High Court Karnataka High Court

Vimala And Others vs Parameshwar & Others on 26 August, 2010

Karnataka High Court
Vimala And Others vs Parameshwar & Others on 26 August, 2010
Author: N.K.Patil And S.N.Satyanarayana
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 }