High Court Karnataka High Court

The New India Assurance Co Ltd vs K Mohan Reddy on 20 February, 2009

Karnataka High Court
The New India Assurance Co Ltd vs K Mohan Reddy on 20 February, 2009
Author: K.Ramanna
Mwmmmmwwwwwgwgmmmwmmmgwmwmwufiamwmmmmmmfifiwmwcwwwrwvmfimwmmma&%w%cmw%Ym§m&mwmmx&gfifiwawww

 

rnzormx Ell. mane: x._M.l_nt£:¢ng ~. «.

»...u-.o.oom-an-on-n---u.

nn 3% ;sbflg":'V't' vi V"  '

!
fiffil'

THE NEW INDIA ASSURAINCE' 1vIsxor£.é;L%#;1:§.¢1HAc:~E:zT as 33111;? aonsmman
A'!"I'O  ,-a;'r=:).c:';:;_xz, "i.'Q*¢S_fER'flL{'1t3K, 433 91.003,
 M:-. mam. M  

3ANGAL:m.=«:'--- 56:-'Lf;r.}f'.2.J.  

m"AppgLLANT

  1

..__w._».. . _

V. 1  "X. m::r1AN1%Enn¥,Majm=,

V 3}' €}L1.EC3RE8'%6%.HY RE£}I3Y,
« ;  RIG. PERIA mrmm: mmctm,
, ararpanx TALXIK,
 1iom~I mam Immm,
mm NADU.

Vk  VERICATA REDDY,

AGE!) 45 YEARS,
31 0. mmpm,

 ' ,,./F
.~"
/ A





V>3aI"'wc*.*"%$*w"m ztrawmwaea wwwmmnk warm i1wr'va.mw:'mv"'««m»e"!MInn"Ii nun wnmvmvewumye

<%§3..¥Kfi %133"§"m§'3iK§W§'3@&i?"'§'W,&"'€% 3?"fi§'5z'?9°'"fi V-wacififimifi mmaaaumuamwm fi"'#l§'€wiME"'fl wwwrwrem %a9'bE $MW%&Wmum&u% namwwa nmmwwmwmsra WWW um mam

3 MFA 30.1508-3/200'?

3 PAPULAHLJA,

AGED 43 YE'.A%,

W] a. vmmwrn amnmr. 
rmsa & 35.123 Rim mt.<:HA2mLLz
VILIAGE, GGGKUHTE mar, _  %  - . ~.
DUGGA8A1%'DRA HOBLI, MULB3c3¢L  T.  ' A
Kama nmrmcyr.    ' ~

 :.};g.% Emfmfinamfi
(Byrfirifflmt: "    %%

 a;.¥pu£tTi ."Ez3t__V:12':a'<I;::ii3s~23;*»sl'_'af the mm i.e., Lorry

bearing' §om%;a3 '1ZI§fi'.5V'5?{_ uh"'* a%%~.--.m ging the mmemm md

1%  oft1;f.ej1u1.V&gm A Q¥.§m-:1 passed byt.haI maxmvn' *
 ;:uag§%(ém.:».m.i%;  %%%%% & 'mm. was am 29.19.2097 in the

l§}!L'sf.t:i2..if§£$';Z*;=5f'5&9;»'.vV§£;Ci§}#1:'_1v:rha'm' Tribune} mm-aea cmngummm

--   9fg§,;:%,V15,__~1a'-§i0?;*3¢i togethem with interest ea: seem, fivm the

"    fifl the data of payment to than resgaondanta

     3 what: use the slaimamts befi:-re the am;

V V'   The:-fiarre, tb.e- app-eiiant wha is theimurer of the
V  ' v faehfiele has mm»: up withtiafix appeal.





wwrmmw. wry" mmmamwm-Mzwfi mmram '~'«m'5~.»7'-"i~$W!A'§m'"§"' %m_m;wmwa%.% WEMVW QWUWE W?" fiflflwfikfiflififl Hiiifl €JUUW¥' U3" fimzw-amm WWW'? €l.'I€3%.W§'¥'  %.45M=§?%§3h.W§"fiKfi'-E §"§§@§*'§ fiWU§'§"§

3 MFR B'¢.1508-SIZOG'?

2. Thaufi, tha nuticaa were aw-vad on the  _
M1 to .3 v§z.,, lfiaham-eddy, Venkata   _% " M' x 

claimants as wail as the awncr  A'

appeexmg in pawn act thxou®.é&2.;;1ad   .

3. The appélmv inma-fig 
bufm 'E'::ibu.x1a3. raswvhag   
unisex S-ecstiml 1'zo%'§gfjj*:he an
 ' '    .5e~e1:':ngpermimi<m
  heatlaavad by aerdar
cidzeci 15-5a¢2ao?.%AA"jffgfggum mmmmad by the

mm also  um mmxar 3:53., 1:13: appanm:

" tgha '  ____ .fi3j.:p}in which was aiimared.
  ta challmge the quantum of
  mum' " s'I'z~i'buna1.

L-¢.. : x ,.1:1ma"m ncrunaai an; 5.3:, Bhat, rm appaam.
 Ehe reeurda.

Aamium, ans amamfm ma in the mam
  acnieient thfi aacurred an 7.9.2604 hewas aged 26

yaaa:~a,m1dying2"4yearEA.asanther1a1ec:fIzia sccidmt,





gmwm W? mmwmamm Wiwfi mmum WW mmmmmwmxm urmwms mwmawi WW mmzwwmmmwwm flmumw mmmwmamfi "Ma" wwm:m.mm.s¢w.aww wnxrww wwwaw we mmmmavmmsmmz-e nmlwku wwwmw

4 MFR R¢.15G8~3!2097

rmpondeaztt 1353.2 and 3 we the parmm ofthas dam-aae_  _
filed tbs c}£m.amt petitian to   '-   u  
Ra.9,DO,G0£3--G0. The main grievance  ;  .A

since dmaed was a smcimt nnfipnni   

been taken ta annex: the loss  
H93 and 3 on than  9f I-E_.fi:§.ag'  of
mm-he Tribunal   at the rate nf
Rs.2,4OID-O0 pa; % é  ~  that,
instead cf"   Vage cat" the fleceaaeé
has    the mmpezmmtian
by  is many mwnwt. It in

well sgtxiad    if parmm are «Eve the age of

 V' 'rim igafip  if aha ia ymmgecr in age. Thu-wfira,

 by tha 'I".ri':m.nnI is tzxtally iszamrwt.

 elaimamta Pmpuimma was aged abaut 4:1

 mgtmrme current maumtpxm being 3.4 but mu; as im-
V R '   " the ::0mpenaatio1'J..Thmafam, mnfiémmg the age
 '   damaged and the fines: that he was; at armdmt uf aaetrsad

 BE. Bic: wauléhave waxed mare acmaunt byjbining in

theaa-visa or a elm-icaljab. iizea-afuae, thainmmetakml by

,1 >./'''"
I -'//" ._
1' '



3 H3261 Ii'o.150a.'3!2G0'i?

1211!: Trilmnai at 123.2 #36-09 is quite reasonable.  

it is not proper ta take natinnal  of    .4 " u 

axmum ta quantifiv the ions of .'
mutfiplix applied by the    %

compensation in inmrraet and  
tha multipliw 14 1:9   to
claimants undw they haa¢:1A}:;§';A._ t-alfing kés
income after daducfing   
his pm.-sou: expenaeig    =1  cf ciaixnsnm.
wcmld he ns.z,2o:e..o7a   ca1mJ.La1:im3,s
claimauzta are mtgfiafi'-td  fir Ra.2,01,600-£16
tewam. am of   flan ma-. the czajmamza
are mzjigzie he   at' 25,30,300-m towards
ms at  gzgmmx In an the claimmta
  are mime ta compenaafizm of

1$a..V2:,;u,%zs::;::-so insfimgi of Rs.3,15,120-Gt} awarcierl by the

  Thwfiom, tha respondents Ncufk and 3

2 2 tiifi biota the MAE? am mftitled far

{.1L¢Rs,2,3′?1′;®é~m, the rate at’ imam: awarded by the ’51-firunal

vcmwwvmczrza-nu: wwvgs

www W-M%Wm§M.M«& Wm-gm %wMW%§E W mmmmm mam mmm W mmmmm WW amm W mwmfim Wan wm’

-s’%..,d4’is,1]\1#*”:.?E ‘V2m#W””‘ £Na!?””1»f<74x§§'Kviz:*'"'\s.ilfi%t?;'$xa£""% I"$F§%'¥&. wm:as’%’v V9):

5 Bfl’2fi!io..1503=3;’2%I7

as unfisturbed. Accordingly, the asppaalis £1’

bS’F%95?’~$’~*EthBf°%=

. ._ _ _
pama by the cum» in 15,1 a!o§é£:o is
hmday mu-fled. The
totai ‘ as agpmat
as.3,15,12o-(iii 1n.a1. The afiarmd’
amntam at frm the éata of
finngortzéae. gr mm

harm this man»: shall ha

i;z)A.l¢!a’Af§*i(3?”***a*;:%i1,c:em’nesd fur gaymmt. The baiarnee
“if:_:a:$i§r,: ia..te he eieymited by appellnnzt wimn six

3 atoms amssunt is depmited. by

‘V same shafl be refunded. to it

Sfifw
Iarédgfi