High Court Karnataka High Court

Taluri Sreenivas Rao vs The Divisional Manager United … on 22 February, 2010

Karnataka High Court
Taluri Sreenivas Rao vs The Divisional Manager United … on 22 February, 2010
Author: N.K.Patil And A.S.Pachhapure
IN "TYIE IwIiGE---i C7(')URT (H7 KARNATAKA, CIRCUIT i3EN(.'§f-1 AT
DHARWAD. 7 

DATED "FMS "I'}~n:~: 22" DAY (1);? PYIEBRUARY _:;0--m  " 

PRE SENT

m1+; 1~1<)N*Bu:: MR.ms'I'1C£ N¢1<T PA'r1i;.%'  %    7

AND: .

"rm: HON'BLE MR. 3tJs'I"1C1§:";$:s.RAcia:;«1«}3P%UR:£
M.F.A. N¢m--.#_1j977%fi20a:':~6%"('Mfvjv 
Between:     "

1. Talari SreenEvaTs'R«aV§j; 
Age: 26 yeays,   -'

S/0 fate Ranégi     

fa)

Taiari Gopa .Ktis-hn~a_,4"V%  
Age: 23"*»{ears, -- " ,   
S/0 fate Raimamo, OcC:Ag,rai}..

3. . _ Smt.,«.§:§/ézttékuti Bhagya Laxmi,
   2 1 
 _Sfi3§3riiV'3«.$, ';)"CCI Household work

 ,_AE1 are fesi'cEéntsA u fK;5ttaiah Camp,

V  'C}'angavati';««.Dis;; K-Q-;ppal.
  %  cfb%andr;:s1aekar P. Pam. Advocate)

~ Appeilants

 



ta:

1. The Divisioriaf ?vl;iiiag,_e1',
United India insurance Coinpany Limited,
Di\~"lSl()H£ii C)fTce, \='.V. Stikhmni Coinplex,
Gandhi Chowk, Raichur.

iv

S. Veereshappa sfo  Gangaiina,
Age: Major, Owner of TI'E1{ZIO1',
R/o Kariakagiri village,

Tq. Gangavati, Dist. Koppel.

(by Sri S. Srishaila, Advocate for R1,  _
by Sri K. Ananda Kumar, Advocate tbr_i_{2)  i

This appeal is filed u/S i73(1ciigoiM.Vi.».Act against the
judgment and award dated 24.1---2.2005i-paseediiin.M.V.iC;-No. l3/2005
on the file of Civil Judge (iSE7.r:'1r")l1.)i_&;V"iVIA,CT;".CI£lflg3V3.Ii'1l, partly
allowing the claim petition forit---eoi'npensé;tioi'i__ and seeking
enhancemeiit ofcompen.3_ation.vii~i- " = i  ~

This appe'a*E --tto'ijnin§ifi«:3'i1 f'o.rA'hearin'g"'on interlocutory application
this day, N.KZ;Patil 5., d«efi«.ye'1ied'tiheifoilowing:

 se,;<ii__Mm

1._,, 'Fhe»sg;,hv this m2itters_____E__s.posted for hearing on interlocutory

ap;5i--i_Acat.ioii~,b3a_con:aent._of counsel appearing for both the parties the

' iii»--_g3.pp€a.i ietaiizen Lzp'i€;;r7fin2il disposal on merits.

...~-»'

5"

  .5  -I' Respondentsii

7. This is elaitnants’ appeal seeidng enhancement o1’compensati0n
directed against the impugned judgment and award dated 24.12.2005

passed in ;’\r1.V.C. No. 1312005 on the file 0fCi\:-‘iE fudge (Sr. &

MACT, Gang,avathi on a<:c.ount of the death of Rama Rao"'ira«

traffic accident.

3. Brteffaets ofthe case are:

The ont vrievance made out .5 ‘-the ‘3e1″iantse.at’1’tVhe outsetis

that, deceased was aged about 55 years, ;5′:’ofes.sion} was an

agriculturést and was also havi’r’:3″a. Af1’oLuz§mi1’i*–1n the viliage. He was

getting st1bstahtia’1″iertCOm1e:fai1djdtieatés. t1′:e”_1{arta of the famiiy. The entire
appeflants he1§”e_in” are deceased Rama Rao, may be
they are :naj0rs.’*;Qn vaeeotint death of Rama Rate in the road
tz’affic aeeifjientt.ocet1:’tedV1on 15.08.2004 at 10.00 am. due to the rash
and’°r1eg1’igént,.*.,od1’i’vjng ot'”t’h’eV driver of the offending vehicle. the
co.én.p’Ea.w%na.n.t?s*v.fi1’ed~da”claim petition U/S 166 of M.V. Act seeking

compens’atiVon1.” «1T_11_e’~s’aiVd efaétn petition came up before the Tribunal

V161′ consEd«e1’atj_o:1..V .i’~”Fhe “I”ribLmz1§ in tum after assessing the osal and

é.

docu1nenta.ry evidence and other materiais on fiie ailowed the same
awarding compensation 0f’R$l. i,O0,000:”- with interest at 9% pa from

the date of petition Iii! the date of payment. The coinperisation

awarded by the “hibunal is inadequate hence claimants ha_ve.§5re’se§jitedi.

this appeal seeking enhaneeinent.

4. We have heard the learned Counsei appearing foriaifioeiiaintisjanids i

learned counsel appearing for respondents.

5. After carefui perusal oftE’aeV_impagnedijtndgnjent and aii/ard what

emerges is _Co:nnaitted grave error in not
awarding any a-znount ».oit.’–~estate. Having regard to the age
of the deceasediiia-rid the ‘a.i;§9ocation we can safely assess the
income “deceasedaVt____Rs,. 3,000/- pm. out of which 1/3 to be
personal expenses of the deceased and the net

incoi’n_e”i:;<)1ir1e.j:"toiRis.«2;i}{)O/–. The deceased was aged about 55 years

' " s.._and the'apr;i'()i0:~¢ {V103-‘&r’cti1;(iS loss of estate.

;

é

6. Ac.coz’ding,iy the appeai is aiiowed in part. im_pugned_iudg,1nent
and award is modified by awarding, Rs. Z,64,000.r’~ with interest at 6%

p.a. from the date of petition tiii the date ofreaiisation.

(i) Respondent no. i—insurance company is directed to—depo;:ii”t’-tiie: ‘

enhanced compensation with interest within: fon1’_w’e–eksvf1*oi.n tiie_jd.at”e..

ofreceipt ofa copy ofthisjudgment.

(ii) Out oftiie enhanced COi3’iip”cfnS2’tI.i'(‘)i}i oi’Rs?*2?64,000/-,”iS0% each

with p1’opo1tionat’eiiii’:;e1’eisti-:slnaiib-e deip’o’s’i’ted in equal proportion in
favour of appe§ian.t nos. period of1′.ive years and to be

renewed for_a.nothe’r ii”/’iippeli_ant nos. I to 3 are entitled to

wi tiiéiraw i’ae.c1’i»i’ed interest period icai ly.

(iii)

iR’einaaii1i:.1ig,’eitioiiiit ofRs. I.i4,0()0/— with proportionate interest

i ii’vsE.’ia1i beii*e_.Eiea.se§_i.in:i1.f:qiual proportion in favour ofthe appellant nos. 1

6)

to 3 in11m2dia’£c}y on dCp(‘.)SiEiEI1g, ‘zhe szmuz by the resp0nden1_.._n0. I

insuranée company.

[)1’aw award accordingly:

bvv