IN T HE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS 'I'I-IE 1ST DAY OF DECEMBER, 2009
PRESENT
THE I-ION'BLE MR. JUSTICE N. K. _I?;.Z§LT I.L ..j: _
AND
THE I-ION'BLE MR. JUSTICE :3}éREE1q:VAS_E_ (§Q~Jv15A
1vLF.A. No. 7077 o°fA24o_b7 % z "
BETWEEN: 1. V.
1. Smtx. R. M0h21113I.,,,.¢_ _ _ _4 V
W/0. Late Ve1'1kzi"é.esh,'--_ }
Aged about 40 ycfV;1V_1'ss,_V '
3- :11:
IS / 0. _
Aged' 21b(')u _y£*:g11'*&::... ' -
3. KL1§'V'i3._._' V}{23.1;VVj'a11"ia', " _.
D/0. Late'Ve11katés11.
~ 21b(§u1: yezim.
' " 1\/_£a~st:@V1'°'Santho$h.
. S Q. 9' L.:it.e~'VeI1E<z1i.es'r1.
Agerij_a]§0L1t 19 years.
5. ~.Sr;3'_. G0vi11dasWe1my Naidu,
.. Agc2c121b()ut 76 yearss.
[P-'atihe'r ()1"the clc-2(_%c'*21ss«:1:c.1)
R/at Pai.tenf.(';()r Agrahal',
White field Roeui.
/
/"MM
Ba11gd1o1'e -- 560 066.
Appellant
[By Sri. R. C1121]}CE1'21Sht§kI'1(:11" for Sri. J. A1131 }{1.11j1_é:§
AND:
1. The U1_1it;eCl India Ins. Co. 1.Jt.d.. ._ .y «
Regional Off1(~,e._ .. '
No.25. Shanka11"a11aray_ana B:_1i1dVi1'1g, ~ '~
MG. Road. " _ A '
Bangalore -- 560 025.
2. M1". RR. Ca1rie1p_pa...A_ _
S/0. M. N. Me1deippa. I
11. (}--3. 1321» cross; _
Gangoth ri ' 'L;1y0I,:'tT." " *
MYSo1'e:.'' ' A ' ='
Respondents
{By Sxfi. S. for R2 notice dispensed)
‘iTh1’3 ‘E\/[FAVfi1.e’d..V U”,/S. 173(1) of MV Act against. the
judgment. tmd’ .;1w.é1:d”‘~cjlé1t..r%d: 11.11.2005 in MVC
No.7264/2_o04 on ‘~1,.11e: ..’i’iIe of 111 Ac1_cIi1,.iona1 Judge and
Member. 1\7IA,C”‘i*’. 1\/I’et.rbp01iT.a11’1 A1’ea.. Ba1’1g’c110re. partly
a1}V_0{1;Iing the C’l’a£m____Pet.iti0n for C0[11p{‘311SaUOI1 and seeking
€I1hafl'(?fi€’}”H”‘€~E3_t for cc)mpense1t:i011_.
zip}:-€211 comiilg on for admissi_<:)1'1. this day,
N. K. Pai;ifi—-J delivered the following:
and was admitted to Hosmat hospital, where he was
inpatient for one month and later died on 24.07.2.G~Q?ie«…"'dEn ~
compensation of Rs.1E”>,00,000/+ agai»n-st. Ru
4. The said claim petition’ .had’V’CQdfm.e L1,p’u”‘
Tribunal on 11-11-2005. T hgilriflg the
learned counsel on Considering the
oral and d0cumentary:se*Jid,enee record, has
allowed the and awarded
c0mper1satjdrI..Vdf interest at 6% per
annum from the date -.ofA._th.e date of payment
after deducting 100/(‘J r1egligen(:e on
the part, –0:{‘ the V.
5. Beir1g’*- impugned Judgement and
atvat’Vd”,hf;i2_e app’e11atits-have presented this appeal on the
V »th__e C0’rnpensatio’n awarded by the Tribunal
“d”–«A,’t.r3Vw§¥1rds ._1aQs’i~:. ‘()f’depe11dency and Ccmventional heads is
A
I; _W__W.m
6
dependency at Rs.4.09.500/– {Rs.2,625/~ x 12 x 18] as
against Rs.3.36.00O/W awarded by the Tribunal.
8. Further t.he Tribunal has erred in
Rs.26.O0O/W towards conveiitionaklhiheads.
to the number of dependants. we award.,§{sA.%i5.O()Of~-
under the conventional heads.
A sum of Fish. ‘dawiarded towards
hospitalizationim. ahd does not call for
interference.
9. For the appeal filed by the
appellants is allowed judgment and award
dated’ 1 1–v1«1%~’2VVOO5 M.V.C.N0.7264/2004 on the
file _Ii£._vAddiI”vJudge and Motor Accident; Claims
.1’v’T_1fibuna1′,. ‘Biangavbreigviis hereby modified. The breakup is
“under : .. :
J
a) Towards loss of dependency Rs. 4509.500/~
b) Towards loss of co11sort’,iurn.
Conveyance and funeral
expenses, loss of love and
affection, loss of estate.
C) Towards Medical €Xp€I1S;:e¥S f hospitalisation " .. Totaiy ' --i" V
Thus, the appe_i]–ar1t:_s are-.__’»._en~tt.itied t.o a total
Compensation. of Rs.4,42,000/-
awarded 10% towards
the deceased, the total
-‘Rs.4,81,05O/A as against
Rs. 3,97″«,’8{:):’U/r at 6% p.a. from the date of
pet1,t._fi<or1t*t£i1 t}i'€'=_.(V1tc'iit€l0f reaiisatlon excluding the interest
period of 438 days .
‘-A.’-.VThe–“.”s.ee:or1d respondent — insurance Company is
j d1ree’t.ed’toddeposit. the enhanced compensation amoum: of
/- together with interest, within period of four
‘ from the date of receipt of Copy of the judgnaent.
I
Out of the enhariced amount of Rs.83._250/–, 50%
shall be kept in Fixed Deposit. in the name of the first
appellant. in any Natiozialised or Scheduled Be1npk;–,pf(>1′ a
period of five years and renewable by anot.h&er__’ :ix}efye’a1js.
with permission to her to withdraw the intcirevsét.amrtaedi
thereon periodically. The ii.
proportionate interest shall “‘re1ease,dt” in «ea:;1ia.1i
proportion in favour of all the’Vi’aVpipe’11afits,
Office is directevdtii. accordingly.