U}
83:}; are 2/0 H.1\§a.10--949,
Laigsri, Brahxnapur, Gulbarga.
3. B.C:31a21ciraprabha wjc Jaiémdiiaiz, :
Major, Ctcc: Qwncr of Tara 4%'? V
§€i'3I"i11g No.KjA.-Q5-AC-5454, V_
Rfa Eatighar S;'i.Ja}=adeVa V' _
ixastitute of C01'éi01og},?;.i~iospi§.a§,.A " -._
B.G.I{'Qad, .Jaj§;anagar'€2_ 1" «.Ei1céck,_ . ~ %
Bangaiere. '. '§5%:esp011s:ie33'1t$
{ skdvccaté: f{>':;'«x 13
This MP2'-'ais"fiietii;.2.m{i3r'-Se{:L"fi'?*-- (1; of1'viV Act against {I16
judgment %1£és;'a1:d'«.Ada:7ed_ }i2.2.20{}'? gassed in MVC
1'-50.11138/Cifi on t11c%'iE'£sr3.z}:T<_t}1<:"3ii£ Add}. Civil Judgfi {Sr-D1'1.},
Ivicmbcxg f\«*IP;{§'i'f, €7%L:i?)a.rg'a,_ " Vawaréing compensation sf
RS.16,09,250/4"--«.with i.ns.?3.'¢§:;t at 8% 13.3. fmm the date of
petition fiii''a:iA<:posii. " V '
is coming an ééar 2?.d1T:3iSSiOI"1 this day,
E'».~i£';"{§$.}»'€4.I['i'~Z';'§+'I"'H_ fieifivareé 'aha fo1i::rwi:1g: --
Jnnazmggfg
U '§'?:1.iS égfipeal is by ::I1::: insurance cempamy clzafiengng
of e::0112p@z1sat;ir:m awanticzd by El Aétii. éiiivfi
V J{;ag¢T {sr.Un.), Gt1i}:ra:"ga in mfg: 1103,;200:3.
fjlairil petitien was iedgti-sci by K-1 85 2 who am pa1'e;E:t$ <31'
deceased Ivmhammed Asif Eng}; 9911:; {bled in a mad trafiic
F-/'
accidéfit noccurmd on 31.7.2086 at a§3au§_
J.P.Nagar I C1035, Bangaiere on atccéiizzt, E31' ~it;i1::§ '4
zzegligent driving of the dmbser _0_f a ififllfi-f} beamlg' G;i':« -
AC--$4$4. According :9 the €is:§i<:§,=.%é§;t::f}' 1%';-.i§SV% pfiliofi
rider on a motor C}-'C16 _¥.:_ . E'----£.--3i?;6'«':V5V $11 213091111:
cf the rash 332:1 I1<*:;g 1ige:1t V§ij; fi'§.'I!?g:1L§_V of the temps,
accident Qccmmiéfiié A the 111C's'£€/Itga
cgrcée. As a mvaem i1»3av:"£
injurjg; w-*i1i§§$ he has succumbed ta the
§:1}uri€:s;. 2, (ieceased was a saihvare
eI1giI1t3e1j'€a;;:"2d; dI'xm=vi:f1g"'2:" 01" E333. 1§,84-4[- per mmfiin. Hf?
V. Essa:-';é u1fi?1:1a;:'§'i5§E'a;1d was aged abeut 25 jaears. iléwner ef the
10r1}*°§v-i_03:.1 the: evinrimztre cf Fe 1, i'aJfr,her cf the
éafiicééssd, arid reiyizlg upon tbs salary Certificatra, tribuzaai
camfi to '£116 02311821181011 the}; the ciecaaseé was miimxg a sum
::>i'Es.1§,844/-- par Iilfillth. Out of which, 513% was daductfici
F7
rr:nci.»::;'i3c§i' 4A.(:{:(.)"};{}i3--1.g.,'«{{.{) the a liant, rféecezmed was met
gemng an i:0.<:01:11<': 01' Rs.96,690,i-.§v WW »
V '.'.._'_5I:i1v;:eibi"ie,.. gequests the {1°Q'{1I'{ te aiiew fiat: appeal But
the parties and considsrizlg the dacuznents
A' by the Z'€:SpQI1§f:I1'CS, we are 91' {ha epmiorz that £136
gifgnxgzfixmaiieix awaztieti madam" 23.3}. heads are {:11 10926:' side iizr
E:owa3;'<:is his personal expenses and assessed cf
{1epe11{ie:I1c§;' at Rs¢10,18"?,!~ anti a¥¥8I'¢3§3{fi:"'"'A¢
cQmpc1";sa'ti0:1 of Rs.13},89,250/- ugygitgr
dgpendency. in additian to that, a:'»$13:}:r "gigs
awardfiéi undczr the head 1;pe21se$g: 2 in. sum of
Rs. 16,09,250 g' --T was axx.%§.z:':'e+:i.'A--V. L. is caileé in
questing in this 3_~p}7'::».6j.:_a: "-a'.-.
4. we mass: 1it::§_ii'c1'1--fjf1:: c(§L1;isé:%«§?;};"1e pafiifis.
5. "Fft1& 12:13:11': v::§":%f1<::' insurance cesmpany is @1113;
in regard ta t1*:{:'.4§:a;z11}'3<:11?.~:._a*£is:g':"1 awarcied under the head 3053 at'
-of Es.;2C:,C¥G{)/ «~ per Inomh. Arscartimg is
W
Herfbie supreme Caurt in Civfi Appeai No.259?;'eS'~.¢ageé
22.4.08
:11} MANAGING EERECFOE, .-A4′:iz:3,g5s,f;S«E:{§§;5’ii;£?):_1’%«I::».”
METROPGLKAE TRANSPGRT “IEI»{)I2I~7′:E§’,’§;L;I’%’l’:.’?;,.’é3-;;’f}.§.VE9§E’ _f, 2:5; n
SARQJAMMA AND ANOTHER has r1§1Ved£fMT ‘ ‘
“Whereas in detenrzirzing an appiis-ajtiiin film’ g;t*a_nt’of cigrngatzxiéatién undef
Se:c.166 of the Act, the trifrunai :r:ki§,z_b¢ _enti$:Ie’d– tr} fimi égut the actua}
damag-as sufierad by the c§aim,anis,AV–th:2_At1>1″ni1a.1a haV’ifigvn(st.s:::i1v”isag¢d such
a ccsntigngenesy, we arm: oi __the_ c»pi_r:ian_ :h;:t_ ardirgariiy ene-third should be
deducted from the incems éfflw. d’c;i:f:-eiasé-d ,3}:-;i_% moi ‘half thereof’
If we foilczw the judgmaut gt’ i:h§:’1i*i{:2z’§:§ieV if 12-} £5 2 11%. {V
filed counter claim Ewe igiigald “ha§zs=:_V ail§:W}sii” i§Vié’Vé§ppca1 by a-nhancing the
compensationum-;i:;;”iE3§:;’}£ém;1 .1os:3_’:(2i.’__{iv:=;«i¢§;1£i:?:zsc’§.?. Since my cressmobjeatiens are
fiiad by the r§::sp9z1£%::nts_;é*?é:’ haw’; the appeal of the insurance cempany.
Wt: am also at” f£)§:$i.*l,i&2v’v2VA’T}1t;3,§:.’:-i}€Zl}3€Ii;§3’ti{)fl awayiied under ihe had 1333 01;’
iczvc and” gfiikzséiozx, 1a:}§s~ ._t,éV {he fisiatcz and filnefai expenses fiat the: dsath :21′ a
bi;
73Qf%$iJar::_.é:;gjri~::§z wha was aged about 33 “yearg I:i.:1gz1:@ Rs.2fi_g§Qf_1f– is aisat;
can I”3*’§zt.=::?’5ir:&1é;”vI§r”1«:V.if1:3 <.fii'€&§;§ZI1Sf3¥!éZ€3S§ we de :29: set: any merits in this agzspcai,
5. A®@f§§figl}?, this appxfial is cfismissed.
sd/»
Chief Justice-
Sdli
Tudqe
RJGE53 199