High Court Karnataka High Court

V Nagappa S/O Thimmegowda @ … vs The Managing Director on 7 January, 2009

Karnataka High Court
V Nagappa S/O Thimmegowda @ … vs The Managing Director on 7 January, 2009
Author: A.S.Bopanna
I

IN THE HIGH COURT OF KARNATAKA AT BANGALGRE

DATED THIS THE wk DAY 0? JANUARY 

BEF()RE

THE. HONBLE MR. JUSTICFQA s Bc>m:~ii§i_.4§  '-

MISCELLANEOUS FIRST APPEALT.;~iQ,..2§}f11i§3  ;  T

BETWEEN :

1 V NAGAPPA 3:0 THIMMEGG'"€E{E¥A@ GEru:>EG0w:;>A
AGED ABOUT 33 YEARS      
R; 0 VALAGARAHALLL «KASABAA 2-3951;
MADDUR TALUK " ' ' ' V   * .

2 V SEENAPPAS/O T§5.£b{ivi'EG©¥1éD:'{;§@, C'§£af>EGowI)A
AGED ABOUT 32 maps    ' 

32,30 vAi§é'{*s;weA;JAm,}"'K4§sABA HOBLI

MADDUR TALEJK   

3 RAJA}v1MA,ALJAS'f)(}!)I3AMA'YAMMA
Rio BiKK_ALA NINGEGOWDA
V, AGED AB0t£'_I"36 YEARS,
-  'Rm, S€>MPi.IR'A"v'fi;.1AGE
xA£)£>I}R.._TALUK

I    $2 '*i' BH'A{'§YA'MMA mo K P DEVAFEAJU

. "-V%:x--";:;g:3z;'r 30 YEARS
 R/cs» KUDURUGUNDI VILIAGE
Agmbufi TALUK  APPELLANTS

H "   . }:E>.y syn "H C SHWARAMU, ADV.)

'  Am) :

V'  THE MANAGING DIRECTOR

K.S'R.'{'.C. SARKEE BHAVAN

L

'9



KJFLDOUBLE ROAD, BANGAIATJREQ7
(OWNER CUM~§NSURER OP' KSRTC
BUS BEARING NO. KA~09/F--303_4)». 

{By Smt: sigmmsam A swam, A9v.}:__  A

THIS APPEAL IS FILED u;a{I=z3(1; .€.)F._ Iviv_Ac'i*,~--l'AGAiNsT 1'

mg JUDGEMENF AND AWARD DAT_ED_26.04-.5200? PASSED IN
MVC NO.263{20G."S on was F'2L§;...OF'C1VIL JUDGE. {S}?.I'JN.) 85
MACT. MADDUR. PARTLY 'ALLOEJINQ 'i'HjE,CLAIM PETi'I'1ON FOR
COMPENSATION Arm '«.n 21.2.2(}05 and SmtC a haxfmg died in the said

" accident are not amtiousiy in dispute. The: oniy question that

1;



arises ibr considciation in this appeal is with mfifi"

compensation awanicd by the Tribunal and asgio  V.

the same is justifiabk or not.   

4. In this regard it is II10I2i(?¢?:£:Té"if;]?:t-.'FfiA'

asvaxtiacl the total 
the loss of dependency agwefl  heads.
On behalf of the   that tlzm
compensation awafied  the: 'meow:
reckoned by.'     even tlwugh the
clainaanfi    earning a sum of
Rs.10,0%?Q/ f  finthcr contended that even
the deduéugg: of   and (m that me also, the

eompgnfiafionx   be enhanced. It is further

  tliaig eve:nVV'§i:£« convention" 31 heads, the appropna' in

not been awarded anti flleztibm, flit': same

   

u  =   ""i'hc learned munfigi for the respondent however

.’ to justify the award. it ‘w ezxmtxended that in the

absence 01’ any material to ixldicate the mwmc, _

has appropriatcljgr considered the nofionai» ”

123.1001» per day which does 116.-ht jfb r_

Therefcare, only certain” nomm ” aal .. .

conventional head is tmlleti far no

needs tobc made. ‘ __ j _ _

6. In the light uf”th¢.c::;1_1}’«c11ti<3r1:;*:9» a _pe1usa1 of the

awaxd and the appegz in fact the

431%" Ehaikizic deceased was doing
seflcmtfifi: 'and izarmng R$.10,()fiO]– every

month, _ No Lta:im;Vbt,_ii 1'S=_a fi§ct that they have net produced

./any évkiénéc and since the deceased was

cg 'mm 'fgaperatrion in a rum} area, it is justifiabic

tnatjxé d§¢{:;;u§'nt could be expected and thczmibna, incomes

'V§vo121¢:i' be emnsidetezi taking a prawatic vicw in the

V' of the pmsetat case. The Tiribmaal has reckoned the

' n§fiafim income at Rs. 1001- per day. It is to be noticed that

u accidfint had ocssruntd on 21.2.2005. In several cases,

I

even for caolics, this Court has been reckoning I10}; V

Rs. 100 /- keeping in View the normal payment AL *

Considering the fact that the deoc33::£l"w*as amg

and business of supplying milk, a *

estimattz the sum of Rs.4,00€}]—- mtiiitlg Wqfifii be " V

reckoned as the ixzconze, ajnbunt
1133 to be dcductnd, the doccased
when was aneideriy _1adyA'£vas::'§zv;:§iz1iI1g area and

rnercso in by the Hmrble

Supremfs fit)' the nature of deduction.
Hence thé' 4' "iawmded an the hand 0-floss of

dcpenriancy tlicz fiifinc multiplier as adapted by the

" ''Tfib'§:§a15.–.w9tL3fi be of Rs.3,24,000]–. In adtiition in

t}Ii3_sa:ai'. oonve:nt10nai' amount towards loss of

and afilaction, funeral expenses etc in ali

to a sum of Rs.4'G,OO0/- would have to be

A Themfizare the cimm' ants/appdmts woukd be

to the metal cnmpenaatien 01' Rs.3,64,00fi/- as

° .aga1711st the sum cf Rs.1,9~0,000/- awaxficd by the Tribunal.

3;

Q1

The saifl aum is payabia with intcmst at 6% V.

date «of petition. The enhanced portxm of the

with interest shall he dcpositacd

pained’ of six weeks from the date (:1-f a

order.

In tcrnm of the .fl 1.-;v ‘ _s disposed oil

No order as tn e0.*_’a’;=3._

sa/-3,