High Court Karnataka High Court

Smt M B Nalina vs Sri Venkatesh Naidu on 7 August, 2009

Karnataka High Court
Smt M B Nalina vs Sri Venkatesh Naidu on 7 August, 2009
Author: Manjula Chellur Gowda
IN THE HIGH COURT OF' KARNATAKA, BANGEXLORE
DATED 'I'H¥S THE '?TH DAY OF AU{}US'f', 

PR ESENT

THE HQNBLE MRS. JUSTICE MANJULA-.CPIE,Li;ijR  %  

AND"

THE 1-mwam MR. JUSTICE§i.__$1? EENiVASE ::?;G€¢ii~fiA' 

MISCELLANEOUS FIRSTEAPPEAVL 'NO.7.9§  '" '

BETWEEN :

1. 31111:. M. B. Na1ina  ' __ -
Aged a¥3o1;11';_37 years  '

we was K:   %  

2.   " V'
 ged é%}_Q1it';$,6 'y;far§ . _'
 0' Lathe   Murthy

3.  " 
; ' Aged abautll years

~  9110 Late   Murthy

  1:103. 2 and 3 are
' Rfqamsented by their

  Mcthafaizé Natural Guaxtiian

Sr,1i.L'i'y'I; B. Nalina, 1*' apfxllant
  residing at N'0.355[ 16

" }F_*'3~Cmss, Lakshmipura
Gfivigumm Extension

1. Ba{1ga1ore----56{} 019  APiF'ELLA?§'FS

(83; Sri. R. Krishna Raddy, Advocate)



'\'\§'m:;, ' I?

ix.)

AND:

v Sri. Venkatash Naidu, Major

S/o Sri. Ranumantha Naidu
Residing at No.31, Vidyapeeia

Banashankari I Stage 
Ba:1ga1o1"e--56O 050 =

The New india Assurance 

Cempany Limited  
No.41/2A, Nithyanandanagar _
Mysore Roaei, Nayandahalli ,  "_
Baflgalore '   f     
Rcgaresented by Bréiicli Maj1aiger' I  

Sn". 8. J. 1?r;L.1;ash:,"Majo§ "  _
S[oSn'.;Lii1:fi3EJ'a;'éi_ah  
Residjjzsgat 1'9_1a;_hax'¢er;'R.0afi  V
13¢;}.ui., Naggman.ga3a'.'Tamk; '
Max;dya.VAD"ist:§c:t ,  " 

 Lt?,d.,
PQB.  Rpad 
Mandya Town, Kvlanéya District

_RepIfi'Sent:2d_'::_y its Bianch Manager

   %%%%% --« =

Tfigaé about '?(} years

  TS','--.(»>'1§itf; Jaware Gowda
¢§<"esid;ing' No.355/ 16

 1"  Lakshmipura
 Gsgwipaaiam. Extension

Ba1:ggaiore--560 019 RES?ONDEN'§'S

{By Sri. R. Rajagopalan, Advocattz for Respondent no.2}

. V’ ~{.E§ri. ‘1’.P’. Rajendfa Kumar Sungal fer Regponcient no.3)
(Re$p<::n.de;:1ts 1103.4 and 5 are served}
7 { Respondent no. 1 service hald sufficiant)

wfrkfr

This MFA is filed under section 173(1) Act
against the éudgmcnt and Award dated 28.'7.2{)(_)i3. Vpasgcéz in
me No. 2186/2003 on the file of XIX A«3.d1.'*r–,_;and

Member MACT, Metxopolitan Area, Bangaioye V
partly allowing the claim pctitiqp for :c0'mpt;t1sati'– An __a:'1:3»

seeking enhancement of cc3mpct;.'sati{)nz «_

This MFA comm' g on for t}1}£ s_–.c1ay, 2
CHELLUR J. delivered. thc.i'o1l9wi11g:._ ' V 1 % _

'
T his appeal and Award in
MVC No.21a6j;;200:§::' 'at Bangalore.

2., to the filing of the
pzcssm: .

of one deccaseé K. Narasimha
5:. 3 am the children of dccttased

Deceased Narasimha Murthy was aged

A at the time of the accident. He was Working

2 a:;:S VV’;§’fi:;.,io1′”:'”f3:1ginccr at KPTCL zhrawiug a salaxy cf

‘u¥<?s.1£*5,.f}6'(§/~ at the me cf his death, According to me

AA ; cfippéfisants he had another 15 years of scrvicc and was the

VV "'ucly bread earner of the: famiiy.

611 17.2.2093 the deccasezi was travcliing in 3 Toyota

Quaiis bearing I2c.KA~OS~MA~2543 from Knnigal ta

Bangalore 013: N21-i. 48. The said Qua-111$ driven by . ité '«:3._1*ivc:r

met with an accident as it cofiided with anQfl:;c:"'A §':~'?N."f
5526 at Majjige Lakkammana;aa.}yia.__ln t_':1é:"'sai£_:i ,éi€:citi¢3nt, I:'1c_

died at the spot éue to fatal inj§i;i€:$g;" T

a claim petition was

Rs.25,0(},00O/~ for the éeceased
Narasimha M1.1rthy.V _A AL 2 A H

3. T136 matter i.;*;Spondents who are

the “f}1%%v”:L£%?0′–~vé$hjc1es involved’ in the

of the entire material

111ti§;3;;3.xtV:zai§;*V negligence against thf: driver of

tl:e.V’i’oyc;§fia Aée-t1€:«1″‘..<iix*e:cteci the insumd and the insumr

"!<:;'p;€i3=' tin; comfjéhfiéttion awarded. We need not make

V as the opini-311 0f the Tribunal has reached

" as actionable negligencfz of the driver of the

oflisjfiing Velxiclc.

3″”

:3, Then coming ta the: quesfimn of quantum of
compensation, the 15* appellazit was examined as raw; arm

thrcaugh her $c:vem1 dccuments were market?” So far as

dependency anti the relationship bctween the dc(;géa$é:i_ and

the appellant — Ex.P–? ratien care’: was pmd_rg4éé{§–§

fit) serious dispute regarding the same.

Manager Of BESCOM, was

nature: of work, salary detaii3; ‘
Narasimha Murthy at KP’rc L;L».:’,:Ae.¢oréii1;§ £6 salafy
that was paid to deélgézscd per Ex.P–9
was in the month of

6. as V. Vdeccascd as Junior
Ez1gi11eei5<'Vat":::¥{.é"I;C':L goint of time there. is no
dislfsiété " grass and net as disclesed
in éefious éispute. The appellants

hays quL2%'::-.tion¢(i._ of compensation awarded by

'If1;é.b;malAA:§tv§?$.'«11,96,{}{){)i~ towards loss of dependency

' other ccmventienal amounts 9f Rs.,20,00{}/-

" .' ¢0ht5n<ii:j2§1'ti1at it is inadequate and on the lower side when

is the age and salaxy of the deceased at the

" » n 'T xtlevént point of time.

?. Learned c@uns:::}. fer tha appeilants rsiies on the

Iatfist Judgment ef the Apex Ciourt in the case sf SMT,

SARLA VERMA we omees Versus DELH§ TR.a”1=asI>0m*
CORPORATION AND ANOTHER reported in

e??(s.c.).

8. So far as the ratio i:’iL::W1i, in

regaxéing the multiplier that and:iS0bvVa}$V0
with regard to the assessreezifof on
age of the deceased” xyith ;1efe«:ee1;ee’~ if; ‘pms;peets in his
occupying a better Ldepends upon, the
number of éepartment, is

mdieetee’; 1 7. V. ‘

TV¥;e.’vVh§1;re% g0: n”e.,.I’h1e-ugh the sajé Judgment. Their
Loxtislgifis; after referring to several

..,E’aégmee17£s,=.,vef’the Court on the quesfion of multiplier

. «V has’ to f5e’««vad0§ted, deduction towards iaersonal

” __e.e3<peV:;siié311aeV ef the deceased, assessment of Ease of

A »..depend.e;;ej:, assessment of eempensation under

eeixventional heads and how to assess when cieeeased is a

x _ éfi;a1*ried employee 01" he has an aveeatien or occupation. with

\v'"'x\

deféznffe iaeeme have maée a scientific analysis anti

"uitimateiy have indicated at yam 21 what shelfld be the

1}. Now coming in the facts of the case,

appamnfly the date of birth of the deceased is 513 the

accident occmred on '?.2.2(}03. He was agcri'a.hdi§t

as on the date: of his death. L

have mtirezd at 58 or 60, af.-3 tI::{: (iécéézscé 'Lag;
QTOHP of 50 years, the sheid
Sarla Verma's case. The Viihekrerife and the
two children who wcéféé time of his cieath,
the dcduc'§£3l0:=r§: §:~f expenses of the
'

}:'2_.1 certificate for the month of

Nov.2(}§)2,_ was Rs.16,{)60/- and the total

df::<iv12.§:ti0¥i R S.2é69/-.As held in the above case,

" A V V'wheiievéA1*.¢fi1e income: of the deceased is in the taxable range,

Julie: féo .bc paid have to be deducted from the salary

A at the rate of Rs.1,00()[ ~pm. From EXP9 we

alsoffxote R3200/~ was paid as professiona} tax and total

r included Rs.35{)/ »= conveyance allowance which Wcmid

have {wan spent by éfsceased for hizcasclf. Thezefere it} the

present case the tstai deductions would be Rs.I,S50/-. Thts

balance Wouid 001113 ta R3. 14,5101». This w91;};t£'4'_:'i3§ the

acme} salary as indicateti in the: Case of Sar}a,_

deceased was 45 years old Rs.4353,' –

salary towards the futme pros@oects. a%3 u§:1_e{}5"—-

years of service at the rats? indicaiegi t1£'1T}f: .éi}:)(§:\?{:
Judgment which ccames to — / 3"' has
:0 be deducted 'toWardV'v,s {he personal
expenses of $16 d<:*cg:_s:«;§§'¢::A:iV. 1393 of dependerzcy
would be .14 has to be applied.

when 4&3 <gO%1v'é11tiona1 amounts, oniy
against normal award of
Rs.%¥'L},fiO0] ~–. $16: apitacllants are tmtitled for

t:n2_1ancéi::-.c:i2t. Qi7c6;a;5£ifisati0n as indicated bei-ow:

-f%:;:€;s;,g.j9:’gigpegifiemsy-‘-~ Rs.12,5’75 x 22 x 14 w Rs.21,12,6(}O/-

V iiassxfgfif 1:9 the Wife: 1{),OO0[-

.’ A “é:Lj;~3jf.;§tc: of the deceased lO,%O[~

‘zyf Zove anci afiecfion as father tau

.A ; L thercixildran 10,000/»

V’ §3T;i1n,é:ra1 and other incidental charges 10,000] «

Rs. 21,52,690]-

ma.

Accmdingiy, the appeal is allowed in

the compensafion by” Rs.9,36,6()G/ –. of

Compensation $13333 Carry i11tcres_t..a1;_50/0 bf

petition till the date of dep0sit:’a]:)y;’_’£h+t::9 flu?’

indie: Assurance (30. So tits
Tribunal aha}: disburse tn; with the
principles laid .T§ 1§I1;as’s case in order to
eusune the Welfare Qf of the deceased
and the Whom Kum. Sanjana

thf: 3″

“£18 is granted eight weeks time to

d€p0sVixt $15 .f:IV}V:i£.f;i_41V7i(}€§d’:.:€;l§L11OtiI1iC.

Sd/-‘
IUDGE

sad-

313983.

sak