IN 'THE HIGH CQURT OF' KARNATAKA AT' BA:§é;AL£:§k"E% "
1Z")ATEE)'T'}~iISTH"fj 13m DAY *.C)'F';%UGI'f§;ffV'<i2£§i)§3.VV'
BEFORE ' '
THE HOWBLE MR.JT13s.2'24{'1i'2GDE_8. cziw §..z:.§j_.;,.gg_,_;:x_§_g:,:z;2§qL: g %:2,sau;®?;'1;.4;_v1
M. .A.N .' ' 40 '
BETWEEN: _ %
United india..Iusuif?a11_ce2 Co. Ltd._ . 3 V "" "
R.P.R. Ciemplezsgg V. " 9
Near (}evern':.z;e1:E.:}.Ios;:ita1"'--' ~ & M
Dharma p7fi:'i~6i36 " f
B}? Regiflnal Mfitgagéxt V . _
United Vindia ii1si11'.§EcenLi{i.
Shankarnarayana B'ax:ii,d_ii':--g " V
M. (3 .Road, E'-.anga:1c-re-'.:"S6{).. {I40 1
- By 'Manager " ' ...Appc§.3ant
. . * hII:33:1£:sh,« fiiiiiiéacate}
W ,1' 0;' C.F.Cha:n;éras.hmiU
(By Sri V.P1*abhaka;r, Advocatc fc;i1r_I"~'£'i to R3}. % 1'
This apnea} is 11?fvi{iE£§1Zf"3.€;C!}i€)I1 173(1) of M.V.Ae::t
against the judgment anti "award 3;iaied--_;(3'5.'1--}.2Q0?, passed in
MVC No-.181:3,: 2003, cm the "F115: «ifthe }i_iIiv£fs::icii_.Judge, Court of
Sfimafii Causes, Mcmber,V.'Ev§A<TfF, Es*i€:ropo§ita":i," Area, Bangalore,
(SCCH Ne.35$},_.;at=::§:r*:§.ing§;r;omp¢naatir:isw._with:' tntemat at 5% per
annum from da§.':ié cf petitikyn tii14_dcpc§s£t;
M.F.A.No.25g4:;;1;2;;,0§"' A
BETWEEN: *~
United India Insurance co. -._ "
No.25, Shanicarnamyasaa 'fiuiicijrigf . "
1V£={}.R<3ad, 8a1::¢g:.z20re~f36x'?!__00V1' V' _ _
By iizs Managclx _ _ Appcilam
(33: Sri <:;'.f'éviam¢sr;; }"sd3mc5zt.;t]
AND: -
1.
‘;,Smt¥ N.Sa’§”ifi1a”« ‘_~v._
win. Late {_;3§F’.&”3$1a11é:Zz7asheicar Raddy
71z?:ge{i_ abm1{“‘–19 31363379”
“iii; 9. ‘~i_;at§e fiiztivashanker Reaieijgz
‘ ‘ ~ « ‘ye-.–:-3.95
f L’ * S 9′; Late (3. F. Ckandrashekar Raddy
59:1 ara I; a: No.53/1, Subbaiah Raddy Road
Uiseer, Bangalmc. Rcgpcmdcntg
(R1 to R3 Served; R-‘~ir—Sezvicc ofnotice is
This appeal is fiied under section 3;’?’;5{‘1–}.::’eaf ‘M.\f.Ac_f’ ‘V
against the judgment and award da.Eé}j{ “:_’:5 11..:20£§?,”‘pa3sE&’ 111′;
MVC Ncnlsié/2003, cm the fiie 0:” {hag XIII,A_+:idi.TJu.§g”e, i:i'{;v2_1_:’I;u;«.j1f’.
Smaii Causes, Member, MAST, Metropoiitan Ar::=.a,–Bangal0re,=.
(SCCH NCLI5), awarding r3c:mpet’ss§atinnV”-;vit3’s intarreaS.£:.at 6%:
anrmm frtam the date of pctiti0:1Viil_14’d;p<3sit;' V
in .. ' _ ;
These twe appeals (“‘)v.’).VI_”1′,1il”1g”C’/*1’f”i f§o1* fifi’a!._hea1*ing”thi3 day, the
(“,m1rf. deiivered the fnilnwi’-;:z_gE’ . j * ~ ”
.1 1.; 151:2} “T .
In E11656 “i’§1s’1 :’m.V_Vn c 2évQéampany has raised
foiiawing qg:gs,za;;s:;s fd1~a.¢§te:;;§.inaac5:;;L
1. Whether Children of 3-flsumé
Chandmshefihaf’ Rfiffiiifi? in campensation far
t_};c dcatggj df Eéeddy, in the motor vehick:
.f;i1¢ vchicis namely i{A–35~M–
% _
mace éw: tat) ahseiutn nagiigence ef
” I”géi’:’ii:’mj becazzn’ g §i0.i{A»-35~«M-£307?
” ” «. , -. Wfiiéfiiar %;;f€)Il&I3€11S€i¥ZiOI} awardfid fix; ‘i'”Iib11;n.ai is excessive’?
‘}
CR} ‘*-~- ‘§’\»~–»
3?’. in View :31″ my answer to question K V’
chiidren of ciaimam; cannczt <:1ai:ifi'AA»VcG;up£=;1sa%':£i;§::1';«_
death of i11sure(i involving; '[h6v]fJ1S¥;!¥"t.?§. 'vzisw ~.
answar to questian N0. I {ha 2-*e?éa,$_; to V
,3 f Eihfi extant: of 3()'% tf:1e,— wifa 31111.. 'V(':hivi£§,_I"€I1l {if '£116- de::ease€i
I. T\,,,?\../{f -» ~-fiikgnnot Claim csmpensafior; 'fa: :de.atif:A.e;)f"fl:1e insured from £3!
'3 +6 Co:-rec ted Vida . _ .' , 1 'fifiapbellant f\¥\/VkL'i"'L""""
3.G.dt.09.02.201O that iBSliI’a11CE’: ::~q3:a2;::a31.j.I. The”; ffI_I–*.w¢>3.po::1d:@ is mat iiabie ta
~…….p—-
‘_,.._….u-“–‘
pay co-mp¢.t1s;at;i0:i7§b,_’;’.’}*i;:c: __Com1:xt’:1i$afiox; as drztermincd by
negligence aitributfid
to drixfi.-:r <33" __ '
inL'i?i€:W csf' 1-11fiA':§f§ci};e, I 1:)a$s the fgfiowmgzi
….. Qgggg
' " are accepted in part' The impugnad award
is. {fi§mp€nsati011 cf .FZs.12,¢iJ§,Gi3{3j~« awarzied; by
L "35" claim pa tition against
'?I*ibu:;:a;§;:s méucaé is R3.6,2<¥§5{)i3i~. [$116 rcspefiésnta '.2 a mam
' 'A T befere Tribunal gg in is
..a1:<:fi;~._.3LaJ:*::* jointijsg gfj severaiiy iiabié to my compmzsafian of éismigsefi
' V' " .§»3W"v'€'P %— arid
i<',s.5gf24,55f3O{« writ}: i;t}t€1'€s"£. at 5% ye: annum fmm the date xx} fig]/5
u '"L:::%f petificsn iiii the ciatc of reaiisation. The appertionmant,
payment and imresmfleni: ska}? be in the mac evoked in the
[E
E
4
“$2,.
impugglezd awan:1.k’ ‘T3*1c amount in 6613031′: shail be. _
to Mfi.CZ”T’ and SCCH N0. 15 at Bzmgalgfe. Pariictsv-”
to bear their casts. M < V §U3a§ SNN é; . 5/'L. L 2.3;' "W