High Court Karnataka High Court

Smt Jayamma vs Smt Rajyalakshmi G on 13 December, 2010

Karnataka High Court
Smt Jayamma vs Smt Rajyalakshmi G on 13 December, 2010
Author: N.K.Patil And H.S.Kempanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 13TH DAY OF DECEMBER, 2010

:PRESENT:

THE HODPBLE IVIRJUSTICE N.K.pA1_frL-- f  A' 

AND

THE HOIWBLE MR.JUsT1c:}:.  'V, 

M.F.A. No. 11761'of2005  "

Between:

1. Smt. Jayamma,  _«
W/0. Late Marappa, ~ _ ' L 1, _
Aged about 33 years.  _  '

2. Manjula,   ,  
D/0. Late. iVIar§gippa~,   _V
Aged a13"out_,.'i.7 "yéars."--fj'.-- 

3. M. Kavitha, . V'  _  _ 
D/0. I;a14:e*Marappa, .-- V 
Agevd abdL1t '1.5year's. 

 *  . 4, ..fifafiT\1Fi,  'V  ..... _. v

' V. 3 S ,' 0.' Lat¢"1\/Earappa,

  Ag€'d.»§ib.O"'L1f§V  years.

A A  to 4 are minors,
"Rep:j'éSe.r{ted by their next friend
And Natural Guardian mother,

 .. _Appe~1iant No.1.

A '»-AiA1 are R/0. Karihobanahalli,
Haimangala Hobii,
Hiriyur Taluk,



Chitradurga. District.
....Appellants

(By Sri. Shivaprasad, Advocate)
And:

1. Smt. i2ajyalal<shrni.G,
C/o. Govinda Tajulu,
No.6--1-47, RTC Colony,
Near Nagarjuna Hospital,
VijayaWada--52O O07,   ._
Andra Pradesh. 1

2. United India Insurance Co;.,_Ltd., 
Regional Office, ' 
Canara Bank Building,

M.G.Road, _

Bangalore.  

Represented by its 

Branch Manager. V ,  
V  '-   «V " ....Respondents

(By std. adtoeate for R2;

Noticeito R1 dispensed’ ‘~\_’?l’/’Al.{L7i”1~'”V/O. dated 30/09/2010)

‘sasswsww

.§ll’l’1*1.is MFA.__is med U/s. 173(1) of MV Act against the

Juidgmgent and Av{fa’1″d’dated: 20/04/2005 passed in MVC No.
a 3509/2003 on the file of the learned v11 Addl. Judge, Court

‘ofgSrmall_’Cau_se–s and Member I\/iACT–3, Metropolitan Area,

._B’a’ngalor”e.,_(SCCH~3), partly allowing the ciairn petition for

corripensatio_ril’ and seeking enhancement of compensation.

~.Thg’s M.F.A. coming on for Hearing this day,

N,I_{. PATIL J, delivered the following:

/_ __,,,«

‘\.aJ

:JUDG MENT:

This appeal by the appellants is directed a_gai;n.sit*..the

impugned judgment and award dated

MVC No. 3609/2003 by the learned VIE Additional:Judge,” 2

Court of Small Causes and Member, Motor

Tribunal–3, Bangalore (SCCH’–3i)_., (hereinafter to as

Tribunal’ for short).

2. The Tribur;%:*~«:,.by and award has
awarded a sum of heads with
interest at fr.orlnr’ithe…..dlate of petition til}
payment, thiellappellants for a sum of
lhthleiideath the deceased Sri.
Marappa, in the V accident.

g_ brief,.th*e if the case are:

appelllan’t”‘No.l is the wife, appellant Nos. 2 to 4

‘the”rniln,orV:children of deceased Sri. Marappa. They filed a

pegtitionitibefore the Tribunal under section 166 of M.\/.

Act, clalirning compensation of ?12,00,000/–, on account of

ii the’-zieath of the deceased in the road traffic accident that

occurred on 22.6.2003 at about 1.50 p.m. near

95M

/, f.–‘___,_,,r-

The remaining sum of ?69,000/~ with accrued

interest shall be released in favour of the –apV;”3fe.1_}fant

Nos.1 to 3 in equal proportion, immediatelfi’

by the Insurer.

Office is directed to draw the