High Court Karnataka High Court

The New India Assurance Co Ltd vs Smt Meena on 12 January, 2010

Karnataka High Court
The New India Assurance Co Ltd vs Smt Meena on 12 January, 2010
Author: L.Narayana Swamy
VVV 1"
N THE HIGH COURT OF KARNATAKA AT BAN GALORE

DATED THIS THE 12"" DAY OF JAN UARY. 2010

BEFORE)

THE HONBLE MR. JUSTICE L. NARAYANA SWAMY

M.F.A.NO.852/2009[MV]

BETWEEN:
The new India Assurance C0.Ltd.

Essei Chambers. Karangalpady
Mangalore»3  _
Repby Regional Office A 4'
N0.2--B. Unity Building Annex  ~
Mission Road. Bangal0re_--56O 027.  
By its Regional Maaizlger   " A 

{By Sri.C.R.Ravishankar. Ad-in) A

AND:

1. Smt. Meeri9.. aged"5V4 J
W/0.lat'e M . K. K€S--.ha\--T_£1  "

 '~ ,2. S'ri'2.Sa_n1ith. aged v8.3.«yea1's

€'_-,0 '

' .Vs'}'o.1a::e M;1§.Keshava

i\fIsiS2i.ifi'ke1.  30 years
' I)/i().la1,e' --M.I:§.Kesha\Ia

Q 4.  aged 26 years

1) ml: iaie MK. Keshava

.'iMsu§Swetha. aged 26 years
 D/0. late M.K.Kesh.ava

Respondents No.1 to 5 are R/a.

Door N0.3~i8~158l

Kadri Kaibattaiu. Kadri
Mangalore.

E

6. Sri. Sridhar Ra} Shett_V. Major
S/0.Sri.Seet,hat’::u’1’1 Shetty
R / a.Kadikaru. J€{)iI’l&1n10g8l’L1
Mangaiore ‘£’::-ttuk
Respondei:._t§’e.

(By Sri.Jeeva.r1 K., Ad\?.t’or R1. to R5}

This dppeai filed under Seeticm 173(1}.;j’of M;’J’;Pxfft””– ”
against the judgment and award dated 12.11,2QO’é}§.pVc.ssed 1′-I1″
M.V.C. No.1889/2005 on the me at the {I Acte1′;; Dianne:-._V
Judge. Member. MAC’F–lli, Daltshitna _iM{é1rt1*i«.ad’;at.Ma111gaL1ore_, A’
awarding a Compensation of Rs.8.O9.928/4 with’ i.11t.ereSt,@-.

6% p.9.. from the date ofpetit.io;1_t.i1I ree.A1is’atiOr1._~7., ‘

This appeal coming on fC*sJTT..’c’LC1II1iSVS’i,F)dI’]”stiiiszljiafit, the
court. delivered the following: 9

This is Company

agaixtsttvdd ‘._WV1″2».11.2OO8 passed in
Mvc.N¢5′.~.1389/2905._b11_::h’:sh’e;e~ file of MACT, Mangalore.

award_i,ng eoérzwgcijensattohhof Rs.8,09,928/– against which

” V’ “he p’refer1*ed thvisfleippeal.

t

1Sh”sttbh’.1itted by the learned counsel for the

ap}5e11a1j_.t4 MACT has taken the multiplier on the

of youngest. c121ughter~petitioner No.4. Petitioner

_ ‘No.-1 is the widow of the deceased. The reference has

wiczeerx made on the decision in Sarala Varma’s ease

‘reported in 2009 ACJ 1298 wherein it is held that in

case of death of a person aged about 55 years.

t

5. Though it is submitted that the award passed by

the IVIACT is just and proper. the fact remains 4\x’§.7ll’:§”fi71_(fI’

multiplier of the youngest daughter can be .

the deceased was aged about 55_years. “‘l»:?i’e,\’\V}*’V.of.Vt,l*:vre

judgment. rendered by the

referred supra, in case ‘lot’–….deat’h of l’pai’=ents.,the’» ‘

multiplier should be__taken_._bas.ed..__on..lthewage of the
deceased. The age 55 years and
hence, 11 prntitltiiilierfl and the

-. The other
headsvdo” l’nio’d’£I£ication as the same is
just of the above. the total

compensation”wo’alo–._leo*fne to Rs.5.50,00()/– instead of

–.’V'”Aee-ovrdingly. the appeal is allowed in

8. T’he”amount’ in deposit. be transmitted to the

l*”},NLaeT;tAangakne.

Sd/m
3* IUDGE