High Court Karnataka High Court

The Branch Manager vs Sri Narasimhalu on 15 February, 2010

Karnataka High Court
The Branch Manager vs Sri Narasimhalu on 15 February, 2010
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 15" DAY OF FEBRUARY 2010
BEFORE

THE HONBLE MR. JUSTICE HULUVADI G. 

Miscellaneous First Appeal     

Miscellaneous First Appea.l__NO.10943/2A0'O7""..:   "
IN MFA N0.-4831/2007  I _  D" 

BEI WEEN:

THE BRANCH MANAGER... ., 
NATIONAL INSURANCE ;CO.'L'r2:>..'  

OPP KADMVI FACTIBRY .L1NGA'SUGUR ROAD
RAICHUR , R1'«:P'.4..B':r-1';1fS' 1.1113: *DE'PU='EY_ »
MANAGER NAT:i_ONAL  c:O'.LTD .,
BANGAI.O--RE REGIQNAL NOFFCICE-A SUBHARAM
COMPLEX, ND();D.Ai_4-4},  -BANGALORE 1

 A    ...APPELLANT
{BY SR1. SANJAY M, JO_SHl;ADVOCATE)

1.  SRI'NARASIM.E%IALU
'S/Ca'GOPAJ,GOU_1:JjA
AG ED__MAsO€'_J_T_ 34' 'YRS
» R/ATNADIKAITUR OF' KURNOOL DIST
. NOW £2/AT KULSUMBI COLONY

 «,_'RA1CHUR,_ 1

.

that occurred on 04.05.2006. This appeal against the

Judgment: passed by the learned MACT :31: Fast Tracl{‘»lII.

Raichur in MVC.No.249/06 seeking €I]l’lElI1(3’*;,’j1Ti9.:.’«”121t…’_’:’llflgif

Compensation. MFA.No.-4831/2007 is filed by_.th.e_:’:{.nVs’i.iranee”

Company for reduction of compensation. .0

convenience the parties would .be..__ referred to th_ey_l§are

referred in the tribunal. Since both”th_e a”p.peals0 aris~en out of
the same Judgment 8: Anrard 0′ been clubbed
together, heard and of Judgment.

2. I have liieaifd learne’d._Vt;.ou-ns-el for the claimants

and the 1eari”ied–..Aeoun:-gt-:1 f0.r’=.the'”Insurance Company and

perused the records. . of accident involving the
motor Cycle bearing and its Coverage of
irifsnrancei the Insurance Company is not in dispute.

_ ougtset it is the argument of the learned

.,.,,3OVunS€l the. ap.pe11ant/ Insurance Company that in View of

*-0«the___”decisioiipin Civil Appeal No.17’02/07 disposed on

7>l<v'/

30.03.2007 in the ease of Manjuri Bera V/s Oriental
Insurance Co.. Ltd. right: to file a Claim apphcation is to be
Considered in the background of the right to entit1emVer.1t3of

Compensation.

4. Per contra the learned counsel» appeai’vin:gV,fotr

Claimants relying upon the decision,’

rendered in Special Leave Petit io~r; (CA1″v’iV:1}

contend that brothers and sistersV_of:the’i.deCeasedHcan claim

compensation ” justified in
awarding and sisters of the
deceased. No.1702/2007 it is shown
to be rendered the of the Apex Court whereas
sn.bsequei15t reported in Special Leave

Peti’tjoi10′(‘CiVi1]4″Ne,2’8.02/ 1987 it is rendered by the Division

–V 5. dispute that on 04.05.2008 around 10:15

.1-thevtttdeceased was going by walk by the side of the

%i~'”

due to the negligence on the part of rider of the motorcycle in
question and having found that the rider was having a valid

driving licence. awarded compensation of }Rs.2,1(*3V,lLl’)_(:’)”O_/-

towards ‘loss of dependency’ [Rs.8O – 50% == Rs.4()_. .

-= Rs.14,400 X 15 (multiplier) = Rag,»_16,0_O()/-~:}:;’_wvfthisld

amount the tribunal awarded another

under other conventional heads’_v’Thusl,’*.gn all l’the~.i._t’ra,inable

awarded Rs.2,64,000/~» per annum.
According to out of the
income of the since deceased
Narasamma:v’hlniafrie5dV husband about 15
years back living with them and she
was contrigbtitingliltollthe rnailntenance of the family. At the
of petitioners who are taken care

and spent p1anioun,t-..t”owards medical expenses, due to the

V”,1.nunti.mely’death they have suffered monetary loss as well as

.lpa11dac_.affection and loss of estate, filed this appeal for

V’ ‘ — . e11han’c_en1e–nt of compensation.

lé”

i0
the family and she was a member of the family. It is
submitted that the so caiied husband of the deceased

deserted her and never turned up to file the petition andiitayis

the claimants who have performed the funerals

Care of the deceased after the accident, as u ‘w

petition is maintainable. It is specificially lstyated li1’i.f..tl’ie_Al

affidavit that during the year 2066 the deeeased7\i\%Aas’ve_arning

Rs.100/~ per day doing it cannot be
termed as exorbita}at’::ar1–d income to be
taken and also income was hardly
spent by and much less there
was no In the circumstances, the
tribunal ought 2/3″? towards dependency

m;§_t§’aa_or contended that the Tribunal

the dependency at 50%.

9. “i?.er learned counsel appearing for the

l Company submitted that in a case of brothers and

.Tl?VV’l'”l(): are married, they cannot again say that deceased

K’

V’

I”?

was not in picture and when affidavit. has been filed by way of
evidence by the claimants to the effect that deceased had
deserted her husband 15 years back and she was residing

with claimants as one of the family member and this aspect of

the matter has been not challenged by rebuttal

cannot be said that the petitioners are not the

and also the claim petition is not ma’in£;a:fi’ap1e. l

12. So far as the deperidexjgv it is not in
dispute that sisters of the
deceased the claimants were
also the earning the family. What is to be
considered is was earning and whether
thewearnirrgifyl some other purpose or towards

mai’ntena’r1cye–»._ofi thefamily. When admittedly claimants are

toWb”cl the’.l–V’TbrotVhers and sisters of the deceased and

_fl1eq1ia1.ly the earnings of the deceased was contributing to the

of the family, that contribution necessarily

. lfihave been made towards the maintenance of the

V,

2. Appeal filed by the Insurance Comparigia.

is dismissed.

3. The amount awarded by the .

in a sum of Rs.2,64,C}O0/4′ is

to Rs.3,36.000/~ with”ci.ni»'<iRést

from the date of doe-titionA'ti1VI the

realisation.

4. The amount’
trans_ferredA’to..the ‘tri’f:»i’1nxé11V

5,__ ifigpiaid within three
_ out of which 50%
i in fixed deposit in
a,tio.na1~i’2ed Bank for a period of 5
years. :I_’i_1_e.interest accrued thereon will
proportionately distributed to the

‘Ciairriants.

Sa/;

EUDQE