High Court Karnataka High Court

Smt Lakkamma W/O Late Narasappa vs A Ravi on 17 December, 2009

Karnataka High Court
Smt Lakkamma W/O Late Narasappa vs A Ravi on 17 December, 2009
Author: N.K.Patil And Gowda
 _ (BY SR} uNE'.~ :4. L:£i:nz.:§HA;§::{AR, ABVQCATEJ

115 THE man man? or maxgram AT nanemans
DATES THIS THE» 17th DAY 01:' DECEMBER 
PRESENT _ '   
THE H{)N'BL%3f; MR. JUSTICE N.K.?a.T§i;::V.V,   L.

AND

THE HONBLE MR.JUS'I"ICE B. SREEiVH.VAS}3§3-"'.5<:AI)I:}xi'
V! I LI» 1): 3 .

X.ll...l 1$£$3'h.£3-32~.J£.§ 11$,

AGE§i):~ :'39.AYk:'-_FiKiE;:,;.  2 
R[AT NO.4;"3?€D c:R<::3s',~..«_
:8'-1' M';éIN--_, 'S:.i:fi;;a:'§':;;ieP:i'L7i;a«, ' '
YESHAWANTAPLTREKV,   "
BANGALORE 5-« 5.50 622, 

 =    A1~'P§:1LLAI\£'§'

1'; ._A.;.__b:A'v';,"*_~.., ._ 
swag,' r¢A{;,41?, 2&9 CROSS,
KAVEEH r~é.,£g'<;AR, R31'. NAGAR ?t'}$'§'I',
fiAN'GA.;,.s:3RE --« 560 03:2.

 .. (QWNER 019' THE VEHICLE}.

  :2-..  l\'r3§,'S. GRIENTAL INSURANCE (:0. iim,

'YATIRAJ BUILDING, NO.10{}, 1% FLGGR',

_..j11T-3 LTRUSS, SAMPIGE Rflfisl},
MALLESHWARAM,
F-§AN(}ALORFl ~ Sfif) (303.

HNSURERL
.uRES?GNDENTS

{BY SR3 A. N' KR¥SHNASWA Y. ELDVGCATE FQR R2;
NOT§€E T'-I) R1 BISFEN E313 WITH V.O.Dt.16.1(}.0€)}

/WM



01} aC:C'I.":t1.1I).t of 1:316: swam i::zj1.2riz:~s sustained in the

accident, one Hanumantttarayappa, died an the 

appaflant, who is the szzzother of éccreascci, had figiéti:

petition against 111:? respondents seeking v.2f£3|._T1Vi):'t3l§;SrE%ii{}_fi Zdf  

Ii’s.22,7iS,{}{)Gl – 0:1 acrmfiurxt ofcieath 1Ti§§’.{$4′ E$;3iE_7Vi1i”th$

that occmfed on 31.12.2003 ai;;§+;b:3ut«9.V{§ti3 fl1&”;2«§aI:aeV

of H16: appellasiet that tltuéz dec:éasr;?{:1 m”1fi:;uf1″‘imi1, é’gr:(imabc~ut
2:3 ycars as on the tiam Q1’ acaéiiienii; a1\§.(§.”WaS ‘ikforitjxzg as a
Servjm: Er1g3,s1m=:r at ‘I’ifCI1JL”1%)-é_”‘*.7’I§%.it:!-231 :AL_!.1’::Ii0A£1s§éd_ Services an a

monthly was tin: only

bz”cadwij2gn€:.° L:-fVt11§”:~ ~ .. ‘

4. ‘§u’V}:xe:_ sai£§ hat} Crctfllt”: 21 p befbxoe 1:116

V. {$3.1 x06′-5 2305. The Tfibunai an assessment

s;)f’v:;Zv3I{*iVlvE1.f}V’vEZi’&i..§L”s€;:}:1i”!;£’CI1i£E!1′}? evidence and «;>t13r::r material available

er”z1i §fle.=:; imccmt at’ ciecc.-aged at Rs.3,(}QO[– p.m.,

–V aflevééd iiye petitimn in par: and awarded compensafiofi

” F£a7_2,i3,{}{)O/– under difiisrent heads with intamst at ma

.’ :%;:Vt:e”c:'”50,»a pa. from the date of petitian :33; the date of deposit

Thé appfiflazzi, being dissaiisficd with the quantum 01″

U Cemgensmfion awatdttd by the Tribunal, has pmsenftfid this

agpeai Sfifikifig enhanceme: 1; ~:.:»fco133pe1:sati::313.

if
I

E

n.-……»’–»-«~—°~”-“‘”‘-“””

5. W3 have heard the Ieaxned colmsei £31′

learned emztnscl fir-r the insmance Cefizpany K V’

Iength of time.

66 Aficr careful perusal»::>i_’ the «imfittgned.ji;§ige=:i:::11=:i::f’E:. V L’

award, it emerges that, the has éfinr in
afisassizlg the inceme of Rfig.3,000/ —
per month to determine loss Cf
dependency. i:hft’jl{i€C€aSC{i was aged
amund 25 and it is the case

of appellant ti-:.=.: cEé::a__s::%cI_’ was we-rki.I1g as a Service
Enginefir £:én_ 23 Rs.4,800/ – per month. The

incexng. .91′ Adefjeaéeé assessed by the Tribunai at

R’s«.3″.’@(«:3€)5/’¥– mofi?.H«is on the lower side. The accident

* “year 2003. Having xegartl to thc age,

c::cci:pati0:1.&xp\E:’ien<:e as referred above, WC can safely

'assess €h§é'L.inconae of deceased at Es.4,0{){}/-« par mcmfll, to

A '*'i!_1e ends of justice. As the deceased was a bachelfir,

' 5€$3ré of the -game is deducted towands his personal expenses.

u Tzibunai has adopted '1 1' muifiplier having regard to the

age art" the mother :1-ffllc-2 decrrzzased, 55 years as 9:: the date of

accident, Accsgting the same, We redetermine the

'_m"___dMbm__,,……_m_.m.a..s

zrompensaiian towaxfis £3 af deperzderzcy by iajqizag the

5

income of Rs.4,0a:::/» per month at a sum 0f Rs.2,54gf)m;«

{RS.;?,Qf3’O,’-X 32X 22 j.

‘3’” The Tribunal is not

cempensation under the ce3nventi§}na.l_ h§:ads.’: ”

having regard to the: facts é€|Ii€i>J’£’§.I'(311I1’11~.;3-At£3;.’£}C£3E?: éasé, as *

stated supra, we deem it fit ‘(as a sVi1:11’Vt>§’V-1Rs;;I30,VV()(3(}]~

tgwaitis I033 ofestafe, afsum ‘ 5935 Of

form and cyjfeciion I and a-I’ [– towanis

trarzsporiafian “_’ V apjpellam; is

zentitlrssé as o1’Rgv;3”;04,0o0;~.

8. facts and circumstances, as

siated _aa}:)c>v£::L;”-.tJ:it1 .ag:;;>éa.1 aiicswed in part. The imgugncd.

and on Gfim August 2095 by the

:V’r¢1fizg.3144/2004 is hereby madiiied and the

(ij ‘ Loss (}fd4′:*f}€I1d€’:I1C}7
” [}é’s.2§D6,?~ .2: £29.: 1 2]: ii’s.2,6~”i,(}€}(}/ ~

{ii} Less cf estate : Rs.2Q,(°}0(‘)[ –

(iii) Lass ozfbvfi and Vafiiscticn : Rs.1Q,0%,(»

(iv) Transpoztatian and
funeral expensas : Rs.10,{}0’O/~

jg ¢_.,_.wn……_v
:2′

5″

TUTAL : Rs.3,04,G0fii-

9 Thus, appellant is entitled to tatal compcnsatiicsn af

Rs.3,Ci4,0{)()/~ as against R:s.2,13,000[- awa;wc1¢,g:1′ –r§y–“%j”w;i:eV.

Txibunai. The enhanced cemiacnsation of Rs.91,iH_}:3f

interest 34; 6% per annum iirmm the daiié bf gxctitien

of malisatign.

‘Hm second respondent~§z3§;1¥i*a11ce V

ta; deposit the enhanced “w§tI1 aéérueézié interest
at 6%: pa. Wifl11n’ a firgm the date: of

mcczipt cf copy eff.

Gfit ” fifiizapcnsation, a sum 91′
Rs.50,o0§:»gV- with interest $1131} be deposited in

the name ¢:s:ta””‘t7£j:: in any of the Nafionafised er

V’ Rank pmiod of five years, ztncwahie by

f;lI3é¥)fl;iti3″ with permissism 13:11′ her it} withdraw the

agmed mtgiégsi’ pexisdicaliy,

‘I’ha:_ i*emaining enhanced compensation of Rs.41,G(}Ci[~

V ‘:%7iE’*Tifi’;”.}4§u;TE)§)0I§Li€)I1af£f intereat, shall be released in favzzsur 9f the

V. apficllant, immeéiately an cifipusit by the getond r&spm1de11t-

‘4 insurance {f4:smpa1:.y,

/

7

Qfiicc is dimsted tr.) draw the awar-:1 accordingly, 2

Sd/~_i:Lifi3 i,

Rkkf~

.3fi Sdf; E;iWM,