High Court Karnataka High Court

Smt M Channamma W/O Late Shantha … vs V V Ashokan S/O Kunhikannan on 26 November, 2010

Karnataka High Court
Smt M Channamma W/O Late Shantha … vs V V Ashokan S/O Kunhikannan on 26 November, 2010
Author: N.K.Patil And H.S.Kempanna
  Lateflhalitha Murthy.

A 4.VV 

 {Jr

  "WM/i). Narayanappa.

IN THE HIGH COURT or KARNATAKA AT BANGA:;c§fRf_«;
DATED THES THE 26TH DAY OF NOVEMBER,' i.Ij":   -
:PRESENT:   fl ' V.
THE H()N'BLE MR.JUsTf€3E 5/§ ~I{:§P'13kTE;IIaj:"   *'
THE HON'BLE 
M.F.A.     2oQé§ 'iM\n
Between:  V   Vv 1  'V  V

1. Smt. M.Chai111a,§}firna.,   
Aged 31   b    V_  
W/0. Late     

2. S.Ra}:nyag .  V 
Aged V8'y'ears,_ , ,   
D/ 0. Late Shanthaa 

3. Chetan Sha111eI§1aIfiu1;fhy:
1°_;ged:5y'ears,  ..... 

" _Aged 56--;}jea17s.
S-,./__0.  Nagappa.

 -Nanjamma,
Aged 49 years,

 The appeiiants 2 & 3 are minors.
Represented by their mother and
Natural guardian Smt.1\/I.Chanr1amma,
~ Ukppellant.



R)

All are R/at. No. 2, 61" Cross,
2*" Main, Shivanahalli.
Rajajinagai',

Bangalo1'e--56O 010.

[By Sri. N.S.Bhat, Advocate}
And:

1. V.V.Ashokan,

Major by age,

S / o. Kunhikannan. .
Valiayavalappil,.¢  _  A
House, Maha.palya, A
Mamba, _ 1   , . ..
Anjarakar;-jdi 'o_'an'rn;1i_§,» _ 
Kerala State.   ' A

2. The l\}{[an.agelr',"».'~V     . _
New India 4Assurafi:je'iCo;--,.. Ltd. ,
No. 963/2; 2"" F7loo1f',* _   "
Near Mu.nii:jipa.l Bus Stand,
Kannuif, . _  'A V'

Kerala __Sta_te--67'O 0.0.3 

 " .Regional Office: Unity Building

  B.anga1Vo{e?5§{)V.:O27.

'  "'1ne;¢--:.._ Mission Road.

. . . Respondents

 '(By  ..Ol".Mahesh, Advocate for R2;
   served. "and unrepresented)

=I=*****=i=*

it  ibis MFA is filed U/s. 173(1) of MV Act against the

 ~--..'.-Judgnaent and Award dated: 18/07/2005 passed in MVC No.
  106/2001 on the file of the X} Add}. Judge, Court of Small
 Causes and Member MACT, Metropolitan Area, Bangalore

.. l{SCCH--l2}, partly allowing the claim petition for

compensation and  1'Ig enhancernent. of compensation.

I' JAA «««««««««««««««««« rm-'

I
L

 .  

after appreciating the oral and documentary evidence and

other material available on file, has allowed

petition in part and awarded the compe¥i:s’at.ion:ll V’

35,62,040/– under different headswith $9/o V

p.a., from the date of petition

Not being satisfied with the Coil*ipenslati.oi1V..axvaiigjed
the Tribunal, the appellants hiaife’.lpi*e:s”entedlth’is'”appeal,
for enhancement’ lconi — V. ,’

4. We counsel appearing
for the counsel for second
respondelntejl

5.’ veolunlsellappearing for the appellants

atwthe outset submitted that, the

decea.’sed”vLias viorliing as Technician in Helicopter Division

in and the salary of ?9,000/– per month and in

llaw laid down by the Apex Court in the case of

lterma and others Vs. Delhi Transport Corporation

it another reported in 2009 ACJ 1298, appellants are

~ “entitled for 50% of the salary towards future prospects and

%? i,.»»»=°~
: H/W

5

id

6

l /4″1 is to be deducted towards personal and living expeanses

of the deceased since there are four dependants

1/3111 as done by the Tribunal. Therefore,_.he’u_’subrnittedt

that, the impugned judgment and§.taward3 p-«as’se’d._.:

Tribunal is liable to be modified, _

6. As against this. learne’cl:Counsel”.forethez7lnsurer

inter~alia, contended thevvtimpugned

judgment and award pas.se’ci..1§y Further, he
submitted after the material
available compensation
under aItEthe.he’a’dVs/._ is just and reasonable and

therefore. nott(‘:”al’l for.yitnterferenee. However. he has

not disputed the’~1aWVt’laid down by the Apex Court in Sarla

{S_upra)Hand submitted that the same may be

C0nsi.dered aeoordance with law.

careful consideration of the submissions

by learned counsel for both the parties, after perusal

material available on record at threadbare,

.:””‘inc:i:uding the impugned judgment and award passed by

the Tribunal, the only point that arises for our

consideration is:

Whether the compensation awarded:l..l1§y*l..jf

the Tribunal is just and reasonable?

8. The occurrence of the

the deceased in the said accident arernot in-dis:pute’j’3 V

is also not in dispute about 29
years, working.» Division in
HAL of es, 173 /- per
month thlewdeceased was aged 29
years attlfie’ appellants are entitled for

future; inC_oII1e of the deceased at 50% of the net income

.bE§;’thle«._deceased as on the date of his death, in

la”w.’:”laid down by the Apex Court in Sarla

_ Vernia’s wherein, it is held at para–H that, 50% of

actual saiary is to be added to the actual salary income of

,th.e’d–eceased towards future prospects. where the deceased

a permanent job. In the instant case, deceased was

“aged about 29 years and therefore, 50% of net income of

04%

I

E.

the deceased works out to €4,086/~ and if the saIn”e–,pis

added, the total income comes to

**”4,086=12,259/–) Per month and per annum

to ?1,47,108 /–. Out of which. €14,200’/>5 ‘tee.zards.;1aeeme_”rax

and professional tax is deducted, the ¥ann_ual income i~:o1;j1esp he

to ?l,32,908/– and 1/4th (?33i,”227/e}’—olathe is

deducted towards the personals”arId._:’li{?ing expenses’ of the

deceased, the net annual’ $99,681/–. The

appropriate E\__/lul’tipHerj.appli_cable -is the deceased
was .aged…a,ab’Q_tit;l’1–1:29 years–….at,»§ the time of death.
Therefore, ‘-the of dependency comes to

t16,94,577’/daaeteladdd’eat’V.§’5,27,o4o/- awarded by the

, jfribtglnal aceord.i.ngly, it is awarded.

‘ =9, ‘fiavinéregard to the facts and circumstances of

thetcase, .we’i.a.*ward a sum of ?10,000/- towards ioss of

vdl’,..”_”consortEuvtn, ?10,000/~ towards loss of estate, 320,000/~

loss of love and affection at the rate of ?5,000/–

to the appellant Nos. 1 to 3 and 5 and a sum of

u:f?’10,000/a towards transportation and funeral expenses. In

9;?

.-“I: M

.1”

9

all, the appellants are entitled for the total Compensationieof

?17,-44.577/w and the break» up is as follows:

Towards Loss of dependency ? 16,94~,.57′? «
Towards loss of consortium

Towards loss of estate

if
it A .

Towards loss of love and affection 7 20′,OO’O._/–«. V __ ..
Towards funeral and transporta._tion hi’ it 10,”O{.)G/_~
eX9enses ” V

Totai

-.

10. FOI’§,l,hAfd¥ v§’t1″ieVv’Vappeal filed by
the and the impugned
Tribunal in MVC
No.1 ..-‘modified, awarding the

compensation _of?.l7A,?14:,”5l77/– instead of ?5,62,040/~

‘T V. “awaii’ded»-by”the Tribunal. The enhanced compensation

‘– with interest at 6% pa, from

it the date__of petition till its realisation.

i Zlnsurer is directed to deposit the enhanced

a._ce_mpensation with interest, within a period of four

it weeks from the date of receipt of 8. copy of this

it judgment and award.

.5
7′

‘” . r1or,o0o’/;_;t
‘ 120,000/–=

l 0

Out of the enhanced cornpensationa-.___ of

?11,82,537/– a sum of ?3,00,000/- with

interest shall be invested in Fixed Deposit l

Nationalised or Scheduled Bank iidthe

the appellant Nos. 2 and 3 till thegfattain niajiority

liberty to the appellant No.1l”‘to:”iwithdraf{2V”Athelinterest

accrued on it, periodicallfizif-toVrl

A sum of interest
shall be Deposit in any
Nationa;’liaeVdl’lll _ in the name of

appellant”No’.1 five years and renewable

for arrotlder fllVe.years.l’anld a sum of ?1,00,000/- with

«interest shall be invested in Fixed Deposit

or Scheduled Bank in the name of

V dd .each””of the abpellant Nos. 4 and 5 for a period of three

and renewable for another three years with liberty

to withdraw the interest accrued on it,

” ” ifieriodically.

The remaining sum of ?1,82,537/– V-with

proportionate interest shaii be released in faV0gr_’4*of’ii13e”A«V

appellant Nos. 1, 4 and 5 immediately, on _

Insurer.

Office is directed to drawthe award, ae»oC:rdiIi’g1y*.A.”vi it

tsn* ; ‘ ~

“‘-n.un.._