HI Tm: HIGH collar or KARNATAKA
DATED THIS THE 4-TH :::2A'9'-oz? 1' V'
mrofifi M 1 A AA J
TI-IE Hozrnm $$§Jysfic$__ mg;
M.I-'._A. No. _;g;_;§9eoF
mm. 'cRQn~.gm; 3379 '99' 2007
IN M.F'.A.llo.1_9;159(zV If * K
The National Lt_d.,
Through its R'e'giQfla1G.@ficc, . f
No. 144, Sub1:ar'am"1L.
M.G.Road,' Bangalcmé g_-- 560 (101,
Rep. by its..f&dmini.$t1afiw:%' Oficer,
Smt;D.Ka1'thikaL " " V' .. APPELLANT
. V. A V" Adv. for
~ Adv.)
1.'.44"Sn1i,fI'1i}}fisawwa,
S)' o,Subhas Ganamaxmavar,
,x * : 'Aged about 40 years,
. _ Househoid work;
M SrLMa11junath,
Aged about 18 years;
3. Kum.Raje.shWari,
Aged about 16 years;
. Chidagadish,
Chi. Mahante:$h,
Aged about 14 years;
Aged about 12 years;
(By Sri.N.P.Sin.gri, Adv. fo;§.¢;.g--1 ti: 5 V
R--3 to 5 are minors mptd. 5}T._F<"'-1) '
IN M.F.A.cRon.rIo.3'zi§'g--..fl 1 _
smrwmx: it "
1.
S1nt.T111as§2*.wt12faif-- _
W/o.S§1bhas G avar, f .
Age: , 4' [ff _
Occ: Hot1s€«--i1ig1d vi-'ork;" ~ _
Manjundffi V 52}. 9;:E.3u1*r1:Lzi3
Age":._18_years;~,"«, '
'--RajeshW&1i S
I}','--0,ASubhas Granariunanavar,
I%g¢=__ 15' years: _____ .. »
;» Kugrar 'Méhantesh S/o.Sub11as
age: 14 years;
.
S] o';S1ibhas Ganammanavar,
Age; _ 12 years;
* : ._R~3--"5 being minors are
' V. _ Rep. by their natural guardian
' Mother Cmss--Objector no. 1
Smt.'I'u.las3awwa W] ofiubhas Ganammanavar,
All R] o.Mugali Madanbhavi Post,
Taluk 55 Dist: Dharwad. .. CROSS OBJECTOR3
(By Sn',.N.P.Si13.gri, Adv.)
Am):
1. The Divisional Manager,
The National Insurance Co. Ltd}, j.
Sujatha Talkies Complex, '
Near Old Bus Stand, Hub§i,_
Dist: Dhaxwad --- 580 928;
2. Mahabbobkhan
S] o.MohammedkhanxNav:§1uJ:, _
Age: Major, Occ: Business',
R/aflanamanthdcvar GutiifOI1i, "
Madammaddi, - =
13hamad,§.D:s;::w;'Dha;wad:'..i-- 53é"&:%e.1_;_' '.i' .. RE3PONDENTS
(By Miss. A
SIi.B.C.SCfi1h&téif_$aIia_§); R31
Nofice"t6'R:-2-is difspenscj,-d '
T1; gig' 4'appéa1Vi%§.AVfiI;¢9tl._¥1fi3.cr section 173(1) of M.V.Act, 1933
8I1d a1€ c1~'csg?' objec::on"~'is filed under Order 41 Rule 22 cm
'thy: judgm§_:_;;t;a11d award dated 31.08.2006 passed in
V biog-3212004 on the file of the m cm: Judge (Sr.Dx3..) 85
"c.{._T.:1ivr. 5:311 h;;_»g(:r., Dhaxwad.
'{_'his2. along with the cmss~objectio11 comizzg on for
(mam fhis day, the Court delivered the foIIowi11g:~--
JUDGMENT
This appeal is filed by the Insurance Company aggrieved
by the quantum of compensafion. awarded. The claimants –
mspondcnts has filed the Cross Objection. Both the appeal and
%/
….f,….
certificate, the date of birth of the deceased is shown as
01.06.1956. The Tribunal has placed reliance on thet:’ss1′:e,e and
has axxived at the conclusion that the at
the time of death. However, the_i1;1cea1e_–(if
been taken at Rs.3,000/– per :s;1o:;t::a..T1’am;_.’ :_1’/3r=i”–~. 5
towaxds personal expensesV’sud apV1’f)1yi’i1gV cf
the loss of dependency “shined 5: -. In
addition, the Tfibunaizjjhs-s’ ~’RéA.’Am,_0o0/A; towards loss of
consortium, Rs.5,00€3!..-.1 expenses and
Rs.2,t){)O/- body. In all, a sum
of Rs.3,1C§e,§}Gt:§:];.V5V.tJ§éis’ st§i;étzt1edAe’as”‘§cempensafion. Aggnleved by
the ‘ Insdtsnce~Company has filed the
appeaiatzd the ~h::1ve filed the Cross-Objection.
5. _ _ The “‘appeHaat-txtseutance Company contends that as per
posttticrtein report, the age of the deceased is
V fit) years and therefore the multiplier taken at 12
V It is also submitted by the appellant that the
earnings of the deceased taken at Rs.3,000/- in the
2 » AA absence of any evidence is emtmeous. Interest awarded at 8%
his also challenged as excessive.
.. T’ _
Tribune} ought to have taken the income of the deceased at
R$.3,500/– per month instead of Rs.3,0()€}/–.
1/3rd out of Rs.3,500/– towards
applying the multiplier of 12, if thefimount a
loss of dependency would work oufto ~
9. The Tribunal has ioséof
consortium. Howevezgs no tcnwvaxds loss of
love and affection estate. The minor
children hays .::]ost 2 ‘ Hence, a sum of
Rs.1S,0OQ-i”- 1..a;.1§c_1§,;_ head loss of love and
aflection.and:v’.1oe1-3:91′ other’ respects, the amount
needs no interference. The
interesf not xequire intexfelence having due
“to t11eV”faets and circumstances of the case.
‘ ;Vi*'{), ._uinoth.:e”‘;e_su1t and for the foregoing, the appeal flied by the
H ‘- :I«nst’3rax.V.r:’ is dismissed. The Cross Objection filed by
.’ 1:3 is allowed in part. The compensation to which
” are entitled is determined and fixed at
Rs;d3,3a,o0o/-. The claimants are entitled for 6% interest on
_ 8 ..
the enhanced amount from the date of petition till its
realisation. The enhanced amount shaft} be a
period of eight weeks fiom the date of receipt
judgment. The enhanced amount shall –«
acconiance with the same
Txibunal. The amount in d.cp_osit ‘bet”0xe thtél
transferred to the Tribunal.