High Court Karnataka High Court

Smt.Shaihila W/O Laxman Patil vs Shri Shambhu Prasad Gupta on 9 March, 2009

Karnataka High Court
Smt.Shaihila W/O Laxman Patil vs Shri Shambhu Prasad Gupta on 9 March, 2009
Author: A.S.Bopanna


$13 $32 HIGH aovresr 0;? KARHA’FA__I_v§A” 5 _

cmcvrr BENCH AT nHA.Rw_A,-..3:» ‘

mvrrm THIS THE’; 91% BA? oI§i:A§aa..te;m%§%.’20G9 ‘ T

Bfimm
‘ma x–1eN*m..E MR, Jfisafxcm A.s5;~3(r?AN£§A

1sm2.A,§§e»…A_ 3315¥%TsjL;’%mj;¢5′ %’ ” -guv)

g2a’:’2x;§:§::~s: . V

SM? 3;-aAs::_,;: _.:a{:’;;;:A;~1.§>,e;’1’*1L ‘
gagm siE3€Z3§_I’Y ggfgmns; » _ «_
§~”€,f{T3 KALE, 55:3. ‘m,;+2A«:;;_, ,§3I$3f?1V._SA’§’F2§€A; .
mvg A51′ (:10 w=…,:JA:>E’;v hsAw:;1,<§:.::a:n,
am BL<::::f31<,._:«:g2_:,: fi:+«:.;3r2%:, ' –
TQ. & Dis'? BEL{EA§j'{vE~.V

. ,.£§3E*E3LL;%.§\§'F

{By gr: ,: 'Mzf§NJ§.§?€x€%'§'E?i' :§iE:'..%:9., Ami;

'_$H§?I."33~;ia§s§*':_%§{2; PRASAE} GEEFT5
'$3.50 5? L»,;?."GUP"§'A,

'Rjfi 293 :x;:s:sa;m. MAHAL,
s"z*a_mR mzag, BARAI«:PL3 :23
WEST 'amiaaa

" f'?§%§.£ EQEW ENEMEE. ASSURAFICE €§3f§i§i§?é§'€Y §,fE'£}
§3§%§1NC§% QFFECE 53246}, E¥E{4B,§€;G$;_'~%§ EEAD,
F E%3GE€""E"H $4 ?ERAG.z53§'§.:'3§§3, WEST' E§€1'€i"}fiu1,
" 'E'¥EE2()U{3%i §'"f'S D§VffiE€}NA§; {T)§'¥'ECE

2
CLUB RQAQ BE-ELGAUM, TQ 85 BEST. BELGAUM
REP, B? THE DIVISEONAL MANAGER

3. ASHOK BANEJU MAHARUC-ADE @ DESAE
R/O WATEGAON, TQ. 85 DIST. SANGLL
STATE MAHARASTRA

4. THE NEW ENDEA ASSURANCE 00 am)
468/}, SHANIWAR PET, KARAD *-

THROUGH rrs DiVISIONAL C)FFIC’,E
CLUB ROAD, BELGAUM TQ. 85 913?. [_
REP. BY THE DIVISIQNAL w.NAGE12–

(J1

BALABA1 W /0 SHIVAJ1 pmLy%}
R/O KALE,’:*Q. KARAE), _
13:33′. SATARA, S’I’A'”:’_E ~~MA:–rA R§’=.VS’I’.If?A. ‘ ~

HRE8P£”}NDE§”-ETS

{By Sm: P 13 EEAJI3, ;s.s’v’..j?fi:’1rq.,’_f§2< as 4
Sri Laxmmx 3 MAN£iQ'{3£iE3, ADV; mg Ra Arm 4)

_j;j:*:»%:1g.APPE';-=a..I_,_ :'s E2233 ws 1?3(;,; PASSED :2»: mic:
N£i,’2.2_37_£20i}iZ ‘*~-ON THE FILE 0? mg: iii AD§L.{Z’.§VfL JUDGE

“Ag:3f,R”‘.;I::_N;T~ ;%;’?%1f3*’vI3si?2_§jL.MA{,”F, BELGAUM, PARTLY ALLOW§NG THE

::m:s.;:s~1.r P*;::f:*:T:’:;>:4: my CO?\éPE:NSA’1″‘EO§\¥ s%.§’~ED SEEKING

§::§Hm§IcE_:«zp::{:*’@F* CGI¥§PE3£\¥SA’I’£Q§’~E,

“E’HI5ST~A§’PEAL CGMENG ON E-‘OR ZEDMISSIGR, TEES DAY,

. Lgsvm QELIVERED THE P’€}L–L€}WiNG:

i

at

JUDGl¥§EN”i”

The ;rV

short the ‘AMACF3 in Mm:;V_No.223?};25é’2?_

2. Heatxzslflthe Qéi§;:1$¢£ Eb? the parties and
peruscéi the __

3. =z’:€:3Vjpt?:ca¥;AVA’-:;f”fi”Tr:..’1’e:V dtitath cf the husbanii of €312:

elaimjagfii in $116″ a§:V»:V:}i.:e:1€13:.t. which 0i.T3C¥_1I’l’€€i 912 22.9.2380, ‘dis:

Al¥%.§Ci’? $$*a,v:vde£i a sum «sf Rs,?;;,4~352GG{« tmszarés 1033 sf

compmisafion; »:>f Rs.:Z,49,20Qj » has ham:

V V’ awartimi. ‘ -.

” Whfia sefiking enbanccmsnt of the cmmpcnsaiien,

Eisamed Qjaunsézl far 316 appeiiant weuid; C{};}’£61}.fi that $113

.. QXMACTF has met j;3I’Q§}(f:I’}.}” cansidered thé i§1(3(}m(i Qf ‘£316 deccastd

tr
inasmucix as the éowzumems _T zehiad 011, an {E13 face sf 11%,

L

V

shank}. have to be considemd. ta consfier that the

Wouid have been earning more than the amount f%;t’:–_1;*e

sinca the same was while he was ageé about

AMACT ought ta haw I’€:Ck0I1€d an {:3}; 213;” ” .

purpose of ca1cuIat§:<m ef the conizgfiizxi-s;§'ti:3'§:1. 1%: 'iiiérfiféfe

contendfid that net only 01:) tiit:"'h;ead'i3f 2 303$' 1:§.cgf)§:;3<§§enC};, : *

but also under the conventional the.Cc::z:n'p$en:§§au0n is to

be enhanced.

D. ‘¥’h:;. Fé:£a:’:;f:1ed§;AC>c§i:fisei ‘f?);._Vt?fie’:«§espond€:nts would

howaveirg sack -jgdginent and award psasScd by the
AM3’s.C’F. ‘« E:t., i.sA ®:;téi;§1c{f1″”Ei§éi’.the AMACIL in fact, has neticed

the ‘v§:’1:’y L. $33313 “»f1§v>$ti’£’.1}}1t%f’3f1’f;… which hafi been miied on by the

C1:§;’m_ jvtsegjk far campengation. As suqrh, SiI)£C€ 13:16 AMACT

thiit income indicateé Eharein, the gfifigment

aud’=:_;1wa_;*’d éiéiés not call fer interferancea

” Afi. in $13.5 light cf what has bean centenfieé, 3 pemsai

‘ papsm wmzld imiicate that tbs fact that the decaagad

” w%é§a3 ageé abmit 28 years is not in (fiS§I.3_t€. it ifi rm aietfzéi. Ema

ms: claimani hats} mlieé on $116 &0m2meni; stylsd. as salary

certificate, wlzich was marked as EXP6. Tbs

cm {ha same, stijsixte the said documeni menfifia};

$3181′)? at Rs’ 1,900] — per mesth. ip. r<;¥:c ;€v {$.18 '

said document, a perusal. of .€§i::<=;__ sangiiajazuuld ,i1i:ié.c§até flgdté 't1.:£t:

ownttr of the Pfiiiifiilg Press h2i§"staii:€d flfl:1eVc1ai.mant
was working temp0r"arrLi§}f"':~rax1c77:VA§;é{";§::;;¥§"i:;3;dic§f§{iV vt11eraiI1 wag
'Ewing paifi. 'I'I:A1;:f':m:fe:31*:,_V_j:1::§;' ziecaasetgi WES
agitd abimt and memiy
far the at that point in time the
said ought met In havf: reziied
an the zS.aV1.11<€ i:Q' incomvzz in fact, izhe AMACT

sshmgidv have"'t:~::§V1:1§ci have sawed sléghéiijg highef amomit.

_ 23%;: Istgzih. _t11,c5″~s;521:1e sheuld have harm taken for wizsiéezfafion.

‘TZ__;’ ‘ -. “TAhC1’€f0§’€, keeping aii these aspacts in view, in the

é:3;s%a1::t~ éasa, it weuld be apprepriate E0 mcksza the 333%’

” :21; Rskfififi per $33; 3315: fiiifi manthiy Eficeme in that

u ._..;;;3La11r:5r couié has i'{fCkO31€fi at Rs.2,<1~§§; ~, if 3. j 315 sf the same

13 dcducttéfi tawarés §#€"FS{)fiT'c1} sxpmzssg, {E36 has sf dapmaiiency

par mam}: wauié be in 3 gum cf R3.1,5C3Gf~. if the said

J

I'

311101121: is muitipiiefi with the parameters as a.dapt€<iV.-£2}? the

AMAC3-'1} the ciaimant would he entifiad to the of

Rs.3,(}7,20Q/» undar the head; of loss of

acidition to the same, the: claimant'-is" czntiti-{f:d bf V'

Rs.40,000[ »- towards eonventiorzai A'

8. As such, in all, the 1:0 *

{ha compensation of Rs.3,47,?(}{§:/~-.V_»as .’ag§a ijr:1si vfithe sum
Rs.2,49,20(}] »- awarded T:)§,:..V:t11_€: enhanced portion

cf the at ‘.§%Vp.;a. from the date sf $33!:
§etit31011 E36 Ei€i_'{3OSi’f.f:{i by the §flS¥.1I’8:E1C€

Company Witim1″aV Vtéiisix weeks from {ha date of receipt

gf 7 (321; Such fiepesit, thé same shaii be

. ‘~.€§};E’§1V:’):i.'{i~”-S7:€’V(3′ is €.1aima3.1i.

§n”:e§L1*:1:gs {ha above, the appfiai Siamdg di$}_30Sfi€§ of Wifii

V V 3:9 {)i’1′.§,fiI’ 35>; *§a7’cGsts.

Sdl-§__
Iudqe