Karnataka High Court
Mrs Alice Varkey vs United India Insurance Co Ltd on 25 October, 2010
Equivalent citations: 2011 AAC 587 (KAR), 2011 (1) AIR KANT HCR 450 (2012) ACJ 668, (2012) ACJ 668
Bench: N.K.Patil, H.S.Kempanna
\\>'§
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 257" DAY OF OCTOBER, 2010.
: PRESENT :
THE HON'BLE MR. JUSTICE N.K. PAif1*1'L5;~..f ft _
AND
THE HON'BLE MR. JUSTICE « 1'
M.F.A.NO. 6973 or '2o_( )5 . . "
Between:
Mrs. Alice Varkey, __ . .
W/0. Late 1\/LEVI. Varkey,' ' '
Age: 54 years, " .
R/ at. S.M. 598/3,__ 791 :Cafn'p.§
Jalahalli East' ' 2:
Banga10re__~l4«.4' if '
(By Sri, %
Sn'. Easavaraj..R.M;afl-X,' ~~F~,,¢.c'1\,voeaetes]
A_r1_<i.; - _
. "'*I}nifed"Endia Inéinanee Co., Ltd,
.YesVhwanV1§hapur,
"By itshixifiesional Manager.
2. . Ms.""vS. iieepika.
D '/'.r_)__. Sukurnar,
" * «Aged aboui 26 years,
2 Fri/0. N0. 853, 21%' Cross,
Ayyappa Nagar,
J alahalli,
Bangalore.
... Appellant
8. Vinod Varkey
S/0. Late M.M. Varkey,
Age: 33 years.
4. Miss. Vidhu Varkey
D/o. Late M.M.Varkey,
Age: 29 years.
Respondent No. 3 & 4 are
Residing at SM 598 / 3,
7*" Camp, Jalahalli East, --_ H .. g .
BangaIore--14. j. " "
A.' Respondentjs
{By Sri. S.Srishaila, Advocaagicr R1 V
R2 to R4 notice dispensed .v/o dated :18'/07.l/E2006}
This MFA is filed U/S.'vI73[}"}~.vbf.:VVl'2/EV: Act against the
Judgment and_Award.d'ated'ig 04 103/ 2005"=passed in MVC No.
3678/2003 ;0n*;tpl_'.ie file of~~th'e SCJ and MACT,
Bangalore .-{SCCil§_--_--?_ 7'},_pai*tiy aiitjfimng the claim petition for
compensation and 's-eekifig enhancement of compensation.
This * MFA V. on for Hearing, this day,
N.K_. _PATIi~.~. d'eiiv~:~_:red the following:
*"* JUDGMENT eeeee
it -- is filed by one of claimants challenging
the judgment and award dated 4th March
n2o05,..'passed in M.V.C.No.3678/2003, by the XIX
--..Vi-'\d.lditiona1 SCJ and Motor Accident Claims Tribunal,
-IlBanga1ore (SCCH~»17), (for short, Tribunal' ) for
enhancement of cornpe sation on the ground that, the
compensation of '<'5,8i,OOO/-- awarded as against their
Claim for ?16.00 lakhs, is inadequate.
2. The facts in brief are that, the
the wife of the deceased Late Sri. V'
their children, who are respondientiséyfi it
filed the claim petition under Section
Vehicles Act, contending on 17-
05-2003, the deceased proceeding on
his bicycle to his house :after his duty from
Airfoirce'Trainirig"'C'si1ege,tifaiahalii West. When the
bicycie yvas the extreme left side of SM.
Road, near V_V'Fa,thi:A1'i_aV"Church, a car bearing N0.KA -
peing""dVriven by its driver, in a rash and
Rdnianner, came from behind and dashed
against~ thheddbicycle of the deceased. Due to the impact,
the tudeceased sustained grievous injuries and
V'si1c'curnbed to the same in Command Hospital at 6:45
d V .I%A.M. on the same da
'_____W_,__,_,,,....
3. It is the case of the appellant that, the
deceased was aged about 57 years, working as Warrant
Officer in Indian Air Force at Airforce Technical.g'C--ollege
and drawing salary of ?14,776/-- per
income tax assessee. It is her further.c'ase:.A_1that.,."
account of his untimely death, it
haywire and she has lostgthe 'life'*partne1f..
security and therefore, to"-ldedcompensated
adequately.
of the deceased in the
accident,<_the her two children, who are
respondents" 3_'and_ Véfdlherein, filed the claim petition
Ab'ei;or§,,th;'e,_Trihun'alV seeking compensation of a sum of
the respondents 1 and 2 herein.
'I'h__e saiddijclaim petition had come up for consideration
pp before. the Tribunal on 4% March 2005. The Tribunal,
' --..V"aft.eir considering the relevant material available on file
Rand after appreciation of the oral and documentary
evidence, allowed the 'm petition in part, awarding a
WWW".
I'
!
sum of ?'5,81,000/- with interest at 6% per annum from
the date of petition till the date of deposit. Being
aggrieved by the quantum of compensation awarded by
the Tribunal, on the ground that is
inadequate, the appellant is in appeal
seeking enhancement of cornpe1nsatio1_;7.."'.gg '1 he ' V t
5. We have heard coi1ns_ueIv':foi;';appellant
and learned counsel" for ;_Insu_1*a'r1-be Company, for
considerable length of ti1ne.' - _ 'l "
* counsel for the parties
and afteiapherulsaltl judgment and award passed by
ir1cl'uding' the original records placed before
' ,.1,1sV,. _ weof the View that, the occurrence of accident
thev'vls:ife.sultant death of the deceased are not in
dispute. It is also not in dispute that he was aged about
v$7"_«years and working as Warrant Officer at Airforce
__'?'i'echnical College, drawing salary of ?l4,'/"76/-- per
month or ?1,'77,312%,,per annum. Out of which,
:'~"'"'°""""'"M'w'm"
t
professional tax and income tax are to be deducted.
Accordingly. if a total sum of ?l8.200/-- is deducted
under the said heads, the net income comes to
31,59,112/-- per annum. The app1'0p1'iat_e..__lintill£l1;lliiE1'
applicable. having regard to the age of
'9' as per Sarla VerIna's case'-4.' 'regard '4
number of dependents, 1V,xs"3fd
deducted from ?I,59,ll§'/El' and lithe said
deduction, it comes annum. In the
light of the well settledv:.law'V--1ai,d this Court, in
the pcaseagsc Iiiiiiaill and others Vs. K.S.
LaksliIni«. reported in ILR 2000
Ka1;'.3800';" lVoss_iofA'dependency, in this case has to be
atbylladopting split multiplier. Accordingly,
deceased was left with another three years of
ser__'lVic_e,~ multiplier of '3' has to be applied for a sum
of ?i,.o6,075/--, which comes to ?3,18,225/-- and
uptheireafter, after deducting 50% from "('l,06,075/-,
'' Nlmultiplier of '6' has to be adopted, which comes to
?'3,l8,225/--. Accordinélgflthe total loss of dependency
[I ##2##
works out to 33,18,225/- (i.e. 31,06,075/--~ X'3'} plus
33,18,225/- (i.e. ?1,06,075/~ x'6'], which comes to
?6,36,450/-- as against ?5,56,000/-- awarded by
Tribunal.
7. Further, the Tribunal T
sum of ?10,000/-- towards' loss of
not awarding reasonabievv.borriperisatiori tinder the
other conventional The""~deceased has left
behind his Wi.f_e having
regard cirourristances of the case, we
awardra .si1n'r -- towards loss of love and
affeotionf s'urr1',=of"? 101000/-- towards transportation of
afibody arid' """ 'funeral expenses; and a sum of
V'towards loss of life expeotancy/ loss of estate
the compensation of ?15,000/~ awarded by
xTribtmal towards funeral expenses and loss of estate.
8. In the light of the facts and circumstances of
the case, as stated abo\%t;'1e appeal filed by appellants
If fl
{
is allowed in part. The impugned judgment and award
dated 4th March 2005, passed in M.V.C.No.3678/2003,
by the XIX Additional SCJ and Motor Accident.g"Clgaims
Tribunal, Bangalore [SCCH--17], is
awarding a sum of ?"6,81,450/-- as
awarded by the Tribunal, with it
on the enhanced sum, fro1n_the«'d_at'e of thjeg
date of realization. The brealefupp is follows;
Towards Loss of Dep;eriden_cy,- .A " ' 6,363,450/~
15,000/--
3
Towards Loss of love and affection f it 1
' 10,000/ -
Towards Lossof esteatejj/'-loss' of V
expectancy, V ~
Towards loss of'con~s'ortirin1 3 V 10,000 /-
Towards transportation dead 10,000 / --
body funei*al exp'e:1se's.__
' T()fI"_AL__. A 2* 6.81,45o/-
Insi1ra.nc,e-- Company is directed to deposit the
' ,eriha,nc'ed'«compensation of ?1,00,450/-, with interest
t.he*reon 6% per annum, within four weeks from the
date~.oi"§"eceipt of copy of the judgment and award.
A Immediately on such deposit by the Insurance
Company, out of enhanced compensation of
31,00,450/~, 50% of it with proportionate interest, shall
be invested in Fixed Deposit, in any Nationalized or
Scheduled Bank, in the name of the appellant --'<':'\?iIife of
deceased, for a period of three years, reinewabiei for
another three years. with liberty reserved
withdraw the interest periodically, f}
Remaining 50% of .enhanee::_1"'compe'neation'§
proportionate interest, sha11Kbepre1ease'dsfaviour of the
appellant, immediate*1§E,." _
Office to draw
.....
Iudgé sax- fudge