High Court Karnataka High Court

The Branch Manager United India … vs K P Narasimha Murthy on 13 March, 2009

Karnataka High Court
The Branch Manager United India … vs K P Narasimha Murthy on 13 March, 2009
Author: V.Gopalagowda & N.Ananda
 K}? "NA:ms1rJt%1-r;1§":gIuRTHY

 SINCE DEAQ BY ms
~ --«  ' " . __ Lia) 3. K MAMATHA
 ' .w.iom,TE 32.1» NARASEMHAMUFYIY
 A333 3,; YEARS
/'M POLICE QUARTERS,

: _  'TUMKEJR DISTRICT

A " ~ ' 1(b}. KUM K as KAVYA
1;:/o LATE K13 NARASEMHAMURFHY

{N THE HIGH COURT 0? KARNATAKA AT " 
DATED THIS THE 1316 DAY OF     

PRESENT)   _ "     '

THE HOPPBLE MRJUSTIVCE   " 
 A. . '_ 'A 
THE H0N'BLE;._5§R.3u%L€2;i§E'N,_A;§ANDA 

M.F.A. Nc;"169aL£2£}of"  _

BETWEEN:

:. THE BRANC.H_MAfiVA»GER« _   V
UNITED INDIA IN§s:JR;=Lr;§:E"c:[., VREGIGNALA _OF'F'ICE,

NO 25 sH.AN§U'1fi'rANARAsAPPA
AGE!) 39 YEARS; -

KORATAGERE TOWN'



TUMK{§R" I)§S'TR1(ff"if  '

-  "4; THE 'ii>1i%2AszézqAL MA$iAGER
K_'I'i¥E'ORlEN'PAL._1P€SURANCE Co LTD,

~i/'f"«._J'UpGMEm"ANn AWARE) DA'l'ED:O5f()'7f2006 mgsgn EN MVC
 ' . N€).1'1"12/I998 ON THE FILE OF THE CIVIL JUDGE (SR.DN} 85
4  TA£;:BL_. _,5MAC'1', MADHUGIRI, AWAREHNG COMPENSATIGN OF'
 ._;Rs.-4,2';=',2z3/- WITH INTEREST @ 5% P.A. FROM THE DATE cm
  V PETETION TILL THE DATE OF REALISATION,

'' " "ANA1x:;:>A, .I., delivered the following:

AGED 14_YEARs
MINOR REP BY NATURAL GUARDIAN
MOTHER }3.K MAMATHA

R',/AT 901,132 QUAZRTERS,

KORATAGERE TOWN TUMKUR Dzsmrcfij

us). KUM K N SINDU
13,10 LA'I'E KP NARASIMHAMURTHY

AGED 10 1x2 YEARS  _

MINOR REP BY NATURAL GUARDIAN,
MUFHER B.K MAMATHA  

R;'A'1' POLICE QUARTERS,  
KORATAGERE TOWN TBMKUR DIv*.;"§'f'FEI{fI' "

23 SR1 RAJA MANIKYAM
sxo GR. LAKSHMANA

MAJOR _ :   
R/AT SAN'THF:PE*I'E'~.__"  g  
MoNDALMADE'PQs'i'-L'  '   

PEENAGAR 'I'E%.LUE(---.  V  '-
DHARMAPURI I)IS'TE>;f§CT  'V

3. SR! vIr:ERANAg'3A.Pf>A.V   _ «
8' /0 LA'i"'E M--'UDDARANGA,iA"££_ ---- '
MAJOR V -    
R./AT DODDAPET, *
KORATAGERE"1'OWN 

;;.._.c;s§:3A1)fr<=41e;xu_:§_j..  RESPONDENTS
{By'S§fi .  K vj Nfif?.A§IMHAN FOR 1321-33
Mm.  :«:rLED U/S :?3{1) 09 MV ACT AGAINST THE

This appeal coming on for admission this day,



JUDGMENT

This is an appeal by the insurance 1 V’

aside: the award made by the Kibunal,

2. We have heart! icamed I-i’3,~{;;,.’hh””,«51’~x’.’ ‘

3. Sfi,M.U.Poonacha, ” the
appellant has made the
The pctitiongzfs hau§,;;dt* evidence
to prove that firhtgmsuit of injuries
sustaincdv awarded by the
trihlmal fig 01: _ * h

4. Wéhhhoticé thé~-._féhords that evidence §’vc:t1 by

PW-3 IfJr;M.11dci.i1i«:Ifi:S’h31a,’V’1vega1t1iz1g the cause of death has

h6t.hhéh has dcposad, as a result of the

the accident, deceased had developed

toxcmig am} was the cause of death. Therefore, we

‘jtject thé submission.

r compensation awarded by the tribunal, we

-fffindhémat the tribunal has awarded Rs.4,27,000/~ ‘under the

h A , foliowing heads: .;’\J,. -v~<i'T"/-(KM,

i) Loss of dependency and estate

1’21) Loss of consortium

iii) Funerai and obsequies {Rel ddrgoood, ”

iv) Medical expenses (during ueeeeeet A _ V
(25 medical bills as per Ex.P5) Rs.’-. A’ A 9,2

_ vv.,v$;¢;V,27}2 13,”

5. In the discussion 1j;1a&c.:S1;pr;i,._we lhaiée accepted the

finding of the efeeeih. we find from

the award medg ‘iiigg deceased was aged
about 30 cf cccident.

determ1n’ ed’-‘igcemed of ext Rs.3,000/– per month in

our epieien eeeenet er intexference. The tribune}

v.adopfing«W”ie6′ multiplier has» adopted ’17’

fmm the award, tribunal has awarded

,_Rs.– conventional heads Enetead of awauiing

Rs:.f$O,O0Ol5″Ain the light of the judgment cf the Supreme

‘V ‘ ‘ e K1 ‘A others}.

decision neported in AIR 1994 Sc: 1531 {in the
The General Manager, Keraia State Road Transpcrt

‘ fiiefiierafion, Tzivandmm Vs. Mrs. Susamma Thomas and

Therefore the excess quantification of compensation

hr’ ‘ ~- P’~~~vC*”iL:,.e

The tzib 11113} has

by adopting 17 mulfiplier is offset by deficit *

awarcied under conventional heads.

We also set: from the records

had not obtained pcxmission fi:’5m.__§11c 1::’§”i:€:.11tc:$t.7£E}1cA

claim petition on the gmunds

6. In View of the I”1c:”merit in
the appeal. Accoxtjjngly, agpfiawl
The amounii by the tribunal for

payment.

Sdf-

Tudge

Sd[-

Tudge