' V_V{B3:A'Sri.K.S.Narayana Swamy. Advocate)
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 13'?" DAY OF NOVE2MBER,4.f2,:('3'{:')_ 9,_
:PRESENT: '1 %u
THE I-ION'BLE MR. JUS'I_'ICE_ 4N.1«;;"1i*Aj'.j5:§_'~--.::: 1'
AND % % 4'
THE I-ION'BLE
M.F.A_.NO. I236:§4_.OPT_ 2066 A A
C/w. MFA~~..CROB_.3D2-.8,/2'00? 1N 4'
M.F'.A.NO._D1A2W§Q"?[2OO'(f),[§_£X[)
M.F.A.NO. 12V3i3f7v..OF f.2'DD6f}
BETWE1EN;,. 5;; ,_ '
1. S.r:3i;._ J'.ajrafi1.-;,ma
gw/o.' AL:-Am-2 si'a:va1:nga:ah._ '
Aged' about'-52Dye'a.fs";'.. ' '
2. S.N:ngaiafi, " V'
. _VAged?aDDuf.V M y.eé£'1'D.
9%
S,..ANa.gara}'L:2}"' """
_Ag§:d a~bDut 38 years.
. "ND's.,2 tQ"3 are the sons of
L_até- 1SEi'iva1i11gaiah.
arré: residents 0fKenna1u,
~~ Village, Kasaba Hobli,
Fa11davapL1ra Taluk.
...AppeIIams
V'{By' Sri. M.S.Rajendra Prasad. Advocate)
ix)
AND:
1. BR. Somashekar.
S/0. Bhadre gowda.
R/0. Kennaiu village.
Kasaba hobli.
Pandavapura T a] uk.
2. The Branch Manager.
National Insurance Co. L,td..
Branch Office at Prestige .' V
Shoppiriéi Complex.
Rarnaswamy Circle.
Mysore City.
' ._ f _ , ...Resp0ndent'.s
(By Sri.M.S.Rajenci1"a Pfasad. ;'.\_(:i*~;r<):.cateV"£':ir'i R1:
Sri. A.N.Krishna Swarny. Advocate 1'o«zj RS.§'}. _
This MFA ii$'_fi_]ed.'11/Sec _'1.78V[i) dfM.V Act against the
judgment 5 an-{iii 3.03.2006, passed in
MVC.N0.38'Q/2003. en'-.th"e file of the Member. Addi.1\/IACT.
S1*iran'g'a'1'5atna;, ailoxxxing 'V the claim petition for
compensation' Qijd 'S€€K'i_r'ig{.,.B1T!h£t11C€I11€f1't of compensation.
M.F.A.cRQia..33'8/'i2QQ:i_.i.. '
' -B.K;Sd'ni_1ashekar.
' '/'to.' .Bi-
S/0. Shivalingaiah, I
Aged about 42 years.
3. S.Nagaraju,
S/0. Shivalingaiah.
Aged about 39 years.
S1. Nos.1 to 3 are""ihfie.re'side1f;is'U"
of Kennalu Village. Kasaba H0b«l._i." V
Palidavapura Ta1u'k;* ' A' ' 2 " A
4. The i3'ra7n_eh.. V
Natioiiai _ii;_surar1ee*(,3orr: pany I§i.d..
B--r-aI1eh . _Oi'i"i1-;e.. aii--».P1'ie_siige. ..Shdppi n g
{COI1'1pV"lB'X.,v Ramaswamy Circle.
Mysore City.-, " ' '
* " ' _ A' ...Resp0ndem'.s
(By Sri. K';S_.Na1'ayar1a Swaniy. Advocate for R1 to R3;
Sri A.N.Krishr1a.Swa'my;" Advocate for R4]
. . . . . ****
V' V A. is filed by the Cross Objector under
~Oid__er X«I;:i-.RuI;'e"22 of the Code of Civil Procedure praying to
Se'; aside fii¢'JL1dgH1€I1i and Award dated 3.3.2006 passed in
M.V'.C.=[No*.389 of 2003 on the file of the Additional IVIACT.
' Srirarr.ga;;)at11a.
The MFA and MFACROB. Coming on for hearing, this
day. N.Ananda, J., delivered ihefollowingz
N, .
JUDGMENT
The MFA is filed by the claimants for e11y.ha_z’zctiemeyiityy
of compensation and modification of the award ‘to’~i”asi_en _
the liability on the insurance
Objection No.338/2007 isfiled l5yFt*he if-3,
aside the impugned of
compensation and the insurance
Company. h l l
2. Swamy,
learned Sri.M . S. Rajenclra.
Prasad, ‘for insured and Sri. AN.
Krishna counsel for insurance
C5″”‘i1.’13:Ei,lA’13’ T l …… ..
.$v.”.y’i’hevTribuna1 has held that the claimants have
‘failed toufiroyelthat at the time of accident, the deceased
was ..travelling as loader of the lorry involved in the
accident. This finding is contrary to the evidence on
record. The evidence of the first claimant that the
3/\;,} J/\.«a_,3~v~¢l'(I\..
deceased was travelling as a loader of the lorry involved
in the accident has not been controverted.
also given evidence corroborating the .
The evidence of PW2 has__….n_ot ”
controverted. Therefore, we hold.«tha.t;*~
travelling as a loader o’1:l_’V:t:–;i.g loriv
accident. l
4. From the of the Policy filed
by the Insurance_ 7;?/hat the insured
had paid cover the risk of seven
ernp1C_Jyleels;cA that the Insurance
Conipvanélz is l pensation.
.5. ll§Egard.i.ngA”qua:ntum:- it is not in dispute that
l first”lclairnarit’,”lis the mother of the deceased, she
i’l&l3:out. 58 years at the time of accident.
‘ilhereff:>re,lALaccording to the judgment of the Supreme
.eC;ourt’=—iin Sarla Verma’s case, appropriate multiplier
‘~_w”ou’1d be *9: N? <2
/Gas
The T ribunalfldetermined the income of deceased
at Rs.3.000/– per month. The deceased was ag_ed_i'a]:)o_ut
24 years at the time of accident and he was
energetic. The accident took_i~pl.ace
Having regard to the facts and1_A_circLimst.a'1ices}-niwe
determine the income of t1ie.._deVceased_ at_VRs.3;_V5'GO,"¥ per» '
month. The motherof the only recognized
dependent. Therefore, we the income of
the deceased living expenses.
Thus. iidiapendency would be X 9). In addition to this, to a sum of Rs.l0.000/-
tOW8l_’dS 0f.c’–es’tatet Rs.l0.000/- towards medical
expeni,ses;= transpo1’t’ation charges and funeral expenses,
Rs.10,000/~ towards loss of love and
affectioixi’ j.I:Ar1 ail. claimants are entitled to compensation
Atoms.-2f19.o00/M.
In the result, we pass the following:
N A ‘
ORDER
The appeai filed by claimants and Cross
are accepted in part. The impugned awardyiis mo’Ci’ifie:3,” .
Compensation of Rs.2,55.000/– det.erniir1e’d”””
is reduced to Rs.2,i9.000:}’:.
respondents 1 and 2 nan:-<:;41"y..V_ins1".'ireciV_and'1ri'su;"er is'W
joint and several. said"'com'pensat'ion..shalt carry
interest. at 60/0 per of petition.
Parties are it
Out7 by this Court,
the de'pogsit.ed by the Insurance
from the cornpensation as
determined b:'y't.i1isA"vCo'urt. Out. of the remaining sum.
the amoiintv shali be invested in the name of
deceased in Fixed Deposit for three years. and
shall reniewed thereafter. The remaining 30% shall
.. be paidto the mother of deceased.
]\,;'.