High Court Karnataka High Court

Sri Ramaiah vs Oriental Insurance Co Ltd on 2 December, 2010

Karnataka High Court
Sri Ramaiah vs Oriental Insurance Co Ltd on 2 December, 2010
Author: B.Sreenivase Gowda


” ,. fibbflg

1
IN THE {£635 CGURT” C)? K8R’RAT£,KA XI’ EA}?

ggmg “mag T113 3333 IZEAY GE’ Dfiflfikmgfig ”

EB;-FCJRE

‘Fifi HQWBLE 2m….’£'{IS*1″ICE

M.F..A. No.95a7%/20:5As

u…..u……ma-……._4…;»

5;’ am;

M339 g3r;;_:*r.5?


 fzfsza  ARE
RESm£fi!'G AZ":  mmaz

. - mac; ' mar
~      HGFELI

   

‘ 2;’:£.*va1mH.as:;i;i’*rA:z::<
REZRAL BISTRIQT
" ' ' A?PE§.«§J'£I"S

' C}REH'fAL– msuxafim en. rm

RECEIQHAL CDFFTKIE
LE3 C»G$'LEK
5% Q. RQAE

§.§§§€'u&LOP;.E
REPRESEEEEE BY EYE R.EQZ$}€@LL EAHAQER

2.; AER.’ K353

2

3; 0 magma KHAH

Rim’ a0I.wELE mm’

ammypamrmzr

RE RURAL DISTRICT _. ‘ * ;; __ 3
xEsm1~;3:;Ems’ ‘ — ‘ ‘
(BY sm: M.B.SR1RAfi3 ADV; 902% R} _ ~ ~ , ._

R2 – RGTICE DEPEESEE mm ‘%i’;V4″(Zi$A>Vfir71′.2&Cr.f’.?’.Q:F3_}1£’}§_

ma FEED figs 173(1} (31? ‘Em?-_fi;CT .ii?:..CiékIk’s3’Z’–: ‘E’1″5iE._
JUDGBERT Am) AWARE $53539: 2s_.:§4.2o<;$" A§*.a3aE§a Hi
MW: 130. '?£33912G{36 ON {fr}?-f "
JUD<3-E, cimmr <3}? S3£A£.L CAUSES, EQEBEER, mm,
m'1'RQFC:Lmm . mm '-{$.1::zrm1m12;L&Er~I’z’ 012*
cawfifimfiaxi H” . ‘ _

“I’H}’;?s €:0rm..”wG”¢H.”mR FINAL Emma
mm DAY,:.’£*33!?:_(1<;3I3R1'..;t3§3I;IVEi€I2;fi 'rm mLmwm::;:.~

* g§§eg£nr
:apwax " 'IV c fir nt

csf fiwégrdw by me Tribuna}.

_ '_- §i;:r_ the sake af wnmngme, the mfiw are

.f&f&.x.@'. A are r'I%"-Ifi 31:3 in tlw ciafl patina" ' rz

7 bef4'§2n €%;1¢.v

3, 1m tmieffam eftha Mae:

%

3
Ga 3Q.09.20CJ6, whzn the demand Vijayaié-,ws.s

f1I’%E-fig ‘£1713 pond on Mysnra Road 91%,

Vicrteria E-Iaspim} Marmary, the driver of

a. rash and marmar

As a rwult, he auatainsd

the spat. Hezzratxe, E173
ths: MACS, Qm§:%$;a.tion «of
Rsg15,®,i3lI}G_I-_._ them a
at 6% pa.

I ziaapmg rmmm deatlfz cf the
amidem, n and

Ea?;2§3}ii3f~9f cf the: sgenam vehicle, am only

» for my tmzmidmafian in the apwal ia:

A A 5 ‘thus eempematiwzz awarrtlad
Ttibuxzsi *3 }7us£ and reasnnabke $1’
it mil &1* mzhanoemes-:12?”

‘ u 5. fisfcw hmxug” the learfi cczumsel a

. the mmw axfi gaxkg the judfint and awaxé cf

the I am nf the vfiaw that 23% cnmpezaation

awatfiaé by the Trihtma} 1% mt just am maswhlua, it im:
@~


an tim iawam’ sida aw harm it fin mquimd. 13$

6., The died was ” =
fims at’ ksm death in tbs amidéxxt

post xzmrtem repnrt E:s:.P5’f?”.’~–.__

parcnm. The slaimuggm ‘ rgisnmnfion
that the d –;é’a3_ Wark:
semzmzlmm ma earning a
or an amsaa as PW-1 and
m shnw land hakiim,

{.1-that &as::u%ts, ‘£’hm’ef:.nre,

A age aa 26 yam axfi yw of as
has mhtly aaswwd his msmmsz at

‘–‘ :p§m;.

the shim petfiisn is filmé; undex Swtien
cf ME’ Act, mmpemafinn has ‘as be awarded as

L pm Schedule 2 arm said Act. Ifthe age: arm amm

ia» Icahn, multipiia appfixzahle Ex 18 ané Kw? age

csfthas pas.-‘en: Lew En: mu cfths mama: is taim, who E
4%,

5

agaci about $5 ywrs, the mmtipliar app1ioaE:§1g 1.

Gm nmre m ‘m whether 530%: sf

the deceased has to be éaducym te*a?a;:§}$ L

e:ic&.% car 1] SW1 has m be ii’ A

1% Iéarmd L’

my mmm that mama of 15
based an the age multiplier 11
based on the of sf 15 may be
apzplieé aged and wcm
cf died twn, lfaré of

the can has deducted towards 1%

‘”3£iw&A sf demndezuacffi’ warim out to

X 2} 3 X 15 X 12} and it is awardad

a$.2;&4;em;- awaraea by the mmmj.

” 7} as the claim. gefitizm fig am undar saw:

{A} aflfikffist, a aura :3f3l.2,500f-» inwards ‘Isms «sf

Wmtatg’ and Rs.2,00=Di- towarfla ‘trampcnrtatfiozz of dmé

body and furxmni mpemea’ is awarfiwm
fly.

5
8′ Thus, ma claimnm am mtiflaxrd f§f*.Ttm

foiq oompe:1aa’5&n:~

a} Lama of clependcmny – 3 .,
b} Lms afewtate . Rg4.’2T,-5&0?’

ct} “I’r&z33paer*t&§t3n {sf dead
51% $

% A

9. in part.

Tm judfint .’3md Tribunal Tm
mm in W. m
ciaxma’ nta’ ‘fag’ ” a tatal eempematian cf

B.n.3,G4;EQifi.!~VV”a_:s V m.2,sa,am.a. mmaaa by

at 5%: pa. an the: eahanccd

% ms.96,9mi«- a-am am am cf ciaim

gga-mg the date at’ mxztsafim.

” Insuramsa Co%ny is dimeted to

A the mimnfi mmfiamn amuat wiflz.

V’ within we mcntkm {tram 211$ éata {sf rmeipt efa

m”g§effi$x§ srdm; gr

?

3:3,. Gut at fin firmd eem.permti.on_,..___’?”5%

with pmportionm imezrast as srtiered to be

fixw deposit if} {he mm inf aamnd

niathm czf the 6d:

Bank1Schac1u1:::i Bank] Post

years 2 bk arise in ansa.” ‘r. to

mm raw interwt pearaem ‘ ‘R_;=m;VVV””gm_’ 1-fig La r::ac3″ L111t with
prupaorfimnatae intmast in fawur
9f tha cEaina~az’@;’*mL afier
the d.fi?.3»§§;*’t{?§ ” ‘ ~

12. u”I’i_’;::{ nrciér.’

sd/-.

Judge