High Court Karnataka High Court

Bharat Singh Since Deceased By Lrs vs Smt.Nirmalabai W/O Late … on 22 September, 2010

Karnataka High Court
Bharat Singh Since Deceased By Lrs vs Smt.Nirmalabai W/O Late … on 22 September, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNAT AKA,
CIRCUXT BENCH AT GULBARGA.

DATED THIS THE 22w DAY OF   ~ 3

BEFORE}

THE HONBLE MR. JUs'1'1cE;   9LVGtJNJ:Az,%_: " J 

M.F.A.N0.30595 Q12'  "  M

BETWEEN:

BHARAT S{NGH SINCE D'E'CEA1~3ED}    A-

BY LRS V '-  I i 

1.

sMT.sARAsWA’T[ _ VA
w/0 LA’1’I’:3 ‘BH_A RAT_’S_IN.§31~I–_;PAWAR
AGE:

OCC.:.._HOUSEij1_QLI)° _ * ”

2. PRAS’I”‘1AN”iT”VV._» W — .

S/O LATE. B1~iARA1,.j S-1,Nc,1~1 PAWAR
AGE: MAJO’R . ‘
OCC:E3-.US!NESS~, ‘ ‘

– .3′ A’ ….. V4 »

, 3 ‘ s/’Q L.mf_E BHARAT SINGH PAWAR

Bi;}’S!:NI«:s

4. S1}.=1’I’..SUREKHABAI

D/Q 1.ATI«:BHARA’1′ SINGH PAWAR
AGE: MAJOR.

occ: 1»-Iousla How

SMT. SI”‘iAN’1’AI3AI

I) /’ O IJXTIE 17:31-‘is’\RAT SING} ‘1’ PAWAR
AGE: MAJOR

OCC: [;.3USII\EI.<3SS.

ALL R/O CMC H.NO.9w 1 W287′

‘ (J:

Id

NEAR GANDHI GANJ
{3IDAR~»585 403.

API5’EI.,LA_N’I’S
(By Sri: AMEIEJT KUMAR DI%lSI”i!-3ANDl*;._ AI’)\r”‘.4 } D
AND

l . SMT. NIRMALABAI .

w/0 LATE MALLIJKARJUN f3I¥§ADAR PASl”{APDI’2.. “_

AGED ABOUT 54 YEARS
OCC: HOUSE HOLD.

P

KUMAR1 MAHANANDA
D/O LATE MALLIKARJUN EERADAR
AGED:31YEARS ,
occ; HOUSE HOI.D’& TS’1’UDiEN’F°’– O *

3. MASTER SAN–{}MESH”‘»–:” ; «V
S/O I,A’I’E~iVi.2’§J3’LiJP;AR3JI.,li\I Is:RA£),ARVi1>As1’~1APuR
AG1+:D;.2.9’–yE;§;;s ~. j«_ _ .

OCC:

4. KUMAR1 _
D/O Lmfp:v.MA;:,L1.;I1<A.,R4JUN B1RADAR PASHAPUR
A-320: 23V-YEARS '-

V ” }§iU5z42IAm..c}1A1\2:ij’1\§DEsHwAR1
..D/.Q’«1.m§E;vMALL1JKARJUN BERADAR PASHAPUR
Ac-.132); “2 1’~Y,EARS

A =._A1,I,.~I4? SHIVANAGAR SOUTH
£2115′;-3:2.’
‘ . .- RE£Sl3(.)[\El)f§£N”I”S

BASAVARAJ R. MA’I’I:-1, ADV. FOR C/R–} }

THIS MI’-‘A 1S 1311.131) U/S 173 (I) O1’ ‘I’§'”‘!IFl M. V. AC’E’.
I988 PRAYING TO ALI,O\«-V “1’I’-‘HS APPEA.I, ANI3 SET AS11315

THI§J JUDGMENT AND AVVARD DA’I’E*-LI) 17.2.2010 }”ASSE1i)

IN MVC NOJ82/2001 BY TI-€13 LEARNED PRESIIJING

OFFICER. FAST TRACK COURT–1 AND ADDL. MACT. AT
sIDAR, PARTLY ALLOWING THE CLAIM P13’m*ION .-AND
AWARDENG ms COMPENSATION OF Rs.0s_s1.40o/V- ‘%.3v1″i§1»1
INTERES’£’ AT 6% PA. ~

Ti–its A91->I~::AL, COMING ON FOR

‘FIiIE5 I)1X'{. 17¥1E3 (3C)1}I{T’ [)I£I,I\’I3F{I£I) ‘FIiE3 I?()I.Fi()§RJIP¢{}3 4

J U D G M E Thu’ ;,

This appeal is filed by» represe1ft;;ii;–i\r.es of * L’

the Original Owner of the veh-ie}Ve”Lvi.1i”–»questiOp..,s Aiapeal is
filed under Section kl 7_3{ Vehicles

Act.1988.

2. The-w.m5atii;€1′ eifiises-xiii ftlie fsliowing manne1′:~

ftlainlaiits. Petition is fi}ed

under SE3Cfi«’Z)1’1″ 16 ‘ Of ihe Motor Vehicles Act. seeking

‘I1

“V._,_eOnij3e1§s:ati_0n e death of husband of the first

_1*esp(3ndveiit.4’aiid father of the remaining respondeniis.

‘I’he_iielecegisediilOn i.5.10.2000 at about. 11.30 pm. after

V’-.,COl”I1p1″C{‘,iAI’lig his business was retL1r1’1ing to his house On

_his fn()tOr cycle in a norms} speed and when he was

_?1’f_z5ear I\Eew bus siaiici, a M&1f1.i{.1’1i Omni v;z11’1 beziriiig

N0.KA438/i\/1-484 cemie fmni Opposite side in a high

speed and hit the motor Cycle. as a result”. said

Ma11ika.r3’u1’1 r<:tc,eived serious injuries. H<fi:~,_i"wé-2.5

iinmediately shifted to Goverrimeiit. 110spit:a1,__-E3-iciéifj'La1{iCi._._"' .

t'11<:r<3aft.er for better tremmeiii tI(_)_..NI_1_\'/IS ;:ii"Hf}.§i.éi'abaCl.~i.v

Eventually. he succurnbed to the if1~.ihe=§ '11($:s_b-ii:iii.i.:

on 8.11.2000, which    ihé
accident, he was a1iv,e for    the
accident had occurred  driving
of the  is filed. The

original tsmtement. of objection
*.’1’1fi’/’..’é1V6(VT’vi:(Li(3I1’t had not occurred
due to driving of Omni vehicle, but

l1()Wc’;:v?.IfA, it .t:1’iefo11;§*- ihe deceased himself.

substance is one of total denial.

f)’i1fihg V..§)Vér1d(-:ncy of the proceedings before the

Tribtmai; the original owner died and his legal

:*t:pf<3.:3céI1t.a1t:ivc:s have Come on record. They 1'1a.ve filed

c1:n..111i".er iiiciiirzatiiig that they are 1101, liable to .<sat:ir:s£y ilw
claim a1ssi1:i1i;.'1g that: it ;gra.11i',c:c:i on the g.{1'()1.::1Ci t'h2.1€.

« z

a"

$5

they have not inherited any property of the original
owner.

4. Learned member of me Triburlal 11a1xr*i:.:«:.g,.§J4′
to the evide1″1ce let. in by the elainlants
that indeed the accident had 0ce;:1l.zrred’Ad1t’:e
negligent driving by the drhre-r__.o1′
grant of Compensation is has
found that the deeeasedfwfads shop and
also had certain».agriergeitttxfttl Tribunal has

taken ineo_me., :z1t’%iL’;’i2.OO/W per month

and h2;{ving’i’Aeg.é3rd:V’§t.e then”size ofwthe famfiy has deducted
25% inwards’ “‘pders'()~ndEjtl. expenses” and “loss of

clependeracy” at. ’75″/o sud thus awarded e0mpensat.ion of

“loss of depexlderlcy”. Since the

treatment for 21 period of 24

the Ti”ibt:na1 has awarded “medical expenses and

,_’ais() atft;*endani’, charges”. Thus 21 total C()r11peI1sation of

A00/– awa.rde.d.

Mr. Ameet K1.z1″nar I)(?sI_’1pemd(r. Ie2m’1ed (‘{)1.£i’3.’.5(31

2-x;3})ez1ring2; for tin: letgal heirs of the cnrigirml <:')w1e2er

submits that the deceased had contributed to the

accident. He further submits that since the

owner is no more, question of legai repreéaentatéw-s___

satisfying the award does not ariseh 9

6. Mr. Basavaraj _ Ma4thA,:”.V_iearrre~_dd’

appearing for the C1aimanta””ia:11pportéfi

and award.

I have ‘V reeorded by the
Tribunal.

“Z. II_1s_oA’t’arVaa3vact4i.oi~1ab1e_– negligence is concerned. I
am of theview finding cannot be faulted”

inas§r1ua:1’i as,’ said finding is based on the documents

rfiade available during the course of triai. Ex~

FIR, Ex~P3 is spot panchanama, Ex–P4

is the “of Motor Vehicle Inspectofs report. Indeed. a

eomperidious reading of these documents would cleariy
Aiihdieate that the Omni vehicie was responsibie for the

miaecidenti. Indeed. suppiernentai records wouid indicate

that the driver of the Omrzi vehicle was also charge

J,

ff

°a(7a1’3r1()t’ be said to be if’i(T€’)I’]’C(.’.i’.. Insofazii’

sheeted. Hence. I am of the View that the said .fi1=iciirig
which

disturbed.

8. inaofar as quantum of é1,4I11(‘?§’1’1iI3’i.

is to be noticed, the t,ribu:’1ai.._has it:-1kc:1:1 t1?..1e”«:ineo.n=ie oi”

the deceased at a mociest Come
on record that the a Wine shop
and had agriéuii/~’§Tal of the Vi€W
that the
be has deducted 25%

toward};-3 “–p’er.so1:ia-iA4’e.xpen’s–es”‘. that is also justifiable

halving regaflrdvvttj .til’ie’ of the family. Indeed. the

decte/a§ed’*3r1:;1s left .b__ehi~r1d claimant. No.1 who is a widow

{our ‘chi1_d’re_n and to maintain. a family of this size,

the would certainly be more. Thus the “loss

[of dcxpe1iiciei’1ey” at 75% also cannot be faulted. The
:[_’}’ril:5ti:1z1.l has taken appropriate multiplier at “.13”.

“””Iae1\;i11g regard to the 2-ige of the dC(I’C£1SE?d._ which also

as m edi cal

(“XpCl’}S€3S for me ;;>er1′()(.i cim’ii’2g__§ \Vi”]i(‘,l’} he was I2′-iici up in

is based on appreciation of evidenc:e_.e_an’fI<.5't;.

i . '(','()1"'1'*'C.f',IVi'iJ.xit';.d. ii i

iff/5/7

5:?"

the hospital before he suecurrlbed to mjuries is

(.’.C)I1CCI’11Cd. that is backed by the certificates _an_d-.._’also

the medical bills. wllich are at EXSWPIQ 2:1I1d_.–§.’_ll3;’ V.

I am of the View that the eiaimaV1′,1rt,.s_ areeiit’:it..i’e:il”for.t.he-e

said amount also. Insofar as t:l1e:’an1::’iuA:’it ééiwéirdedl til-a.glAe;€

various other heads like of (A3.(3V1VSOIftlV’L1flT’!{:.V”$1938 of *

love and affection”, “loss of eestavte”‘–»_.and “trans;5ortat.ion
and funeral expenses” t:ar1r*1ot2*. ‘to be arbitrary.
Indeed. having _p’e.rL1se’dlthejtgdgmeerit; mid award passed

by the Tr§bL€’r1_al¥…..«f’ tjhefviwew that it does not”:
wa_rrarit. iritfer.ferer11’ec%. _ ‘ l ‘ » .V ”

9. °1’n_4slo.far’ _ as ” com;.ent1’or1 regarding the

appeillahlts are r1ot__liable to satisfy the award, indeed the

~1ega.I_ i’epres.er1t_atives would step into the shoes of the

orig’i*r1al t)x?J11e.f= and would Certainly i11h_erit’ the eSt.at.e of

the ldeeeasled. ‘”l’hus I am of the View that the legal

~if’represerlt.at.iVes of the original owner are liable to satisfy

‘ t.lj;c% c:la.im of the respo1’1dem’s. No merit’.

I \X\«

9
Appeai is dismissed. in ViC\V of the disnaisszfi of

the main appe.2-11, Misc_CvI. 151401/IO for stay dogs; not

SL11’Vi\-‘6 for cc)1’1siderat.ic)n.

Regisary to U’E1I1.’f_iI]’1iIj the am<)um in C1(?~}:)_OS_§I'€"..{'E:)..f'{%'3..§;' .

Concerned Tribunai.

3fi3GEp T