High Court Karnataka High Court

Smt S H Rajalakshmi vs Veerahanumappa on 9 November, 2010

Karnataka High Court
Smt S H Rajalakshmi vs Veerahanumappa on 9 November, 2010
Author: B.Sreenivase Gowda


H’? Tim HIGH COURT QF KARHATAKA AT BANGALORE

DATED ms THE 09%! my 01:’ Htzvmmrszn; ggm

BEFGRE

Tm I-IO’H’BI..E 1sm,..:Us’n<::E B.smEs9.c4sE ®wm «.

M.F'.A. No.ss25/20953' %

E

L

swrsamaaxammag _ V
'air; 0 LATE @ %UG A
AGED mama;

an mamas? smfiié
awn ABo:rr%;a3 3

.%
Af+ED_

was s 2: ” M
A£’.§7EfB« zmcszni :25

APPEi.2£.A1i’I’Sv’2 m4m

.. ; CHII.DRE1′{ or LATE UGRAHARASIM-IAIAH @
“:UfiM A
mean, sum mm

Sf2I%;3V Rxfifiéhifififll

APPELIAHTS

_V’fiERAHAH’IJ1u!APPA
._ 310 nammmmppa
AGE EAJGR

Rf OF BANK} HAQRR, SIRA TEIIEKIIR QETRICT
RC OWNER OF CANTER KA—-G6fA-675

€48′

2. 5118 UNITED IN’l>IA IHSURAHGE co LTD
1::IvmII«-{AL QFFICE
B.I-LRGAD mama

RE8P£3I<n".3EBT$' _

{BY8RI: ya 8 wumanm FOR KQAND R1 sm3..I.:r3:D}f_' ~ , "

ma man U;s.17a(1) or W AGf1f_»}i{:.}AI1§'S;I'TiI'.¥:}VV
JUDGMENT anwann Irwrsn 27525200? pAss;E13"xz§gm:c
nr2 on mm mm cm ‘1gIIII3v<:e:'::(sz.:z;.J;ss

ADDL mar, arm, PARTLY AL};OWIR'G "

pmrrmn ma coxmnmmox as

Emmcsmm OF' CO flDN§' '

mm APPEAL 'kin 'ma 3;nma9}on TI-I13
DAY, THE COURT DELIVERED jI?HE.;*QLLowmo:-

for nt
of

2%; Hflfilfl.” is adzn1’tted am with the
eonyent of ceumel appeafimg far the partiea,

‘V for final disposal.

‘A the salsa ofcoz1ve:mm:c’ e, the part1m’ are

as they are refarred ta in tha clam petition
the Tribunal.

1%. ‘ ‘I’hehrid’facm:::fthec:ase:
@,

On o1.m.2m1. whwx the d%scc1
Ugranaraanppa afiar getting down from KSRTC

Vaddamhafli Gate, NH-4 and while ;:.~Ȣ

road, the driver of the manner 1

Ne.KA-=06-A-6′?5 came. in a man L Z

and dashad agairmt

913370′ 1.13 hajmm’ and died _sp§St; h’m wife,
two major acts filfi a claim
Pfifitrian beforeihe ‘.v”. “é~empcmab§on est’

Rs.25,0G,Q.C§»3/ 1: V’ iwéiwarded them a
‘fin: interwt at 6% p.a.

~ dispute gdm death of the
G{i ui’I’-,_ fi’..,.g-Q.” a *d R’ amid’ ant, ‘ and

cf ofthe oflending vehiclca, the only

for my c:o1’midera.t:i:3n in the appeal is:

the eampematfion awarded
” the Tribunal in just and reasonabhe or

; rim it cail for e:1hanoeme;r1t?”

6. Afim tm learned cmmsel apwrirxg

fer the parfia and peruskg the judmnt and award at
@/

4

the Trihm1aLI am of 12m vim that the ampmaficn

on the ham aide afi human *3 is

mini

7. Tmdeamawm

m of ms am in the mam as
m mafia’ was am 1m
ch 3-mam” % ttm the

. 5% A and ea%’ a

sum ‘ ‘ the
mat c’»*155%» ‘I ‘ V “”‘ as PW-1 have mt

of ammm as 2001, hi;

the Tribunal at %;5,00E}[- per
A may pmmm-.1m1*x~mm:a1:a-xxsaaa-m~that

at’-t?:wd hasri’ghI:1y

1}:-#6′ aftha income 91′ tfaed%efl&:-dz
m monamxpmes. The muzamaappamzg ts as

@,.

age group is 13. Therefore, tha ‘loss of depmdency’
warlm taut in §i.3,12,BO0I— (3OC#J x 2}?» x 13 x and

it is awarded as agaimt, Rs.2,88,000]-

‘I’fri}:>u1mL

3. Ftzrther, it ?n just am:

cf R:.15.000I-

na.2a,oow- mwar§is.a».._’k:ss,o{1.£§’sanéé’ of three
children’, n..1o,ooo:§%% ._of swam’ and
ns.:o,ooo;_- am bedy and
funml % nu %%awaz-exec: as against
as.1;,5t:a§%§%%% Tribuzmi towards

9; claimants are mam for the

» c:§§mpensatinn:-

“‘

X -._b) L¢m’4T¢:foonsortium – Rs.15,000

-‘::}..I.”amsV of law and afihctican – Rs.25,00()
ti} 2.57.933 cf estate «- Rs.10,fi’.D

» Traxxspartatioxx sf dead body

fimaral wpemea – Rs&10,00C3

nah-ruunuaua nnnnnn an-I

‘:m*rAL Rs»3,7’2,G00

…»..–..m….—….-.-.–_……………a……

10. Aeoasrdingly, the appeal is ailsawed in part.
The judglt and award passed by the 73
macmcd ta: the men: stated hereir:

‘ are erititbd fin” a total V»

R:.3,72,000I- as against 353? 7

the Tribunal with ir1te1*a3tg._t 5% _;..a.

compenaatian cf frfsprsd’ of 0131111.’
petition rm the am ‘ % the imam
fer th¢ dc]ayed_periQd..¢::i’_ the appeal.

11; % % is am’ ma ta
axxwunt tagether
with 4. V1: mm the: data :31′ raoe1.’p’t:.

of 3, “$3.? tmczluding the ixzjzaxmt fir the

. _ days in filim the appeal.

.3 cf the enhanced eampenmtion, 75% of

with pa-oparziomte fmtmmt is magma 12:: be

A in fixed deposit in the mm of first clmfi t

as the wife of the amaea in any aan*ana;m* ed

Bank;schnau1aa Bank]Poat (mice for a pema «cf 9

(38,.