IN THE HIGH COURT 01? KARNA'§'AKA
c1R<:U3:1' BENCH AT GULBARGA;~~-- I "
DATED TEES 'i'HE 29TH DAY OF 2508 T A
Pkasmmi » J
THE HONBLE MR. ,;I,;%s*1*1'€::}3;;V'.;»«1. §3IV'.Ea'«-'J}'v,"'-J$#:l'T'):j'[')'.A'v %%
THE HQNBLE MR.Jf;ISTI_Cf_ :SVi§ EENI\«?§§;SE§V'GOWDA
BETWEEN:
1 : sM'I? TS%:;fsm§,..A Q{.1S}iILABAI
W/"Q~LATE'.%AMA:'§UTH.E
MMQR ©C<:3:'§10"LIsEH0LD
2 ;' BHAéYA_ sHREE
3:3./O..LATE' 'P»*E--;'é;i-2[YI'HI
_§;£1.N_C)'RV, OCC:S'I'UIZ)ENT
'T~§s;?fl1§}§§NDER
S__1('}~.i1.ATE MARUTHI
MAJOR OCC:S'I'UDE)NT
S/CLLATE MARUTHI
' MAJOR o;D§;';»*ARGQ1x1AL§ T INDIA ASSURANCE Co LTD
'§'.HROU(}I~I ITS DMSIONAL MANAGER
" JAWAL1 COMPLEX,
SUPER MARKET,
GULBARGA. ...RESPQNDEN'i'S
(BySri. RV. Nadagmzda, Adm, fer R2, R1 served)
4/
4
elaimeé compensation of Rs. 14,94,000/-. The
has awarded conxpensafiorz of Rs. 2,30,Q(,":'¥_7ViV./ "---hééej'
interest at 6% pa.
5. Aggrieved by that, the appeiiaiits Tfiled '
this appeal, seeking enhaneeniefit,
contended that the"~.e0m«fie1fiSa1:iQf:._é.awardee1 by the
Tribunal under the hem-1_e%%2<ss'$ is totaiiy
inadequate a1ic¥:;:T.et}1erefere';"':itheeéie.re' be modified. He
also _ 'there are five defiefgdants, the
TribuI1a§};~ :'1--ot"' in deducting 1/SW' amount
t.ow;§rde persefiely exfsenses. He also submitted that the
__ erred While taking the income of the
-:ieeeaeeeI."_'*L--at'T§;;.'Iés.6(}/- per day as the deceased was
V -V Erick kiln. He therefore submitted that the
.. iuipfqgeed Juégnent ané Award needs to be modified.
else submitted that the eompensatien awarded by
V' {he Tribunal uneier the heads 3055 sf censertium, 1055 of
1/
"-7 . The learned eofizejsel f"oi*
estate and funeral expenses is totaliy inadequa'tef"ar1d4
therefore, it needs to be modified.
8..-. As against this, the ieam: 7ed"eo'i_1;'fiSe1"
V V ._ . .
respondent. submitted that ._
consideration of the materisdddon record; }i;aeV”:Vaix%arded V
‘ just and reasonable hence; it does
not call for interference.
9%;/We rhe submissions
made by tine parties.
IO» our consideration is,
whether oo1n;:eoe:atjor1″awarded by the Tribune] is
justgjmad proper?’
relevantemro note the Tfibonal has awarded
of Re.2,01,600/~ towards loss of
defsencienefi} taking the income of the deceased at
3 per day and adopting muitipiier of 14. it is in
Vrdliedeviderzee of P.W.1 that the deceased was owning a
2 “otriek Loin, but, there is no acceptable evidence on
record. Therefore, in our considered view, it is just and
12/
proper to take ths income ef the deceased at R380/-
per day. Accordixlgly, it is taken. The ‘I’1’ibfiu1f3_;a:1::’~has
deducted 1/3 towards personal expenses,
correct as there are 5 dependants. our”
corzsidered vicw, it is just 1ii;._
towards personal expensc$’T__’;A_ccordiI;g,1}z_, it, iae:.§jda*=:ciuCted.’~» ‘
If I/5th is deducted ;__towa:flc1s. ‘éxpgnsgés, then,
the loss of dependeniijffgef to Rs. 1920/-
and per axxrmzzi it cogiiééifi: If multiplier of
14 is:’1vad§3}j§1f§’:T€:”,Vcompcnsafion payable untier
the heé_ici. 1esS comes to Rs.3,ili2,5€~30/–
(mzgex1.2×1§e–3k,i;2,5e.o/-.;. Accordizlgly, 1:; is awarded.
~T;’ibuna1 has awarded a sum of Rs.5,000/–
. t-
t£di%za19ds:’éV1QssV~i§:§f.estate and a aum of R:s.5,00{)/– towards
loéé of Céfisertium which needs in be enhanced.
K x V 15s.cct:;rdii1gI}? it is anhanced ti) Rs.2{),OO0/ » each.
— The Tribunal has awaztied a sum sf Rs.5,000/–
V
V’ Eowards 1053 of icrve and afiectien which needs to be
enhanstid. Accordingly, it is enhanced to Rs.10,()0()/–.
I’/.
Hg. We award a sum of Rs.10,000/—- towards fiirmral
expenses and transpertation charges in3t::a £- bf’
E33400] – awaxfied by the Tribunal.
[5, The campensatian awaI:’§:’1ad,1:.4[«b§””‘.T[
ts-Wards medical expenses Visjust and’ 1i%{.=.xim ‘ L’
it does not cail for intezferentga _
I6. The tcsta} cos3§_{j:r<en:§at1;ati " 'fiéyable 0011155 11)
Rs.3,9:2,560/ — and
a) Tqwa:d’s has of’d_<-:§pen.;1ven(iy Rs.3,22,560/ –
b) Tewazfids logs 0_f’P_(fiI1S{)I_’CZIi1In Rs. 20,000] –
C) *Towards.10ss% of«r::sta1.a- Rs. 20,000]-
d) Towards Vf’11’r:;z:I’:2a1_ expanses
transpdrtatjén charges Rs. 18,000] —
6:). _ ToWar§is.m;ed1;:ai~’éxpenses Rs. 16,000/–
.. *3) ‘TowaI€d*s..1oss of love
” E,’-r~;nd_aff’e£:tiG11′ _ Rs. 10,000] –
I~2s.3,92,550/…
fiécordingly, thfi appeal is allowed and the
L41.
“iris-ggguéied Judgment and Award passed by the Tribmlal
M.V.C.N0.518/01 Stands modified g’ant:lI1g
2 “c0Inpensa’£i¢.:>n of Rs.3,92,S60/- with interest at 6% pa.
fmm the date of petition till the data of payment. In ad}
l»/
other respects, the J1.1dgneI)i and awanti pa$s¢ §1 ‘v~..
Tribunal mnains Lmdistxlxbej. R»-3 shail V
amount Within six weeks fiemtcdéiy. ‘ « «_