IN THE HIGII COU}R'I' OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
rynED1mHsTHE2@hDAYOFAUGUSIzwiqf.
PRESENT 'II
'HH:HONBLEAM1JUSnCEN1§a&fiL I£>"
IANE) I' j° ' '.I'j1¢uI__
THEHONBH3MRJUSmcgsNsAnmfiA&§@AAI
MFA No.572I/I2b'G.5_ {Mir} 1: I
BBNNEEN II I I I
:. \HMALA A, .__;',g_ ;x
\Nn)BHAQAwANAM@aADEg__
AGE:%¢YEfiRS,OCC;NflQ. I
VANDANA5, I III 2'
sA3flHAGAWANAmmHADE"
AGE;23YEARSIQCC;STUDENT
w
3 sAVflfi. I-II.Ia
D/OEfiflKhMMflAfiMJADE
IAGE:24YEARs,0Cc:sTUDENT
",I4.Isfi5B$A_
',.-=DflQBHAGAWANAW%$ADE
*fiAGE3A8yEARs,occ:sTUDENT
"I§ 5 *RAVnflRAN
I S/0§%uumaMmNAumaADE
"I_AGE:12YEARs,ocC:sTUDENT
I,APmfi1ANrNo5IsmnNoR
,fi_"REPRESENHfi)BYIflSRM3flfi%%NATURAL
;*GUARDum¢APPELuMwrNoA
'ALLARE;Lm)GANEsHmyuM
'm;MANGAmflNEDEJMSTSOLAWflQ
%ENIIANjCEIvIEN'Ii. OF COMPENSATION.
. ,. I FOLLOWING:
judgment and
2
NOW R/AT C/O H.B.SHIROL
KASAGERI ROAD, BIJAPUR API?EI1I;ANTS
(By Sn" SANGANAGOUDA BIRADAR FOR M
ASSOCIATES)
AND
I. PARAMESHWAR
S/O SHIVAPPA ALURE . 0*
AGE: MAJOR, OCC: BUSINESS '
R/O SIDDESHWAR 'I'RANSPQRT
KUMBAR VES, SOLAPIJR.
THE BRANCH MAj\IIA'G'E.1'~iT::' ;
UNITED INDIA INSURANCE CO.
BIJAPUR_j.__
IO
[By ADV., FOR R2
f "RI'-SERVEEJJ
MFA 4FILED'V"'LJ/SEE,'173(1) OF MV ACT AGAINST
THE JUDGMENT'"AND'---AWARD DATED: 29.10.2004
PASSED IN IvIVC..NO.'I~-I30/2001 ON THE FILE OF
PRL.{;2I'VIL JUDGE (S$R.DN.) & C. .
--V[I. AVIBIJAPURQAVPARTLY ALLOVVING THE CLAIM
PETITION "EOE COMPENSATIO
R FINAL HEARING
",__"'VTH1S"A:M14;A COMING ON FO
DELIVERED THE
DAY', N.K.PATIL J.,
JUDGMENT
This appeal, arislhg Out Of the impugned Common
award dated 29.10.2004. passed in
On the file of MACT N0.VII,
/mé/A
M.V.C.N0.1130/2001,
3
Bijapur [hereinafter referred to ‘Claims Tribunal’ for
short]. The Claims Tribunal, by its J1ldgIT1x5ifit_:.ӣ1uI1d
Award, awarded a sum of R52. 13,200/~ witli
6% pa on account of death of thefkroad ‘
traffic accident challenginlg
compensation awarded .Clai’m,s’l’1t_ibu’n’al as
inadequate and it: requiresenhancement, lthevrappellants
presented the instant’appeal!’
2. V as under;
appellant: Nos.2 to 5
are Bhagawan Awatade. They
have fllledélthel under Section 166 of the
MV;’Ac_t, l98.8″Vclai5ni11g compensation against the
l”resVlpon’d?ents«,…_ on account of death of the deceased in a
it ‘aVc;cvi’dent that occurred at about 21 . 14 hours
on “‘l«-.1G_;.20vClll, due to rash and negligent driving of the
Joffending. Vehicle, contending that he is aged about 51
by occupation, he is a primary school teacher,
‘drawing a salary of Rs.6,050/- per month and it is the
it burden on the family on account of the untimely death
of the deceased, they have lost security and love and
%,M
4
affecrticm. The appc.11a1’af..e; hzzwcr fiicd the c:Iz=1im petition.
claiming Compensat.io1’1 agaiixst the rc3sp(T)1’1cie111″s. –“‘—-.f]{‘}{:e
‘ said claim pet’iI’.i0n has come 11 p for (“T011Si(i(E1’21’U.(5fi t};;f§#:c’
thcé Claims ‘1’ribunal. . . ‘
3. The Claims T}’ibL!:l’1’EAi’1,”‘g V:§’1’Ti;.<:x'1*-
ap preci21t:i()n of flae oral amdV
othr-:31" nlatcrials ewelilablc 01; in
loart, 21wa1*di11g 21 the
following headsw
S1_No. , ——– Amount in
I . _'I'd§r211'd§ may E , 87 , 200 / ~
2. ‘”I’0waz’ds; l0_SS~-Of’€'(5f1S01’ti’L1r1] 9,000/– i
«. 3. _ 12va1rds’V1′(;:$s3~’Oflove and 4.000/–
4 WV 3 0(?t;.i_()11 i
_ “‘*7[f(:;uI’2iL1jVc1″‘::j. loss of expectancy 9,000/ ~
5.’ V 3’oW§u’ds ‘l’r2111spori.e1tio1’1 of 4,000/~
“—(ieé.-1&1 body emd fu 1181111
‘ Vc_j_X;)cénscés
Total 2.13.200/-
Be-éing._§ moi 5-.s21′:.i:-si”ic=;rci with the qu2’=mt1.am of (..~c:>mpm’1ssafinn
:1w2.11*(iErd by 1.110 C1:’1.in.1. ‘i’r1’bu11;1l._ Em’ e-1p;’)c>IIe-11115 fctli
ruwu;»K4W.,.,….. . .
5
necessitated to present this appeal, seeking
enhancement.
4. Heard the learned Counsel forlitiig»:
appellants and learned ‘
second respondent / insurer.
5. After Careful or t V,iEI11pUgTl€d
Judgment and Awart’l….V::Wl_1.é&it_’ that) it is not in
dispute that, on” in the road
traffic to the injuries.
It is the deceased is aged
about:’:v_A51._ he is a primary school
teacher,’Ad–r:awin¥g’ of Rs.6,050/- per month
and4:{theaA.Salary’ =_C:e_1’tificate is produced as per Ex P] l.
dedtioting 1/4″‘ towards personal expenses i.e., a
having regard to the age of the
V it _ deceasedviheilng 51 years, the proper multiplier is 11. We
.determine the “loss of dependency”, as Rs.5,98,884/-
.{45’3’7;;12xi 1} as against Rs.2,l3.200/- awarded by the
.. _’ ” Claims Tribunal.
/L
Rs.4,35,684/–
7
with interest at 6% pa. from the.-date of
petition till the date of deposit.
8.
In the light of the facts of .
above, we pass the following:~
(ll
(2)
-_ ‘The»’:”-.appe’llai*its ‘ are entitled to
ORQEI3
The appeal is in
The inipupjzied Award dated
29. m_.20o4′ ‘ep’a§fs:=¢eci..’je:’:; M.«V.tc.No. 1 130/2001
Bijapur is
‘
total
4’eo1np.eri’slat.io”nplof Rs.6,48,884/– as against
l.3,200/- awarded by the Tribunal. The
i__e11hanced~” compensation of Rs.4,35,684/-
it interest at 6% p.a. from the date of
‘ till the date of realisation.
.VOxsut of
‘ Rs.l,5O,OOO/~ with
the enhanced compensation,
proportionate interest
shall be deposited in the name of the first
appellant in any Nationalised bank. for a
period of 5 years and renewable for a further
period 01’ five years. The appellant No.1 is
entitled to withdraw the accrued ir1te1’est
periodically.
(6)
to the
Out of the enhanced compen-sat,i_o11.
Rs. 1 .O0,000/ a with proportionate f
shall be deposited in the
appellant till he attai-n.s_ t11.e”.l_fp.Th.e
first appellantwvife :entlitled_V wiVtl1.di’a;w
the accrued interest.”._periodie’ally:_ for; the
welfare of the niiiiorlchildéfifttie
Out of V th_e compensation,
Rs. 40, 000/: peach V.with.lp.ropo”:’tionate interest
s§hal«l_:_’be :=__depo7sited” ~:ii1..___t.he name of the
, ”appvella1t_1ts-.l5lo.’2– £91′ a period of 5 years
f«1r:enew’abvl’e” formal further period of five
_dyeia–.rst,_V3The.,_a’p,pe.llant Nos.2 to 4 are entitled
accrued interest
“‘-«peri (>dj.cally}’ ”
flRen1aini11g Rs.65,68-4/~ with proportionate
“inft.ei”~est shall be released in favour of the
appellant immediately on deposit, of the
compensation
the second
by
respondent-Insurance Company.
amount
Second respondent–Insurance Company is
directed to deposit the enhanced
compensat.ion with interest within four
weeks from the date of receipt of copy of the
Judgment and Award.
A/«
Office to draw the e:1xx?a;11’¢l a1(‘t(j~(ii*d’i1’1g_1§Jf’ A.
VS’F6.§.’:[f:-;.;V }