High Court Karnataka High Court

Smt Indrani vs The Secretary St John’S School on 18 November, 2010

Karnataka High Court
Smt Indrani vs The Secretary St John’S School on 18 November, 2010
Author: N.K.Patil And H.S.Kempanna
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 18" DAY OF NOVEMB'1'i;-Ru.4':2C5:1f1j"' 

PRESENTW-_ N
THE HONBLE MR. JUDTICE    "
THE HON'BLE 

M_\_/1.

=M.F.A.~N'O--. z;68'_5;,2Db6tI$/11':
M.F.A.No.5463/:a0g_z§[1\zrv}*    D

BETVV ...__EE.I\E.:   

1. SM}.'.INDRANI'q  ,_ 
W/OI;-.A'I'EVG'._RA.MA£2HANDRA
;'AGE: 60'-YEARS '
"  QCC  MAID' 3E...::2_vANT

  SR1' ~AN.AI~s.DA

 RAMACHANDRA

.  ' AG1::;"Djn{;2DI:YEARs
 o_0c:_.r;=:ooL1E

 3. SRfYA£'ANGOVAN

A  S/O LATE G RAMACHANDRA

H  _,-'AGE: 40 YEARS

OCC: COOLIE

V' ""4. SMT SHAKUNTHALA

W/O SUBRAMANI
AGE: 37 YEARS
OCC: HOUSE WIF



M3' 

5. SMT GEETHA
W/ O RAVIKUMAR
AGE: 35 YEARS
OCC: HOUSE WIFE

6. SRI MURUGE
S/O LATE G RAMACHANDRA
AGE: 33 YEARS
OCC: COOLIE

7. SR1 SAMPATH  
S/O LATE G RAMACHANDRA '
AGE: 43 YEARS * ._
OCC: COOLIE

RESIDING AT NOLTC', 45* I\_i!.'AVG'"I'1".T..__1"~'?.O';'S1Z_),
KALYANA NAGAR, 'M_UDA1.,:=BAL_YA_  " .
BANGALORE - 72,     * Ln, APPELLANTIS

[BY SRI.SUR';%?SEf.LII/IV LATU=iR"i  'V 
AND: 

1. THES,ECRE'rARy'-- _  '
ST.JOH~N'S-SCHO'OL'«...V
No.4, PAPAREDDY PALYA

_~ 1*~1AGARAEAv'I 2..N.P. STAGE

'S'BANGALG_RE M 72

 9I'HE'  MANAGER

3 NEW' INDIA ASSURANCE CO. LTD,

'-...UNI_'I"1'.I3jUAILDING, MISSION ROAD.
BANGALORE -- 27. ...RESPONDENTS

., '{SY...SR1".A.N.KR1SHNA SWAMY -- adv. FOR R2,
*  NOTICE TO R4 DISPENSED WITH V/O DATED 23.10.10)

THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT

I  'AGAINST THE JUDGMENT AND AWARD DATED 22.11.2005

PASSED IN MVC NO2262/OI ON THE FILE OF THE XI
ADDL. JUDGE, MEMBER, IVIACT~7, COURT OF SMALL
CAUSES, METROPOLITAN AREA, BANGALORE [SCCH~--12],
PARTLY ALLOVVING THE CLAIM PETITION FOR

___,f,~¢v



3

COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION WITH INTEREST AT 12% PA. 

M.F.A.NO.-4685/2006{IVIV}

BETWEEN:

THE NEW INDIA ASSURANCE cO,"LT'D;,~ I 
REGIONAL OFFICE, UNITY BU1I,DINc_g~ .. 

MISSION ROAD, V  _
BANGALORE--560 O27   V

BY ITS DULY CONSTITUTED ATTORNEY.

(BY SRI.C.R.RAVISHANKAR --«..ADi.%_;_'; 

AND:

1. SMT INDR.AN.1_

AGED A;BOjm'VeQ°yEiARS    "
W/O5-LATF,  RAMAQILAN-DRA  A

smAAm   
AGED ABOU'-1742   '

S/O LATE 'RAMAOEEENDRA

3. _ SR1 YALANOOVANI"
..  AGED ABOUT 40 YEARS
'S:/SO IATE G RAMACHANDRA

I '"  SIIAKUNTHALA
*  S«AO«ED_AI3'OUT 37 YEARS

.53' '

I ' w/O SDBRAMANI

 GEETHA
AGED ABOUT 35 YEARS

 ,  'gw/O RAVIKUMAR

  SR1 MURUGA

AGED ABOUT 33 YEARS
S/ O LATE G RAMACHANDRA

SRI SAMPATH
AGED ABOUT 43 YEARS
S/ O LATE G RAIVIACHANDRA

A44,"

,5" .as»«--»"""

if

.;IAPREEIANT



4

ALL ARE RESIDING AT NO '10, 47" MAIN ROAD,
KALYANA NAGAR, MUDALAPALYA
BANGALORE --~ 560 072

8. THE SECRETARY
ST.JOHN'S ScI~IooL
No.4, PAPA REDDY PALYA
NAGARBAVI II STAGE 1      
I3ANGALoRE--560 072  .,.-RESI>oN.DENTS-AIL§__ 

(BY SRI.S.S.MUIIIIANNARI3A-'ADV.     
SRLSURESII M LATUR -- ADV,_F{)R R~ lv__TO._R'-_7}  " 

THIS MFA IS FILED UNDER_SE_cT_1oN 1I'3{1] of' MV ACT
AGAINST THE JUDGMENT AND 'AWARD DATED '22. 1 1.2005
PASSED IN MVC NO."29Q62/"-01i_ON'*--TPIE) FILE OF THE XI
ADDL. JUDGE, MEMBER, 'QOURT OF SMALL
CAUSES, METROPOLITAN. BANGALORE (SCCH~12},
AWARDING   *_-.cOMREN:SATIoN.V 331,418,600/-- WITH
INTEREST 4@l-.,V6%>"'P_.A., FROM '_I'.H:L'.V DATE OF PETITION TILL

  

THESE A,IéPEjALS--..I5;'oNIINO oN FOR ADMISSION TRIS
DAY, N.K;I>_ATIL  DE»LI\g7SERED THE FOLLOWING:--

  JUDGMENT

appeals are by the claimants and

.ir’IlSIA1re1-T””;e_S1O;eOtively against the very Same judgment

and “?Il?Vé1i:d dated 22.11.2005 passed in MVC

No..4226’2/2001 on the file of the XI Addl. Judge,

“”T§\/lefhber, MACTAT, Court of Small Causes, Metropolitan

ll WArea, Bangalore [SCCH–12) (hereinafter referred to as

‘Tribunal’ for Short).

2. The brief facg of the Case are as follows :-

fl_,_,,,.,w-wv
o——‘”””/–/m¢t

The claimants are the wife and children of the

deceased-SriRamachandra. They filed the claim” j_:j:.eti.tion

under Section 166 of the MV Act claiming _

against the insurance company and of

offending Vehicle, contending i:hat_-‘at?

on 12.12.2000 when the=.__decea.sed fond’

Amaravathi 3*” main Van
bearing No.KA 05 and negligent
manner and Due to
which, siistained fracture of
both ‘left__ hand, taken treatment in
Gayathri-. shifted to Victoria hospital

he too’h-.treatIr1ent from 14.12.2000 to 17.2.2001.

forvilltivgo Trnontvhs and then admitted to Victoria hospital

from 2.4.2001 for treatment of the said

inj’uries:,A.b’uit in spite of giving treatment, he succumbed

to the injuries on 10.4.2001. They further claimed that,

“deceased was hale and healthy, doing cooiie work,

“learning ?3.000/- p.111. and contributing the same to the

family. He was the sole bread winner in the family. On

account of his untimely death, the claimants are facing

:7?

./ J5

severe social and economic problems. The Tribunal

taking into consideration all these factors, perusing_Vthe

oral and documentary evidence and other ;’materija1:,,,g1:,_

record, awarded compensation of

interest at 6% p.a. from the

realisation. Both the claimar1tsl’~ar1dVtlilelliiigurer

being satisfied with the llofégmjbensation
awarded by the felt, ri’e=ccssi.tated to file the

instant appeals-. _

3. hejaro..,._th.e illearneld counsel for the
claim’ant_sandthealearnedicounsel for the insurer for a
considerablle

4;. Afte’r-.._.l}:1:earing the learned counsel for the

careful evaluation of the material on

the judgment and award of the

Tribiinal,”vvhat emerges is that, there is no dispute

regarding the occurrence of the accident, the negligence

lllofllthe driver of the offending vehicle and the resultant

V Mdeath of the deceased. Further, there is also no dispute

regarding the age and occupation of the deceased. The

Tribunal has rightly assessed the income of the

A ,,,,,, ,,…_~–»«-/”””

Z We

deceased at 332.400/– pm. and we accept the same. But,

it has erred in deducting 50% towards his personal

expenses out of his monthly income and :.t1l.€

wrong multiplier of 9. Therefore, we hp

towards his personal expensesIfrointtzeé’n1’onthly’incoJne

and arrive at the net income which” comes ‘VVto_?1,l3OO,’_3″2

pm and as the deceased lvvyears, the
appropriate rriultiplyige-.._i..”:’* it 5, as per
Sarla Verma’s.case hence, we re«~
determine4.tlie of dependency
at __l–2fxW5] as against $1,293,600/~
awarded. We enhance the compensation

awarded btr ‘th_Ve’Tr1lounal towards loss of consortium to

against ?5,000/–; 310,000/~ towards loss

.of’._estat”g’/.Vl.as;’against $3,000/– and ?1o,ooo/» towards

transp-ortation of dead body, funeral and obsequies

‘erigpensles as against $3,000/– and $10,000/~ towards

lhrnedlical expenses as against €3,000/«~. In all, the

it “appellants are entitled to total compensation of

?i,36,000/~ as against ?1/18,600/– awarded by the

8
Tribunal. The breakup of the compensation is as

follows 2m

1. Towards loss of dependency .

2. Towards medieai expenses

3. Towards loss of consortium A’;

4. Towards loss of estate ‘ V _V T

5. Towards transportation of-dea.d”b_ody’, ~v..i?..l..v’i’J,O00/–
funeral and obsequies e.xpense_$w.vVp

i”1,36,000/~

Total

The is by a sum of
%12,éo0,e’-i.

lforvv reasons, the appea1mi\/[FA

Viiled___ioy,the insurer is allowed in part and

T jtiie appea:!MFA 5466/2006 filed by the Claimants is

The impugned judgment and award of the

Trilbtinaelhdated 22.11.2005 passed in MVC NO.71/2002

x.isi””~«_.rnodified. The claimants are entitled to the

leompensation of ?l,36,000/« with interest at 6% pa.

from the date of the petition till realisation as against

?l,48,60O/«M.

The insurer is hereby directed to deposit the

remaining compensation with interest at 6% vp;’a_:.uVfrorn

the date of petition till the date of

period of four weeks from the date of recciptiof of.

this judgment and award.

In View of reduction in-._ comp=ensat.i_on..3 the”

apportionment and the of dud-islo._ursement of
compensation made” A ’17rit3;ii,n’a*1Vi[v”gets_ proportionately
reduced. ”

The if the insurer shall
betransnufiedtotheffidbunalfinthuddr

is d–ire’cgte-d.”‘to44draw the award, accordingly.

…..

JUDGE

Sd/~
JUDGE

rs