High Court Karnataka High Court

United India Insu Co Ltd, By Dvnl … vs Rachappa S/O Kallappa on 28 September, 2010

Karnataka High Court
United India Insu Co Ltd, By Dvnl … vs Rachappa S/O Kallappa on 28 September, 2010
Author: V Jagannathan
IN" TH 1:: HIGH COURT or KARNATAKA
CIRCUIT BENCH mi GULIEBARGA 4 V 4' 
DA'I'1'§I) THIS 'r1»~I£«: 281" 113m' 01? SE3'P'1'EMBE3R..~«2{)_1  'r 
raxzrorara  , AT/1"' 
TI-IE3 HON'BLE MRJUSTICEV..JA(}ANNA'A1I'§;iANV  _  1'
M.F.A.No.3oo9ilztaoefmir)7,'      A
M.F.A.No.3009'2r/F2009 .(1x.5\_r'}=,  A 

 -Aif1ii'M.F.ALN'o.3bo91/2009
BETWEEN:  A . "  

United India Insurance  '

Company Limite_d,"«,_  _.    ~

Bijapur Divisionixl C);ifi'(:.a,.,   _  A' 

Rep. By its Diivisiqineii",EV§ar1age1'{'=V  V' A '

Dr. 13.3. Paul, Sangrggm Bui1dAi~n;;,.,_  i

SS. Fr0ni"R0a(;1,7Bijarfiur.  : Appeliant

[By Shri. A3'./_iai1ye1:c:§rkrfirédrdy;A-Ad1{bCa1;e)
AND: A % A A A

 " V.  S1fi'.5gRa€i11app2i, A' 

" S/A0. Kaila ' pa Malagi, Aged abouic 34 years,
 Srrm.' S,i1ndamb_&i,
'W/0. RaC'kra}53jé1 Maiagi,
Aged a130L_1'1}'..--¢IL9 years.
Boih sire resiclems of Aland,
v Dis1;131::i:.3~Gu}barga and also
3 , A' 'Re.$id1"r£g at 940, Ashok Chowk.
'' _ 'N¢v§rP2Lr1chapethe1, Soiapur.

A   3. Elndia Cargo Movers,

 No.36. 11 Floor. SI'iI1iV-'E}.S Nz;Lga1".



 2;'  Fifizzaiiza,

¥\J

80 feet. Road, Ba11ga1ore~56. : Respondenis

[By Shri. Guru M. Pafil, Advocate for' R»1 SI R2
Notice to R-8 is dispensed with VCO Dt.28.09.10]

';{'his M.¥'.A. filed U/S. '173{1} of the Motor Vehicle Act
against. the JL1dgme1'1t, and award dated 04.10.2008 1):-issed in
MVC. No.37?/2004 on the file of the III Addi.tio11.£1I f).ist'rj.c0t.V_e1nd
Sessions Judge & member, MAC'?-IV, Bijapur, Partly"zi11oWin.g"1:11e
claim petition for compensation of Rs.8,70,600/-.  0" ' ~  " :_. 

BETWEEN:

United India Insurance

Company Limited,

Bijapul' Divisiorkal Office,

Rep. By its Divisional Ma113ger,  _

Dr. B.S. Patil, Sangam Buflding,  _   
S.S. Front Road, Bijapur;   E    , :'~--.Appe11ant

(By Shri. Manvendra Roddy",   A0

AND:

1. Firojkhétng _ _  _  '
S / 0. .Mahaboobkhan ' Pat.]1a11,
Age§;1'ab_out 54. years. '

 ' Wfo. F':ro3kh%1n_Pathan,
'  A.ged':1bo_ui. 46 years,
'Both are f_esi.de'I1ts of No.672,
New Parzehapetha. Solapur.

Indi.a"Cz§'1"go Movers.
H *N:o.,'36. NI} Floor. SI'iI'1iVElS Nagar.
 _  feel, Road, Ba11gaEore~56. : Respondents

reyfshri. G-urn M Patil. A_dmca-re for R1 & R2

~ Notice to R-3 is dispe1’1secIwiEh vco i”)1:.28.09. :03

MFA; 1N«$’gj3oo:9’J2 A/2(:)”o9 V

This l\/l.F.A. filed U/S. l73[l] oi’ the Motor Vehicle Act.
against the Judgment and award dated 04.10.2008 passed in
MVC. No.42?/2004 on E’..l”l€ file of the ill Additional l)is’r1fii:t and
Sessions Judge 8: member. MAC’i’~lV, Bijapur. Partly alloxx%’i–ii1giVthe
Claim peti’r.io1’1 for eornpensat.ion oi’ Rs.3.2’7._400/««. ‘ L’ A’ V.

These appeals are coming on for orders. th.iS_ld.ay;._:the Clot-.rt

delivered the following: ._

JUDGMENT’ i A

Both these appeals arise oneand

rendered by the Motor Aeeident_.(ilai1ns_»_»Tribt1.nalfAl\f;? Bijapur in
MVC. Nos 372/2004 81 The insurance
company«2″<' respomient. :;is'll.t.he appellant. In
both these is called in
questionv_asVexeees.ii{Ve:ll are disposed of finally,

with consent of thfs;l«earr1e'ClV eO_L1ns_el for the parties.

2_. 2009 pertains to the compensation

digit] the MACT. erred in not deducting' 50% out of

theii1eon1e*V7'offthe deceased towards his personal and living

fexpe:1se.s;flVas the deceased happens to be a bachelor and

lfseeoiidly,the mu.1t:iplier l6. applied was also wrong because. the

of niother of the deceased being 45 to be corisidered to

reclv<.o11 the eomper1sat.ior1 payable towards 'loss of deperidencyl

is»
2' «

4

The above submissions are not seriously disputed by the learned

Counsel for the elainiantzswespondente.

8. Tlierefore. taking the income of the deceased at
Rs.2700/– per month, applying the multiplier 14. he1\¥ing”–regard

to the age of mother of the deceased as the

Compensation payable towards ‘loss of depe-nden’eyl” af1;lerF…

deducting 50% of the income tovia1’ds’«pe–rso;nal” «and’~7ljvi’I1g T

expenses, would be Rs.2,26.8QO/–

Rs.2,26.800/~) as against Rs.8, ». V. =.Th’eTo’o1n'{§e’nsat1ion of

Rs.25,000/r awarded by the Tri§)’uiia.l* tinder other conventional

heads remains unchangedf V

4. la Niraehel.eor…_ note of the above submission, which is not

seriodtiisiyv.elis’pL1tfedV by the learned counsel for the respondents«

-Velainu-1111.18″;intéhis case also. taking the ineorne of the decreased, as

lllassesséect the Trib’L1r1.al at Rs.2,700/– and taking the age of the

._jn’1″e–therA of the deceased as 42 years. deducting 50% of the income

the deceased towards personal and lixririg expenses and

he.»

were

R’

applying the mu1t,ip1ier 14. the compensation payabie towards
‘loss of dependency’ would comes to Rs.2,26,800/~ (Rs. X 12

x M m Rs.2,26.800/W) as against: Rs.3,02.-400/-.

ctoinpensation of Rs.25,000/- eiwetrded by the 1du’1c’!_erV’

other Conventional heads remaineci Lira-[¥a1E:ei’e;oo91/2009 {MVC.

No.372/2004) 3(§:o’9,2 /$069 “{M1§fA.t1N;3′.2;2–*?/2004) is determined

at Rs.2,51.8(‘5Q./4::. (13uoVees«.V’Vttx}’o.:Vlakhe; fift.y one thousand eight
ht1ndred:t,on1y} V.emQL1nt shall Carry interest at 6% per

annum. exe.es;*~:Venio1;”r1{‘ if any, shall be refunded to the

appe112;n.t~ins’u1’a;:1ee””eoiigtpany and the statutory amount

depoe§itedE””beft5:=e this shall be transmitted to the concerned

‘vA1\r1’AQ.”i’q.VodA ” dd

so/-V
EEDGE