High Court Karnataka High Court

The New India Assurance Co Ltd vs Sri Krishnappa on 17 September, 2008

Karnataka High Court
The New India Assurance Co Ltd vs Sri Krishnappa on 17 September, 2008
Author: K.Ramanna
IN THE HIGH COURT OF KARNATAKA

CERCUET BENCH AT DHARWAD

DATED THIS THE 17"! DAY OF' SEPTEMBER :zf(§a '3_"= 

BEFORE

THE I-IOWBLE MR.JUST!CE~ K, RA1&iAlSE'I%;.§»  "

M.F.A. N€).5653l2:i1!€76 IIsf.:V}      

BETWEEN:

The New India Assu1'a11c_:e  '

Shri Bhavani ChambeI$,'~.iInd«f1oof,L._ ; 

Ramaling Khind Galli, Belgaum.  ;
By its Regional fi'ioe,   " 
2---B, Unity Buiklfiags Amxexe;
P.KaIir1ga Rao..R%:ua1_i, 3 

(Mission Road), g;;uga1§m+5§$o o":>.7,"' 
Rcpxesenteid   F»'!:;;ixa"g1;rV.-- '

(By sxiI*Jijs:yk1xné;a}§'  Adv.
for Sri Ravi G.Sabhéfl1 it, Adv.)

   V.  

 "S._l_ovS'r'i fiafinanappa Lamani,
 abou.t~29 years,

I Gee: 

'  2.  a,

n j W/a...Sri Krishnappa Lamani,
' 'Aged about 25 years,
* ..Oi',c: Household work,

 Both R/o: Yallamzna Tanda,
Saundatti Taluk, Belgaum District.

3. M] s.i-Iaritye Gr. Sons,
Tilawadi, Belgaum,
&1gaum District.

. . Appellant

. . Respondents

(By Sri. Chandrashekhar M.Hsamani., Adv. for C] R. 1 as 2)

consistently held, that if a boy aged 7 years die in a motor

vehicle accident the global compensation is to be _4avV?a_1:fled

together with funeral expenses and the Boss ofeétztte

he is not are earning member. Whexjeas in the case;

the MACE’ has taken notional

Rs.15000/- oonsideiing the of Vhdmeaeede he *’

not at all an eaxning memberdvofitize award V

global compensation ” – ., «.

5. ‘ disposed of on
3.2.4.2006, 3 of has awarded global

of}?-§i’.*1,’5f);0;0(‘)]”+’;”Therefore, in my considered
_ , :,+_,31’¢ . taken the income of the

deceased am. 1 end applied the multiplier method to

as$essd”the codmvpensation. Hence, the compensation awarded

to j eengxmissioner is required to be modified and a global

A ._ Re. 150,000] – is to be awarded.

a ,. Accordingly, i pass the following:
M GRDER

The appeal is allowed in-part. The impugned

M judgment and award passed by the Tribunal is modified.

The respondents 1 and 2 are entitled to global compensafion

of Rs.1,S(),0i)()/- for the death of their son aged about 5

years. They are also entifled to conveyance of Rs.5000/-

towarcls funeral expenses and for the loss of estat1=;e’,:.’txx\t}1e

tune of Rs.10,(}00/-. In all the respondents

entitled to compensation of Rs.1,65,00(}];__ :fi;>gei§efi’_

interest at 6% p.a. from the date of’

the date of deposit.

The amount in deposit ‘any, shall

be transferred to the pejrfifient. The
appellant is entitled to ef if any,

deposited by eat, The .;a::ii:e1″”~§f«:_”the:fTribuna1 regarding

axfieunt among respondents 1
and 2 ehefl siandfifiziisifirbed.

Sd/-If.___
Iudge

Sub*