniy Rs.5,G00!-. The

ihemibre, safely be accepted, in which

V VV _ evtzfit, tho ‘an§’iual income ought to be taken at Rs.96,0{)0:’- and

.4 .o,.’§1R¢:r.”dcfli:o.ling R~.~;.24,000f–, the same: ought to be adopted for

-‘ the dependency. The age: of the doccascd as reflccled

{he records would be the age furnished without an ulterior

motives of soaking enhanced compensation . There is no reason

8

RV

why the same ought not to be applied, in \Nhi£?;!’}., t!::’sfl’¢:.’.g I”£’i..L,:’ the

multipiicr would be ‘I6’.

Hcsnoc, the appeal is allowed. are

an mhanccd wmpcnsaiiuli ‘ Rs. i
R:s.24,0-‘3{)xl6)wi[h inlet:-;s£V_Aa£ ‘6’”3£?i{ vibe date of
claim till the date 01′ paymt§htj;’ A z