High Court Karnataka High Court

Smt Sunitha vs The Oriental Insurance Co Ltd on 23 August, 2010

Karnataka High Court
Smt Sunitha vs The Oriental Insurance Co Ltd on 23 August, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23" DAY OF AUGUST, 2010". 
BEFORE

THE HON'i3LE EVERJUSTICE B.SREEN1\/AS_E.. ._ E

MISCELLANEOUS FERST APPEAL A:O.8:725 OE?

BETWEEN:

3. SMT SUNETHA
W/O LATE VENKATEGOWDA
AGED 33 YEARS

2. TILAK S/ O LATE VENi<ATEGC)'*.1V:Ai:}/.3.' E'
AGED 13 YEARS 

'.;J

NAVYA D/O LATE vEjm<.ATES'O'\AkOA§
AGEOSYEARS   '  

4. K THIMMvAE'G'Ov'vO:A; .
S/O s<R:;;HNEGOwOA.L.S_ 
AGED 67'Y_E/XRS' ' '*

5. MANJAMMA  "
AGED 62 YEARS _.
W/O T<;TH1HMEGO'»~xOA

 ."'A9PE'Le_AAi5TS 2'"AAnO 3 AAEEMIAAORS
 REP'51ESENTED4§;§Y"vT_HEIR MOTHER,

APPELLANTS '1- 5 ARE
RESIOI MG, AT  1 56

g 1*"'svIA1A; ROAD, 6" CROSS

 'CH1:<:<ASw_A~Hv LAYOUT
" ,J,P'.£aiAGAR 6"' PHASE
 '.K#\..NAKF_lPURA MAIN ROAD
. SANGALORE. ...APPELLANTS

E  .. _(_Es__~? SR}: GIRIMALLAIAH, AOVOCATE)

&/



4. THE ORIENTAL INSURANCE CO LTD
NO.22, V.C,PLAZA
DR.DI\/.G.ROAD
BASAVANAGUDI
EANGALORE -- 4
BY ITS MANAGER.
3. SMT K N GIRIJA
MAJOR
NO.l09/1, HEGGANAHALLI X  '  * , 2  '
BANGALORE NORTH TALUK.  . }';,RE'SPOND'L"E'N*TS ;

{BY SR1: C R RAVISHANKAR, ADVOCATEFOR   
RESPONDENT NO.1, NOTICE IS RES'P.ON--D_ENT NO..2_ 

IS DISPENSED WITH) —

THIS MISCELLANEOUS FIRST AR-PEA:.f’I’S:FIL.–E.D’UND_EfR SECTION 173(1)
OF MV ACT AGAINST THE JUDGMENT AND AWARTD DATED 13.7.2009
PASSED IN MVC NO.4.1423/.2,007;;ON:THE-.I?I’LIE_j-OF THE I4″ ADDITIONAL
JUDGE AND NIACT, 3_COL%RTV OE SMALL_ C.AUSE’,”””BANGALORE, PARTLY
ALLOWING THE C_L’AIM.__ ‘R55-“IjITI’O.N._._IrO_R ‘-7COMPEi\|SATION AND SEEKING
ENHANCEMENT OFCOMPENSATIONQ’-.’ij=

THIS N:II’SCEI_:LANEOLIjS-L..r=IRST–__ARI?EAL COMING ON FOR ADMISSION
THIS DAY, THE COURT DELIVER’ED ‘THE*.=’OLLOwING:-

U.’-D M E N T
V. aEppea!._ Is bytttéthe Claimant for enhancement of

ComV’p.eT:SeatiDn.R’awaIfI;*.e.Ci by the Tribunai.

‘V 2. H’ear”‘C.Ep, ttTe appeal Is admitted and with the Consent of

.1–.At’h’e:§Iea’rrIIeIj Cpnunsei appearing for the parties, it is taken up for

I I fs n–a.i.~ d¥;;p¢sAa:.

3. For the sake of convenience, the parties are referred to

as they are referred to in the ciaim petition before the Trit§’i;4:na_tIt.

4. The brief facts of the case:

On 2?.11.2006, when the deceased-was7_pro.ceed_in:g-.asHa

piilion rider in a motorcycle bearing

91374, a Tata Sumo Car bearing re:g’i~~stration__

came in a rash and negligent manner.’amid’-»,,dashed’-against their
motor cycle. As a result, he grievous
injuries and st:ccumt3,ed._to His wife, two
minor children :ic:iaVi_mH’VVpetition before the
MACT, Bang’aior_e–,Aseeiafiiifiigclomipenmtion of Rs.21,00,000/~. The
Tribunai hast’ of Rs.3,61,000/- with

interest at§6%.per aV’iin._uVm. V

no dispute regarding the death of

lifi’-t.._}.fenkateg_o’wda’lintthe road traffic accident, negligence and

_:i_l’i’_–i.i,a4t§i’i.i_ty of theizisurer of the offending vehicie, the only point that

5._’_’ar.i_sels f.or'”i*r_1y consideration in the appeal is:

%’

“whether the compensation awarded by

Tribunai is just and reasonable or does it 2

enhancement?”

6. After hearing the teamed counsel”ap’oea’rin.g’–.fo.:rWVt.he’

parties and perusing the judgment. and awalrri of th’e…T’ripuria.l”,’iIjfi

am of the view that the compensatio’ii.yavrarded~hy”ti9ie Tribunal is
not just and reasonabie, itvi’s’~~.on t_«h.e”_to’wera”s.irde and hence it is

required to be enhanced.

7. The at the time of
his death in from the post mortem
report wife, two minor chiidren
and parents. of their contention that
the deceagfsed. was” ~ Rs.15,000/– per month have

eixagrniinedgvlllthell’tiistkalvaimant as PW~1 and one P.S.Narayana, the

owner’.of5′._thAe”‘s’lf,.opfin””which he was carrying on the footwear

V’j;hu’si_ness as PTW.-2″””arid produced rental agreement E>_<j:'ij:§) awarded as
against Rs.3,36,OOC1_/4'awarded l

8. As the Tribunal towards ‘loss of
consortium’ ‘loss of estate’ are just and
proper, not einhvancement.

»9:fRs.5;OQOZ?’~-.awarded by the Tribunal towards ‘funerai

e:><penses'-.,isv"on"_'»-thaivlower side and is enhanced by another

V7__Rs.5V,O0O/'k~" therefore, Rs.10,ClOO/- is awarded under this

&

10. In addition, Rs.20,000/– is awarded towards ‘iove and

affection’ at Rs.10,000/- each to the two minor childrenrx

11. Thus, the claimants are entitied for

compensation:-

a) Loss of dependency

b) Loss of consortium _ –‘–Rsw.- 10,0-i3.QvV

c) Loss of love and affection ‘ __ — R-5, Vi20’,QO’Q\_w,

d) Loss of estate – Rs.” ~..10,G0Ofl:

e) Funerai expenses 1G,0_OO_.’
TOTAL V _ °Rlj>i.t1%’5r.36,ooo

12. Accordingiyi;st.p..Vp:Vtheigappeal in part. The

Judgmefit 335″ is modified to the
extent statedzhietrein are entitied for a total
compensation as against Rs.3,61,000/–
aiwardpedA.Trit§’on’a*:-~’with interest at 6% p.a. on the

enhanced of Rs.1,75,E)OO/- from the date of ciaim

vpvetition’ ti.ii”dthe_d’at”erof reaiisation.

]13.Vsc_.Thei”‘insurance Company is directed to deposit the

“V.::en4ha_nc.ed’compensation amount with interest within two months

-the date of receipt of a copy of this order.

%*”

14. Out of the enhanced compensation, Rs.5G,GO0/€”‘e.ach

with proportionate interest is ordered to be invested.’_;ir).__’_ifi.):e’d.é

deposit in the name of claimants 1 to 3, who a_reIws[fe

minor children of the deceased; fl-\%_at’ionVa’li’s:ed«

Bank/Scheduied Bank/Post Office for a period». of 1Q’..ig’eAa’r*s

of first claimant and till the date rorffiattainrn’e_nt’*of majoirity in
case of ciaimants 2 and 3. R’e’n’iain_i”n’o’_amotiritwith proportionate
interest is ordered to be releasreedifirliryfa-tr_o’L}rr’V’~.of.. claimant No.4

immediately after the”tle’pos§=t. g A

15. No o_rd’er_as[_t_Q costs.”

sd/-E
Eudqe

KM V