High Court Karnataka High Court

The New India Assurance Co Ltd vs Kaveri Maruthi Naik on 15 September, 2008

Karnataka High Court
The New India Assurance Co Ltd vs Kaveri Maruthi Naik on 15 September, 2008
Author: K.Ramanna
1
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED mas THE 15TH DAY OF SEPFEMBER,__2fiG$.'_"ff:  r. u 

BEFORE

THE: HOINPBLE MR.JUs'm;El;<.RA§4;m1jA...'  4'   X

MISCELLANEOUS FIRST A§'PE2AL NO .E}468 "  

BETWEEN:

mg NEW INDIA ASsr;';RAz~:NA1%,   ' 
RKALENGA HAO RGA3),  
BAN(}ALORE+_- 560  " _   " -
REPBY DULY rcor-zs'1*1TU*i*Ea   
ATTORNEY.  »   _  ' APPELLANT

(BY sRi.v IjAfi1'AR,x A-nV;';"'

1.KAvER1§t 

 AGE.3O YRS. " « 

  é.MARU'1*m ARJUWNAIK,
_4_;~-«.g>.4.1c+E;'3 32 ms. 

 'ARE, R/HQBEHINE
 -. _  POTLYTECHNIC COLLEGE,
'-  mnwgw.

V ._ 3..M()H:T MEHATA,
 4_  ..,ty5AJOR IN AGE.
 R'/o.sAINA'1*HA CHAMBERS,
\' CO'I'I'0N MARKE'I'--i~{UBLI.  RESPONEDENTS



(BY SR1. T.M.NADAF' AND SR1 R.M.NADAF', ADV. FOR R--__1:'AND:.A2}}

iiiiiiii

THIS MFA ES FILED U/S.173(1) <:$;t+'__  

JUDGMENT AND AWARD DT.5/1/2DDs~~..?Ass§:-D' IN 1Mi;CAvV.i;s;e..53.j2o05.Q

024 THE FILE OF THE MEMBER II ADDDMACT, KARWAR, AWARDING
COMPENSATION 09 Rs.2,i25,000f?"' vi.rTré""A.eos*TS"*-AND SEMPLE
INTEREST AT 7% RA. FROM  DA.TE,'c3F"?};Tfr:QN TILL THE DATE
01:? REALISATION. '-  A   

THIS A}°PE£;1§--..:VC(1D9i¥_tiL'3v:£')N€ ,1éDR_ :AfL5MfSS{ON THIS DAY, COURT
DELIVERED THEEODLQWIAIG:"=li';;_  id "  
 AAAA    

This    challenging the legality

and conectne§3_4.dof ffiejA;dé:D::eDt and award passed by the II

_.A:1g11.MA«:5:T,    %%%%%  MVC. 53 /2005 whereby awarding

"R$.2.25,0GO/~ with interest at 79/6 33.21. to the

   3 from the date of petition til the date of

d K   " 4_Ti:ié.on1y short point involved in this appeal is whether

  The  MAUI' is justified in. awarding compensation under the

T : "los of dependency at Rs.2,25,00{)[- even though the

  deceased was aged about 9 yeam who had no canning capacity and

 



whether the awarding of interest at the rate of 7% pa' 

accordance with law?

3. Heard the arguments of the learned K x

both skies and perused the documents.

4. Respondents 1 and 2 benigiihe parents.  * L'

Ajay aged about 9 years. On the day i.e.,”onA 2471/2005
the deceased Ajay was _ N.H.17 from
Karwar side towa1*ds’_Ai{odibag”‘ When the
deceased boy Kaxwar, at about
10.15 a.m. Regn.No.KA-25/ ME-0234
being driven speed and in a rash and
n:eg]igent,, xfinanner his behind to go towards Goa and

dashed ‘tide boy consequently, he sutained fatal injuries

and the accident he was shifted to the Dist.

KVIdospitald'”¥€an~:7ar;v svhere, first aid was provided and thereafter he

ddsizifted Goa Medical College Hospital, Bambolizn, Goa and

30/1/2005 while undergoing treament. Therefore,

Iespondents 1 and 2 filed a claim petifion seeking compensation.

elfiidtnittedly, there is no dispute with regard to the Ielationshiga of

at 6% 13.21. deposited by the appellant if any, 3133!} he’ «V

the appellant] Insurer.

“MUS