High Court Karnataka High Court

Sri S K M Doddana Gouda vs Smt K Chandravathi on 20 March, 2009

Karnataka High Court
Sri S K M Doddana Gouda vs Smt K Chandravathi on 20 March, 2009
Author: K.L.Manjunath And Das
-V V. A' Be1I_w:y flialuk, .
 ; 'Bt%:ii€33'§»" §I5}isti3'.:;t ~ 583 101.

£H1WH3HKfliCOURT(H?KAR8ATAKA

(flRCUFPBENGHJFDHARfiUU)

§A'!'ED 1'1-us THE 201% ms? 0;? MARCH 29§ 3;>; '   ~

?RESEHT

THE HOIWBLE MR. JUSTICE Kip. naAr:;i'::1§i;~3.?i'I'-'-ii 4- _  "  

AND

THE I~IOH'3L}3 MR. JUSTICE H.N§'H.§$AM(}§{flK ms  'V

M.F.A.Ho.1o5o8!.V§'?;0o7tMV!V_  

BETWEER:

3:1. S.K¢M., Z}.o<3=;éV::3na"{§{:iid"a;A_   

S] 0. S1*.i.-- fiia:i.':Sidd£3flafiQ'uéQ" ..  ,  

Aged a'=;_)<:aut _4iévL}:¢=:a.1:*€..   . _'
D-riVer~€Lu'i:1--I;1a"1::;;)':3vr Viliagé, . 

Kurgcii. Revefmefé-1{>b§i:,

. . .:%PPELLANT

(83; S:-'4i;, L'S .fi'j_Yé::d1ra1ni, Advocate)

'Ann: " .. 

     Chandravathi,

 "§'!,I"e. Late Sri. Sfinivasa,
gsxgad amut 27 years,

---R/0. Gandhinagar,
Jaiihai Camp,  WA"
Sindhaxmer Camp, ,
Raichm" Districi.



2. C2 Umlkufidappa,
. 3/0. 811. Semanna,
Agéd 3133111: 54 years,
R] at Dasai Caxnp, Bailary,
Beflaxy District -- 583 E9}.

3. Sm: Satyavattfi,
W/0. Sri. G. Urukundappa,
Aged absut 50 years,
R/at 5333: Camp, Beilary,
Beliary District --- 588 103;' 

.'.-.,F<?;SfE?ONB'ENTS
This MFA is filed *"Ls:1derSi::C13i0Ii" --;:73{1) Tar M.V. Act,
against the judgizanfz.  :%1.V'€'Ei1*€fi fiated 16.5.2007
passéd in MVC.N0.48G/ 200$ L'V0ii:'tl1_<*;_T'f11t7;.Voif_ the principa}
Sivil Judge (S:1l")11,) ;E3a"'»£i3M#s;E3;n-fviciélbér, MAC'?-'III,
Eeilary, awarefiimg 'coIrs_pe:1$:e1%:i0Ii"£}"f..R§f;3,32?Q{)G/- with

intemst Q1} 6'¥a'3'-§)es;5fa:;1rLuLn.  

'E'hisVVVEs§_Z?;5;.  for Admission, Nagam,<::I}a:1
Dag gig," (i €liVC1'€*;1 T.h€i fOHOWi:1g_:

Wéfinamaxw

  'V is directed agaiizst aha judgznent. am}

  awézjd  :1T6J':i.2{}{}'7 in MUG N0'48{3;'*2GG5 gawafi by

"$31?  Beiiary awarding cempensafian Qt'

 _ "i?Efsf.?§,.:3i2,i2€3{}/ -- with interest at 6% per ammm.

2. Tim appefiant is the 9Wner--<:mz1-firéver of the

" vehicie bearimg Ne.a:A«34/$3355, an 14.1.2665, the

 



apgyeliarit drew the vehicle in quesI:i<:m on Kuru.g0d11~Ka:mp1:i
road and hit against the meter cycle healing N3.-I§A»3?/E~

98?3. On accmmt mi' tliis accident, 1:116  first

respondent am} the 881"} sf respandeni; E\$0s.2"§;:;f1d  I'°_1'71€

said accideni. The resp<?;'i:i§<§r1t*-3

represemiatives 0%' the decsased, fiIe.d €,:1aim i;T:€§31:71f'€-..fl3f3

Tfibtifial. Despite aervics <:§£'=fi'(;:%;",i<:e, Vnhie' faiied to
Contest. the matter tl1eH sێvrvices of an

Advocate.

3′.’ ” _Befofé “~t2ée::,_T’fib;__1na}, the resperxcients exainineé

{W0 wiméésés e$ F’§«Vss., 2 and get marked. Exhibits 151-3” :0

‘~ P» .;:0r;éid€rézf:g 1:136 evidance on record, thé Tribuna}

“V-§hr3,”‘iz§::pug:1ed award directirig {he appellant :0 pay’

sf Rs.3,3i2,f2Qf},’»- with i11t€r@3f: at 6% per

t. fiance, this agpeal by the appellant who is the

“«. ¢a2¥_fiér~cum– driver 9f the Vehicie in quefiiorz.

Working as 3 Mechaflic and mining

4. The decaaseci was aged about 28 years and he was

._ 1. Rs.4,C>O() ,1 — per

manila. The “I’rib1ma1 had takelz the income of the _ dezceasad
at Rs.8{3/- per day and applieé ifie; multiplier C~f.V_:1€§_;’~~1fzéavé:1g

regarfi to the age of tha deceased. This A the

Tfibunal, in ma facis and c:imums.fancaéSMt3fA .§l1i$ iiasfig

neitizar be said perverse nor ilieghl. 7..’_’E§air3f:i§é:atioI:’* ”

awarded under the cenveniiofial. news be ‘gajd

arbitrary I103’ on iiligheif Sid€.””‘ -1:Z_<;:«ék:¥;(_1g ffem. 331$}? angle, the

impugned award pfisfiii " 'Tribunal and the

c0mp€nSCa:£,iafii:’ a1§?é1″aie{:’£., is 1″.1éi’vVVafbitra1’y and Hot on higher

side. we’ ._fi:1d gonad ta interfere with the

im[3L;g;}edV–étvéa1’d,V this appeal 13 hfiiffiby rejaeted.

 V'    if any, be sent: to the Trriburiai.

%' bb

Sd/-§"_
Iudge

3%?
Iu&g*§

I