High Court Karnataka High Court

Smt Shanthi Bai vs Sri Kuber Naik on 22 January, 2010

Karnataka High Court
Smt Shanthi Bai vs Sri Kuber Naik on 22 January, 2010
Author: V.Jagannathan
INTYREHKH{COURTCH?KARNATAKA
(HR3flTBENCHATDHARWAD

DATED THIS THE 22nd DAY OF JANUARY, 2019:  .

BEFORE

THE HONBLE MR. JUSTICE V. JAGANNATI1:ANjV'LV.: V" 
MISCELLANEOUS FIRST APPEAL No.2 I753/;'2"GoT<gIMv;,'_' 

BETWEEN:

SNIT. SHANTHI BAI,

W/O LATE SWAMY NAIK,

AGE 57 YEARS, OCC: AGRICULTURE_,___
R/O M.M.1-EALLI TIIANDA, .   
TQ. HOSPET, DIST. SELLAR-¥_. 

_P '   f.;»._APPELLANT
(BY SR1. HANUI\/1ANTHAREI)[}_Y" S.A_HUI_<AR, ADV.]--.._* __ 

AND: _, _. ,   
1. SRIKUB]§.RNAI1*sZ . I I
S / O LATE ISOW.A1VVI'jY NAII~:; .

AGE 38. YEARS OWNER CUM RIDER OF
BAJAJ F.LANT'IN.A MI')T.OR ,CYCLE.BEAR1NG
NO. KA--35/L-6349, RxO.M'.M..H*AL1..~I THANDA
TQ. HOSPET, DIST. 'BELLARY':--.._ '

2. THE MANAGER EAJAJXALLIANCE,
GENERAL~INSRUA'RCE COMPANY LTD,

I V"  . NO-...105A,-FIRST FLOORCEARS PLAZA,

, I36 RESIDENCY ROAD, BANGALORE 25.

A  (ET SvRi;..I£/I«..§§§VSIjUV]I?:AGAR, ADV. FOR R2.)

...RESPONDENTS

T-PIIS-A'PPEAL IS FILED UNDER SECTION 173(1) OF Mv ACT
AGAISNTTHE JUDGMENT AND AWARD DATED 5.12.2008 PASSED IN

  MVC NO,..1"3S5/07 ON THE FILE OF THE MACT VII, HOSPET, PARTLY
., ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING

 _ ENRANCEMENT OF COMPENSATION.

  . THIS APPEAL COMING ON FOR FURTHER ORDERS THIS DAY,
I =  Ti-IE COURT DELIVERED THE FOLLOWING:



JUDGMENT

Heard learned counsel for the parties in respecptlsiofthe

appeal preferred by the claimant seeking enhan'<':einjle.rit§'

compensation.

2. Appellant counsel subirnitted’~’that, the

erred in restricting the liabilitj_o’E..the in~sura.nc’e up 2 T’

to rupees one lakh, which is erroneous andconsequently,
the compensation is also on. tlflfii losisk’eri’tside under other

heads.

3. _ learned. counsel for the insurance
company argued’-_th’at tih’e:ei’lvi’otor Accident Claims Tribunal

erred in cdeductipng’ / 15*’ but it ought to have deducted 50%,

“as the wasiiitihe only person left by the deceased and

is-.wh_0 hais’~…sourghit compensation as a widow. Therefore,

relyi__ng on Sarala Verma’s case submission made is that 50%

i”‘»deductio_n ought to have been taken. Secondly, amount

i.”i.Atowar’ds medical expenses could not have been awarded by

the Tribunal is the furfisubmission made.

.|,

4. Taking into account the above submission made,

the compensation is recalculated by deducting S00/O’Vr”..’fi”‘rh1lput AV”ir1VsV1VV11″anceV

company by the Tribunal ..restrict’i1’ig to irupeesi one iakh is set
aside and the entire a1’1’10’1.iI’_1_!t’ q’uani’tified shail be paid by
the insurance .-ciompainy 51°’/of Out of the

compensationnoinv.»-aVrrived___a’t,, V7″f’)%_’be_ kept in deposit as the

appellant widoiiir of the deceased and the
balance be “‘IZieposit shall be for a period of

three years in a nationalized Bank.

‘ ” -» disposed of in the above terms.

Sd/–s
Iudqe

” kmmfi