Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Karnataka High Court

National Insurance Co Ltd vs Kum G Anitha on 8 January, 2010

Bench: N.K.Patil, B.Sreenivase Gowda

 v.  (By  L1"-.w A§_i_}fj().|';'2t1.€]

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
I)/\'E'I'<3I) 'I'ET11S'§'}--{E 8'?" DAY 01? JANUARY. 2019 
1}-?'RI£SEN'1': Q  4'
THE HON'BLE MR.JUsTIgE N.K._PA.'f§L_ '  L.

AN D

THE HON'BLE MR.JUsT1cE._B.sRE;3NIvAs§§  V

M.F.A.No. 8268 fiC)F::2QO6§' mm': 
BETWELEN:      'V

N 2.1; i on 211 1f}..$l,1I"di'1("._(?. ,C<');--L1d._. . 
ShI'i.L£1KSh"I'1'§~§'C().:.:i'}})1€'X'.; 4'  V_ - 
15A 17: E19. §\Li.~;M:1r'i&'S€R'(3e1ci _   
Ba1'1;_§;ai1o¥.e."*~' 3'_V  h-=.._.   .
By Re.gic;Tm:.:1 om  *

v4'-:')'1.I'k)'1'3.,E'V.'{§V"(':','.I.11 'V(;}{)fI1{3~1.CX__ '

31144. IT"{_fl():i.cVi.   -

1"'5211'if€;Es1('\:'t=?*  QO"':.,_  -- '

IR{i-- Q. 4' By I 2.9  :1 2-11 " 3/1":'+;,r*;'i1gv;' 1'.

. . .App€k1am

5

   23 years

L} / Q". 41,.-at' C' K. M .G0pa1a.

 2. " _Ai~LiIkur11a1' @ Raju

21 y€3ars..
S/o.La1.e %\/I.G<>pa1a

I"-30=.'11 R/21% I').No.2§
K.R.E\/Eill Colony,

§\/§y's()1'£:%,

_! __,.
I ').».---

5'



I3. F.\/1a.1qE'Ju1 Ai'1111cd.
S/n.i\/i()}'1d1':1eci }bra.him
1 93. 1\r'1u1"1e=5ai"1\>\:z1:'21 1'1a1ga1:'.

P 631 '1" Que11'1.ers5 Main Road.
Near llahi Mosque.
Uc.iayagi1*i.

M}'S()1't?.

3;. M/s.Acivai§.h Motors Pvi..LLd.  b j T.
No.12. Shama Rae Ccmipound'.  'Q
iViissi01'1 Road. ' . 
Ba1T1ga1o1'e.

.. . "R-e?5;.)Q_15:de111s

(By Sri.T.A.Kz11'umbaiah,'}3;dv:r)t'.;;tVE:? f7()r"P. ': :9 'A 
R2~Sc:rved: V  H "   i   _ 
Noiioe. 10 R3 ciis4;.)}3:3__sed [with Q 'Ci-g1:':.c_%ci '?.»().V,/ 1?O / 2009:
Sri. M . S. Sathy%;i1'1a;:7:1y:s 1'1'é1 Giu1711121..'"Adv-£)ea1_Qf For R4)

T}'1'71~:$  ;1 3_~3:;._fi1t'-€i'  U /'S  of MV Act against the

\§i.1dgme11t asiidjxxvaxiigi'  2'?/O3/2006 passed in MVC N0.

154/2?-}()B on t'.1"1~r';§V'-.»(.:iI<:\_<5'f._1'1's<3 '1r:a1':1ed J1.:dge, Court. of Smali
Ca1L,1sc>s'& "Adc1'1._ '1;v1;¢=~.c'r:__« My.r_-s'01"€. partly allowing the claim

11)eti1,i0n ["6r.__4(f(;n'1pE;:1S:1§.i=0n' a11d for red'u(:1.i0n of c0n1per1saL's()1'1.

 VTI'1is  co1:'1'1i11g on for Hc?21:'ing this day. N.K.

 .PATIL3--."J. '€T§?1ixrc=1"(%ti"'[he followirlgt

:JUDG MENT:

 

'v_i"}:V1i_$}2ippee1.1 by the appe11ar1t_~1r1sur21r1£re Company

 ..is% dim'-.i7t.ed against. the judgmem and award daiicd

"'~, 2'7-/«O3/2006 passed in MVC N0.154/2005 by the

' 1e:;1rr1ed Judge. Court. of Small Causes & Adciit.i01.1ai

////....z



La;

M0101' Aeeic'iem' Claim '1'rib1ma1._ Mysore. [hereinaftzer

referred 1.0 as ' '1'1'i3m1n£--.11' for short).

2. By its }u(.1§,'gr1'1ent" and award. the 'i'r%§b.Li'1'1V;fi---._lj'zLs_ _

2:1\va1"c.1e.cl 2.1 sum of Rs.9.15.'£01/:.....with _-ir"it'e:re_s1'V"at*b%" 

.._.

p.a.. from the date of petition tillyreeiiiA:4§at.iho_1h1"~as 

the claim made by the -_e4'I';:.=1i_r1'1a1h'i's v{(_)];   off

Rs.29.00.000/~, on 21v<%<:;.V)1.xnt',<r;*i'uehe 'c'1»eAath'c">i"-- :1.1i1e_,ele(:ease(:l
Sri. KM. Gopala. in  Being
21ggri(*ved by hut?    award. the
  filed this appeal, for
1~edLa(:y't4"Vi"(M)"1Vi flfthe ggreL1nd that. the
&11'I1()L.ll:h'  is excessive.
~ --.      of the ease are:

3"7"1'11E A.y<t121i:11§'i'i1it«'s are the children of the deceased

 .Sri.y1r'{.EA\>'.!," {'£0:pé1}e1. who was aged about 50 years and

:'1Qi'r.11'1i.:__'i;_f_§;-if earzfeen at. KR. Mil} Colony. Mysore and

"V ug;;:.tt.iIj'g..t'.1'1e income of Rs. 10.000/-- PM anti who died in

 the: mad t.r:2.'1:i'fie accident. O11 21ee0L111t' of the deat'.h of the

" deceased in the accident. the c1e1imam:s being the legai

representatives of the deeeased Sn. KM. Gopala, have

//if



fiivti 21 ('#1211111 p0tit.i(m bei'01'c ihtr Tribiiiial. c1ain1i1"1g

<t0n'1pe11satic)n oi" Rs.29.00L.OOO/». c01"1t.endir1g 1.11;i1..._'u"c).r1

1 1.6.2005. the} dec<-'-gas:-3d was goiiig on his Kir1:%_i:i't*' 

bearing, N0. KA.O9.K.1454 t'rom_K4.MR. rrriiivif'g:.§1:§i*1;,a sq' 

Naidu Nagar and when he came r:.ear"' P'L1si1.pa A9hr:a.rrra,A

'V.

Ring Road j1.1I}('.T§OI1. at t.h}:;1:_ 'i_~i..me. it-hf: .car..1')€2:riI1g..3N(). 

KA.05.M\/.5985 Can"1e~ from icapphtzsinj c!ireC:t.i_Qr1 driven by
its driver in a msh arid' Iieg::iigeI'1'iT.V:A_manner with high

speecl and dziahtéci 2i;,g{z.1i.Ii$i. liiisbf--yei1i:'11é. due to which.

he fell  and other injuries.
I:11:11eVLii21{é"liyff _v1'1t5§ V shit;t_°éd"V to KR. Hospital for

E.1'('.ai'11"iA£°.!;11."afld_t.1'1'§?'I7¢€L-§'}Véf,«T0 JSS Hospital and wherein

ms ,;:sm;¢;:L,:nib§:d~mo ihe "injL11'ies on 16.6.2005. The said

V' cléiirn:""'p<>iViLig.>:'1 1121.6' C()1'fi€', up for (>onside1°ai.i0r1 before

 .t'i-is T'1fi'bhL1i"§:2L1--,r'V\?hiC1'} in t.um._ :~;1ft.er heariiiig, both sides

arid a:.__}'f1fe~;f  the oral and documeniaiy evidence,

= 113.3 zfiiowecl the said clairn petition in part and awarded

 £1' Silrll Rs.9.15.101/~» as c.0mpe3nsat.i()I1 Lmder different

' heacis with imerersi. at 6% p.a.. from the date of p<-ztition

till realisation. Being agggrieved by the said judgment

///I'



ejmcl awai*d. the appellantvl1'1sL11*anee Compzmy has

preseni"ed this appeal. for reduction OfC.§()I]1p€'IlSa1.lQl17"';

4. We have heard the learnecl eoi,11'asel__2ipp.ear'iiig' 

for appellam and learned (T()lll1S€l _:rppe};iririg 

respondent, Nos. 1 and 4.

5. Learned Counsel 'lfor,t.he '2:ppella'r}t'~AV7£:i1s_i1range Company submitted fihaii. Athe_"Trib»una'l'*has erred in assessing the income ch' me K..lVl. Gopala, at Rs.i0.00Q,/ of Ex.Pl 1, the eertifirzateiisseied" l\/I'/jTe.._Piilzii1t'i:: Spinning and Weaving Mills ;vLinii't.eAr.i}_Bs3i'1Vg;1lo.re--l\/iyhsore Road, Mysore. to the effect. 17h4ate~. the'deee'ase*d._§:vas l'UI1I1iI1g a canteen since seven yeais E_:>1l1d.hiS.".1'H'O'.nI1'1ly turn over was Rs.»<l»8.O00/W .aii'd his total was Rs.38.000/» and therefore. izhe riaomhly income of the deceased comes to Rs-..lO._,'OO;(§"/s. Further. he submitted that. to prove the V is S,am<é','*' the elaimaiits have neither examined the author '".o'1'""'Ex.Pll nor examined the authorised officer of the ' said Company and therefore. the income assessed by the 'l'ribunal is excessive and it is liable to be reduced. 2/"

=2 "-J i the Company or the Author of R:><.Pl 1. The 'l'ribunz1l has (:ommitt'ed an error in _a(',ee.ptiI'1g the EX.Pll issued by the Authorised Sig-,,{112,1t()'1ydol" M/s Atlantic Spiniieiiig and Weaving Mills Limited, Bangalo1'e--My_s'o3*e-«i.f_'l~2_oa;l_,'*_ iviysore. in toto and assessing the iIT:t"i(;'I*1«1.:§:w.y"=C)f7.'t4}'1§j deceased at Rs.l0.000/-- per ino'nth_';T1'1ei'elo.re'. of the considered View tl1at;i_.th_e ii1(':on'3eVc)l'*tl'1e'd.eee.ased.e L taken by the '1'ribun_al at _Rs'L=10,QO0/4 «per rnontli is excessive and dispropo1~ition:1t.e,'llaymgfiregard to his age and oc:cupaticmand it"i's"i'is.1bl€%lmodified. Since it is not in t'l12fijV"tlieedeeealsded was running a canteen in K.R}. Mill, ..--~eert.ified by the Atithorized Sig1'1_;.wtory of At'l.an"t'ie Spinning and Weaving Mills °--A1_,in1-ite:i--lfi';;B21ngal('>19e3Mys()re Road. Mysore. if we dVVa3j.:'_i.Rs.6.OOO/~ per month it would be just:
and__ 1'ey;1so:i~able and it would safeguard the interest of l bqtli tile; parties. Accordingly. we take the income of the at Rs.6.000/--- per month, Out of which. if i " »v-*1'/3*" is dedticted towards his personal expenses, the net income of the deei to Rs.-41.000/-- per 5 montli. The "I"ribu11e11 hals adopted the M:.11tiplic->1' of 'E 1' 'd1']C1 vvv euwepi the same. 'I'here1'or<:*. the iota} toss of dcpe':r1c1<3m.éy (.'.0H1L'S to Rs.5.28.OOO/A (Rs.4.000/-- X 1.2 X 11} instead of Rs.8,80.000/- awarded by {he and acconjiirlgly. it. awarded.
8. The Tribunal awarded.'""afl:'s»i1'mQof"

Rs.2l.201/-- towards medical expvensges 9011:.t.hé"'bs;s:is_ the mcrdictal bills p1'oduc<-gd'byflphe c*.1air11a.r1'i_s'.A»{'l*hVeH said comp:-3nsat:i011 awarded by th-ch-5V,TrV§bu11ai"«is jyfst. and reasorlable and it doeshhhot.(fall?-,ibrxiritr-;rf*e_retr1(:e. But. it is r(.>L:1ViV("'1h('*'*.Vr,V1"ar3fif. _10 2'00,' V» The awarded a sum of Rs. 13.-E)OO/ -u"iQV\.v21.1<ds "'c0r"1\rer1t.i011a1i heads and the same iVi"r21tié€"p,1éit.e a1'1d""i't' needs to be ez1haI'1(~crd. Therefore, A'ha'«.(iI1g ..1:vt;%g;f;;i1*d'r~tjo'»~the facts and circumstances of the case as S"(._£:11'.(3v__(f3'£kb:{)\f€. we award a sum of Rs.20.000/--1'owards ()i"'=sst.ate, Rs.10.000/- "towards ioss of Eove and r._'2izfft>r:~'é'.i0n and Rs.l0.000/-. t:(3":>x-rards irarisportation and " "f{11'1era1 In a 1}. we av»-'az'd a sum of Rs.-410.000/~ ;

I 7 i I 'i\r p.21. f'1'()I1'1 the date of petjfiion till the date of :'eaIi5sa1i()1':. w§tI'1m a pe:"ioci of fom' weeks I'1'<.)m ihe d21tt=3 0!' ;"e{.'eip1 01' {he copy OE"L.i'1iS.jl.ldg,§I}1f.i'1'11 and award. Out of the (:<m1pe1'1sa{.1'o1'1 of Rs.5._89.200/--[swifih interest. a sum of Rs.2.00.000/v with pr()[3<)rE.i()11(a.E:t=: 4'é»r1:ie-reesvt' 3 shaii be kept in the Fixed Deposit in any Na't'iQna:£i2:e}Q' V01-',1 Seheciuleci Bank. in the name of eaeh" OI' !'f¢_1e-4&L:1a<i11T1':1b11_L 1 and 2. for 2.1 period of five years arld'._renewab1e_--.R51? .'a=~.1'1u£1'1e1*"

five _\/'€'a1'S with pe1'1'nissi0n to ii'iv&3_Ii'1~. L() \vi1.hdV1'2a.VQ'_.tht% iVf1"fieres1 ac-,e1*ued on 11.. quarterly.
"F119 1'e1'n21i11ing ('()mpr;1'}s21tfi)I'1 1 .89.200/ ~ with pmpc)1'tjic)1e1a_t.e"im.¢:f<3st be released in favour of the (;r1a1mant' ._ ' Nos; _é;13_d 2 in equal proportion.

imme;ci1'aE.e1y. (.)"I1, _ciepos;'1' by the I1'1sL3rar1ce C<:>mpan_v. ' I.)}":{1w_ award. aceordmgly.

Sé/-s JUDGE, JUDGE: