BETWEEN:
'i .
em, ~s'ALLAimw:9s
IN THE HIGH COURT OF KARMXTAKA
CJRCUIT BENCH AT FSHARWAB
DATE?) "mus THE 4*" DAY 0? MARCH,
: PRESENT 1
THE Hc:>N*a:.E MR,Jl.1STiGE NJ«:.TPA:TV:;_¥f "
mm
THE E-£ON'B¥_E MRf,JLjST§(§£';._ ARAL: §\3#*;¢.é.I~2AJ°'; V
M.F'A.N0.73'3£) SF 2863. (Fifi!)
sMT.sHArx:TAw«2vA, 1
W10. PAWADE @ Kumse 53:00?-.LVGI:»'
AGEE)A8OUT26YEARS '
RIC}. MPANI, R-ASBAGZTAEUK'
BELc3Aurs.e:...«=._ _.
KUMARHAXME 7] ' _
13:0. PAWAEEI Kismassa M.iJ_{_§-AL€3i
AGED ABOUT 5;4~YE#«.Fy'iS=._ » ' _
we VKH-ADAi€BHA§¥'%.; *~
RAIBRG *:'ALus<
BELGAUME ?£;:ssirV,}.
wre. LFXMAN MUSALG6
AGE-IU..ABC1UT 54 YEARS
A " 'V V ms. 'KH'A£)A'f(BHAV3,
RAiE2.*§G TR%..UK
" = 8ELFM'€;' 1F»C4T, AQ3A:NS":f ' L.
we JUQGMENT AND AWARD DATEQ zmmwe. PASS--ES""§N MVC: '
N0.18?'9l2004 on THE FILE OF THE r':'=».aD'a1_. C|\iiL~._JL§{3{3'E ($.R.DN.) ANS
A992,. MAST BELCBAUM, PARTLY AL_L,C§w3_Nx'3_VTHE CLAEM PETITEQN FGR
COMPENSATION AND SEEKMQ ENH;XN(.;E£v:EN"§'--.€}F COMPEiNSATiO§\i.
vV'?H'is*-:4?-A <§E.1,:vE_Ri-:-'Q THE' s=LLowmcs:
*; qmoGMENT
this' "a';:;2.e3§', izhe claimant Noah? to 3 in MVC
N§.1s?9;2m4 cm the me of the learned 1: Additienai cm:
and Member Addiiienai M.A.C,T Beigaum
(here£'s1a?£er referred is as the 'MAST' far short) have
...sex;§ht for enhancement at' cempensation ever and above
...F§s.3,18,7{30/-- awarded in their favaur by the sa¥d MACT
,....'_3*~<:~x.,.....,
4
accident occurred in the year 2962 and his inc:2V{¥i.:§e "=¢gas
the onty source of iiveiihocrd 'ta his family,
opinion that the MACT caught to have taktan"h:i s_Vv§§1 c:iovmVe fit" " 2
the rate of Rs.100}- per day cr
this income is taken, the'T__"'~a;1nuéi- Vinc:u£1éve"«1§:c3mcs*s to'-'
Rs.38,000I~ and after,.§1edug:t§--§§_ .1'i3ff' less cf
dependency to the v~§§~..,¢;j.g,24,000£- per
annum. I-ia*+.4"EV¥'!.€1: ¥'vf<.-,;gar';':"cA'1VV'fir' gsieceased being
30 years, thé c;.j:':E§;:e.-39:1 the multépiéer 'T6'.
if the is multiplied by '16'
mu!tipE§ er,V" .-nhf dependency comes to
R$.3,V84,0GC}f~ %Aaer% tséducnng fmm 5:, Rs.3,o7,2ouz-
A.._i,33,xz&.;§'r.?&e€:§L'.ic:y%~ rm under this head, the net enhanced
kg: comes to Rs,78,890i- which may be
ramded__vtc-F?§é;??,ODOI~. The game is hereby awarded.
.. tbespita there being undigputed fact that the
_ \?'af_ivéfi'e'$; of the deceased was aged abmui: 28 years, his
V[ "§éughter was aged abeut 8 years, the MAST has
V U awarded ans}; 3 sum of Rs.5,QQOf- tmvards Ems cf
--
5
cxensortéum and Rs.2,500!- tcwardss Jove and aff# §:ti_§n,
Therefare, we hereby award in favour sf th;’é”c¥a’i;*%§_;§r.:t$’
additionai ameunt of R$.35,000I— Lgyder e’a’c’i’-t’ ” 2
heaés’ Further, we hsreby af§%gar:;£’é§c¥ti§t_fc§n:é¥
Rs. 1 0,0001: under the heafi “*-Lassa “*i::’aV thg 1W0? the A %
deceased’, another s,_u_m ofAi.«!1€éf;’}}3,E}OQi« :..inder..–§he head
‘Funerai expenses’: j’ 1:£.<§%a;_i amount of
ccmpensatéosj the said
cenventicrzéi resulting in net
enha npeme§§§%§fL 1 ' V
in V-presergi: appeai is aiiowed in
pan.%kc;a:mr;tk%%Nes.1 in in M_V.C.No.187912OD4 who are
5493.1 'herein shat? be entities! to additicnai
%%g;m£,;;r:§ %;;1é%c:::%n;;ensatm ef Rs.1,20,QOQi- in aéditien ta
R33,18.,'7G£§?%–Aawar§ed by the MAC'? under the impugned
' .fl,.'judg_{§:3n't¢and award. Th¥$ amount sf czompematian aha?!
éa!f§*y':Enterest at the rate cf 6% per annum from the date
T " Wdfj petifion tiii the date cf actua§ payment. The impugned
judgment and order Ensefar it refates is the
%
6
appariianment cf compenaatéon amongst the ctaémants
and as to depositing cf share $1′ the miner cIa§manjf*–No.2,
Es left undisturbed. The same erder shat!
respect ef disbursement of the enhanceci..§§_§;;3f:fi;§.eé.§::$a’tEgi)’;”2..
and as is depcssiting of share oflghei–r}’i§hérb;§§ai’rfi’ant-.:_f¥¥Va»i.fi_
Award shali be modifiecf accmnggy. %se:e¢na f%
respondent lnsurangze C€;t_fi§i;;a;_n;z_»_v s?.iia!!:_ ‘:de;v:§osit the
afaresaid amount of Ve’h§;§’a.nC.e_.gG§.C§.o}§*:–§§’e.;fis-ation with interest
thereby w§th§n ‘six :yeea-:5; cf receipt of
copy af%k:hss%L15m§%n§e::t;jfj Aa;Ja;+d in M.V,C.No.§8’?9i2QQ4
shait fie §}1ed:%fie.d ‘Vé§i€:<»:'¢?r:§§§::g'Zy,
Sd/-3'
Iudg3
Sfif-3
Fudgé'