High Court Karnataka High Court

The Managing Director Nwkrtc vs Smt Waheeda Banu W/O Mohamed … on 12 March, 2008

Karnataka High Court
The Managing Director Nwkrtc vs Smt Waheeda Banu W/O Mohamed … on 12 March, 2008
Author: B.S.Patil
M?A.r£a3.fiG?*3v.2!&=.36 mw im.*'A.€.':r.=c:1': 74.2667

...'l...

I1'! 'T!."If§~ l"I§.(':'é:I'I QTJQURT OF' KARNATAICA AT 

mmza mm THE *::*;.m¥ new 012* mrzcn,    7  k  %% 

BEEQRE

 

1 ma  rmaazzmfi 
mm m a1*m*%%I:Ism§AI:z:E% FIIIID
wwn Hum-I %  

   .r....w_a.r

OFFICER     %

2 ".E'HE- i'>13?m1£jHAi;.&:C5:¢i*i'iéoLLER
HWKRTB, VCiu'£EEAG»_ DWISIOH

rggnnnn ' 
..wnuxhu «

 é "RE-E¥i?:E'%NTEIJ"E§Y ITS
%  1,513 OFFTCEF

 APPELLANTS

 _ may 55;»;-, F.3rjA3AL1, ADV.)

nnnnwnrn-urn 1-an -main?
.I..aN"I. £IIl'l.-Ilka'

 1'; mun wnruza

W,' O MOHAMED JAFFER HESRUR
AGE: 31 YEARS. (FCC: HCJUBEHDLT} WMW
'E?! {It lL.AX.!.fi.ES.H§IAE

DISTRICT: GAIDAC}

2 I'$J.}M.£'LRI HEEHA KAUSER
EMU MGHAMMZEI} JAFFER I- 

 



ER

MFR. NC? . 60?? . 3005 5.3? MFR. CL'. GD 74 . 200'?

-2'-

AGE 12 YEARS, NHNOR REPRESENTED

133 El 'l"§P'\'I'l"l'\'I$ 'I.'I""l" 'II

Eflif HE.-R fi'l"L'fl.Ifi'fiL  R11-D.n'."kl.|.'I J.J.I2J.l.'I 1  

E3 MINOR GUARDIAN  '

9:mms*m1c:.'r: GAIDAG   

I'mM:°tRI mamnm KAUSER    % T _
flGE 1:: YEARS, mom RE.PR1E'.-.3E.N'l'ED"   %

aw' HER mmman MCJTI-EEIEE RE&'3PONDEEi"Ef;fi«_t;§.1'_j'; 

  r:..nI.;rA1'-zm.A.b.r       
we mmnmwm, n1s'rm~;:%'r;;:aA:3m3T% % ;
PEUMMR 1»1c:H:x1~2mv1*::t::  %  

 0 MQHAMIMEEI JAF?FER.vHES£L1%'.LTR 

 3 m..t-a+..I2.L.=2,  jP.F3PE!E5EvN1'i;!;i

my ms NAMRAL raormaszk RESPOHDEHT Nc>.1
as  A , 1*   

123,; ch Mama 5;HvéAF:,&T;:m1s'~Tmc:T;kk:_:ADAG

" . . ' .       I  
K'fi1v1§J:€I'£fiI}"a§E Er'-»'..c'-3M.-'%'.F-..

rrzum l'*:£GH!:i's-iZME'E} JAFFER HE SARUR

ME « rs 'fEfiRS,._fh:HI~I.I;)R. HEPREsE1~I*I*ED

I~."1."".E'  1?.-ETUREAL RE5-PONDEHT NCL1
as  Gum:=z1:am;w

E*?i--';v'CJ¢L""'"s..=n}{E*u'ié'1"*l'r'.£é.E"f1'w" ER, I.%'i'RIflT: """""'"

 -»E§LF!'.fifl?+.R4 iu£»QHA.m.mn sauna
-.T-:¥'£»;!"¢IH';4.!'E¢.'.7.i!,'i;-*'+-v.T%!5.L?~fll'J ~.J§\.FFE1'-'. H..F»&_RI_IR

%  mm '-¥;'1'E:fiRs, MINOR REPRE$ENTED

 E*.7iI'.:§VI.5°iV.*'i'I"1JJ'T-EFIL MGTHEE 'RE3"r1'"."31'iDEiI'T i'v'u'I'."_'.r. 1

.FhE3 EHNGR (3rUARE}IAN'

.   U'IE'.s'I'RI{1'I': GADPLG

' --§.iamLs..raH ago RAZAHSAB @ RAJESAB
; Hfiaafiimt,  53 'mam;

IZTIEIC-3 15111..
R! 0 }LA}flvIE $HW£'i.R

flififl-'~".I%'.'3'I": {}m.....*" '"'"='%.C..'-'-



MF.F;. NQ1 .. 50739 . 200$ *:.1-H' MFA. CE. On 74 . 2007

«.3.

{By Sm: s.HR1mnw.LmBH Assrrs FOR R1 T0 R6 mm

 E'Jf£<::.¢EE-fifififi, .'f:'EP.B"
25-..3.@m7u

R1 TC: R6 v.c:.c:a 

'.rm$.. MFA FIT...-ED um 1'.r3{:.I.3 my  .:=«.r.:fr%%.4'=;a::~2n;!;1Wr T T

1
VI-an

 «.'It_JII3tt.Z}MENT sum AWARD %mfi'mfi: -3I';1g200_é,  %
m--e"ma:'.a iii' Mm: mt». 9s~;'2r:u*:»3 =c::»::s:_ "rt-13   
CIVIL JUDGE {3R.I:nN) AND %4.VcaM, 
ADDL«.Mm;T:'l", GADAG, AWARBHSIG &A.vCDMEEI%'.%_fIIOJfi '

rum.' ma:-. -:1 ml: nnm- mrrm: rn~;r-'1~a=¢#,'n;$i'.: am rzir. .»==.m:. 125-. 3. '<.m:"vr'xM
"u.n"Jl- TI'.|J.4I.J. $.11 .l. .l.4-'I'-I'.I. Iw -I.)  -I. L_';lJn  l'.'l'u'ulJ.I-

J."v. IN"! 'IF §'i..'J'I.v' F\.l""c.-"'."f _ -I-'1 ail,'

*r'm.;m~1**E«:. -DR E=E.*m*10N 'I."IL'L RI€i1=!'.,1,.IE?u,i?t'I'I(Z'H€..é  E

nu,-muu'm'|:eII-.. .

1 E3-IuE7l"'hII.;9..I~$".E$i;3:: J   %
W; C: Mflflfilyfiuififl J5.I3'E~'EfE I-IE SRUR
A153-E%M;%a mg: H:3_IJSB?:HflLD wcama:
1=-%,*; -1.! n*,x:M*e*. a * 

:n1ai*,~'grma";'1?: G,&D5fiG'..    

I»::L_x_r«.aAm-21 ':14:E_E1=:
mc: mihimmmam JAFFER I-IEESARIJR

'n;§r~u1"-:31 rm 1;-r1-i jngm I.I'"I'I'hP"'\l'.'_'ll raw rsnnmtmnrntm
~.¢.7"!1~_"1-..I'.l.'.'¢' _'.J 113:' 159, liIfJ..fi..|.'Il..Jl['i .|?'i.E'u'1".lI"UI1rfl|'.Elr1'l 121

 é %m' HE-REEATIJFEEL MQTHER RESPONDENT No.1

_ * A33 Mama GUARDIAH
A .I:3Im’1=-!1c:’.T; GADAG

JP-1|

arm n. ” 1′ «n 1- -I-Jr .I ‘1-1’4-‘5′:-n

*-Hi: %’rm1=?1-T’ $;..EE1v1 nnu afifi
.””,,f(Z}rufl(JH.fi1ufl£uIEI} JA.F’FER I-IE 3a.Ru”R
.% _el:.GE~– ‘[1c::a YEARS, MENCJR RE-PRESENTED
u ‘ HF,-I-13 m”.’I’i..II1£.A.”£.« MCEIHE-R E3E$KIr1′!Lr..-!~’!’T -.CJ.1
‘–»%,% mmaox’-‘rs GUARDIAN
ma :”i”‘I-Wifsic’, J.”.’IrI:’5″I”E<"I"-"1"': -zmrmfi

II.-": V

1-mmam mxorlmmnxsamq

Q: 1!:!I*C}1'~;5t.1\.i".'.*'L»"'..ETI.'.'l JAFFE-R HEA&1'-ERLTE

.:'-'%u1'.'iE- 3 YEARS, MINOR REPRESENTED

Hifi NETUEEL fifi'.TI'I"'t'IER RESFNUHBEHT R'C3'.1
1'"':.'5'.":u Pumifll? C3'rU.PtRDIfiH'

39231? LAXMESHWAR, DISTTEI-ET: GADAG

MFR. NCJ. 'T507174 . Z006 CHW MFR. Cr. OD "T4 .. 2007

.4…

‘ ‘E3 – £Z’!«I’.” ‘Ml’Il”.|II”I’C§
Ehd

13:! O MCJHAMMED JAFFER HE SARUR
J’-‘k.-i3~E- I5 YE-ARE, MINOR REPRESENTED

QR

;F:m* I-11333 m’1*LI1e.A,L. MOTHER RB,$Pc)1mE;a1iHc:;%1%%% A

MEEMMGR cmannmu

wt: L.?i’J1{‘m”E3’i?fir’FsR, :.”.T’u1’a”I’RI~.”Z.fI’: = k
as mama Mmnnmxumn manic; , _ ~.
£3 1Mi;1H_A.M_.MF.._.¥;1
.FaGE- 4 YEARS, MENOR REPE§E$iEm–D % %
1’~Ifi.«.”i”x.r'”E’-:’:’«’xL HS. 1
Ms: rmor-‘-*. G%;.IAR1:j1.5H’ % %
W0 ELNIMESHWAR, mm*RIQT:L«fiAnAG

‘3’ flBm’.FLABFh._H« 3; in R.azAI:s’mB’@ am

R;GLAxME3:gw.m ~

k “‘-v._ «~.-_.CRDSSOBJECTORS*

{By mi: 9.1-«1″m%::*:’=*;~.ra,1v::: *t.*ALmfi:£@LssT5)’

nun-tn. ‘V

»% ‘= ;yLs2i~i;a,c;1H{3 DIRECTYJR

‘kk«%T.L~w«.m:z@%*.:’&1a.*:*sk$EL1»’ INSIJRANCE FUND,
4 €%~mKULR13AU.

-}_-‘;”»;JfiI..~E_
F£E{}F*?%E§E e:=:Em*E.13 31: rm CHIEF LAW

X kT::JFm:H.ra.

« DIVISIQHAL {IOITPRQL-LEE

aw:-::R*m,
IGADAG DIVISIDN.

{I:’r1FLDflG.

SE”1″1″IE«1’_’3. E- 1’I”‘£- Q1-QEE
LAW ICJFFTEDER

.. RE SPCJNDE-NTS

1’°!1″}’:.[‘J*C|- EEIWE9. 2.73055 *7.’-.W MFR. Cr. 0!.) ‘M . 2007

.5.

[By an: F DABALI, ADV.)

“TE-HS MFA.C*.R.C}B IN MFA.Ho.6o79.r
FILED U1-mm GREEK 41 RULE 22 DF’ CFC
DATED,
PEFLESSE-D IN 1w~.m.No.95mCv0a 0N FILE ‘t3!%f»’1″I-21:;-2,
r…*I’v’IL wmxnwaa 533.31%’; Ar.’ }vEBFBEE; ‘ T_ ;
GADA-:3, man? ..fiLI..4Z}’WII’IG ‘I’1-IE’: *E*E’mfIeN«.%%VT~%%
FDR IE.T’;DfieI1F’ENflA’I’IC3N AND ‘

my CQMPEHSAHGH, A

“:’E”hi:s Ev1’F’w”~i Es r¥iFfinflV’i'{}BV” &r

ADM;I:;?mIcrIq on this day’, -‘_:_n.1g.”‘.:11_e f:>]loWing:-

nnQ§gL

wow’.

2.. MF£a..I*I-:$;’fiQ?9f predferreti by the NWKRTC

and Award dated 31.1.2006

Gating, in M’V£3.Nn.95{20£)3. One

1*–r-1~..-a;,n-‘=r%~.~ mar’-«w am an ~«——-‘ -r-«.~

Col-1–||u.l:’I.l.|5:.I.»a. -1: Ian.-

AA he was as a p1mo”” n

A mazmzr bilma hvaaring mgiauatinn No.KA*-26 I-I

%%%%k2a-£3, a mmwm hua maxing mgau-ation Nc-.KA-26 F

airivan. ea rash and negligent manner by its driver

.11…. Ju|.};.._

::ap::u:aai*€: uxmvu ii arm} fiaahaci u_:._.;,uu”””‘”;at am

mater bfluaa rmar fixtjuman Coflege resulting in the tieat1’1

6/

4. ~ .;.7i’B.31dgm;r1.t ” has

MFR. N*:|. fiQ”?’53’ . 2006 C! . W MFR. Cr .. (an! “M . 200”?

“6.

of Mohd.Jm’.Iar I-imrllr £11111 as aim the ridar of the

hike. 17115 uziependnnhs arznf tlm deceased namely ”

.56 0f ; iutmrr Vehicixas am’

ha!»

3… ‘E312 wife of the zimeamed

and vzsnra @.r’:=:witnws waa and Exs.P1

F

.1 . V –

– with-r.ts.’am..’~a..=-nA 33.1 Jae m=’.1….~’*e1′-I-“‘-I’-*v…….

4″ In is Tribunal rewarded
tL%flr1I31I1atnI1.:V£?f1d€1ts£?.;§§%?§V’:L;;’2..(If the two claims prefer:-ad
Q1 M”JI3.ifi;u;9”:#%§QC§33″2flG3 and a common

-Fin.”-.-ul

J»VJI-I¢|nlLI-

J3
J33

~3-

:1:

2?

ci’
55

1.
‘-r
63

**tIs1e3«,_ ‘¥a£s::.i éiaa:1t. occzurracl dues “I211: the actionable:

part of the driver of the bus. has

‘ ‘rfiegaLrd.§a2 .. vimgmpenaafion. the Tribunal has talnm thfi
Hizma’:1nJ.=. sf ..11e at F:’s.3CK}QI~,
._1 “‘Iii<.=::ii;11:m':'i11g; 1;' inwards hifi peraczziai nfififfiaa am';

;'a§pl}r1'i1mg_' thsaa m111'tiplinex' 1.5 halting the age: of the

azlmeamtd mi: 33:: "years, the law of ciepmxdancy 13 arrived

at I-2a..;:<.,m?mn;-. In aclditimn, a I-sum of Ra.1{},DDO[– its

111.,
L7

l

MFA. W2′! . ‘E075′? .. FSUT36 CAI? MFR. C312’. 010 74 . E00′?

…_'”‘7._

awranfiad mrwarfiza 1::-as of esxpuwtanxgr and a.-notller sum’

I¥s..’Li”.?gl’.fitIl{Il,fl’~ towards has of cnmsartium

.e.tx§_1¢…«t:3 cf – and <§f T'

tisaauzi 'midyr M; I-<"a.2'iI'K."'n"JIf—. in all, .93 fijuir:"1_:ffi;" '_£7s'fi,.";3»;S_5%–,,_""'«..as"'.–3.fx";:'V._:_'L-V f

ia aw.:4:.1*r:ic:d as mmpeensation akwpg "

pm Ewan. Erw date of petitinn V' 'The
twang 'A1'"~e:;or¢iosdVby the

..–.~'V… .. .,_,.._ J'_.,__ _

In-vi 1J11I}-'n.IZ'v!o1'I"|,$lIl7'l1lFII'1_a'i'§;'E'P'1l'I'V't. the
cf' 'cm chrismr _»c§:.f izsrxia éiid _,-93 'Ina.-2'"
qum-mam filed the ixmtant

appeai.

U1
%’
E!
E
.”s’ – .

:1!
1-

:1
§
‘2’
E
t
E
E}
C

“:a;gg*iee1i£s:-*:c!. __inadeq_uam comprcmsaticm awarflaci by

seeking enhancement of the same.

_ ‘Bmh anti arenas’-olqiecrticuna are Iward together

‘. _._.11r1_._…:.;t1:.1 Judgment.

% %%’k%k:5.} EnL1mel.fa1” the appeflant rsubnms that the finding

rm:-\rv:§i’mg anflanahle rxcgligence recorded by the

‘.E’Trib11:.~.:w.u1 in unsuustainabha. He aim: makes a feebh

M
U

MFR. Wm. ‘5C*’Ji*}. 2C”‘..’.’fi c.w MFA. Cr. 01:1 74 .. 2007

…a…..

attempt; tn challeme. the quantum of mmpmmatiénj

fixed, mu-hexwaaa c.~m1nse1 for the ”

while: -5~.L1nt*T.T..

” “-” ” “.l.”J;” ‘-‘-1:-

mrti tr f1___._._,nditu:a rgnmrgicgi by 3

af the: 13113 mntends that t11:aV.TT:jibufi;*aI.I fi;’aa

taking ‘the: mnnthly incoxue af –

deagitm the fact that ms§:fi’c’~–.g:1§6vd.11ced show

T=”., TJpa;;_m__Vhear ‘ for the partiss
and rm i%m~uaai%~:ijme on reccznrd 1:1’1e paints

that arise flair

i:’hr.=:fir1dings remram by the
actionable on
the Q?” H16: driver of NWHRTKI bus is

H :2’. Whether rim Lwmpmmafinn mvmfied

IE? ‘ ‘”””

L ~ ‘ fiver me ‘.I’fr1’.3;J14.r;«:.:1:l :.::s_,a*=_;.;-5::

_ 3-av. Tribunal hag fauna, upan apprmiation -nvf the

“aw;-:.’I;v.~::e1a=.”‘:=.=: vn the ,n=.wEwim.-2;!-:.;r:-: 1=”c.;L’.E.I- 2:. 411 also kagnina

‘W “””‘ J ‘ ‘—-“‘_ ‘r– £””””‘I3 ‘”

mm’ d ‘I’rI1’w eapot m,a1′:%r {amuse of vafietwe

E~J¢:.P3», that time am-ident nccurreti due tn the actinnable

W

V

MFR. W3. fiC”F9. 20015 G . W MFR. t::r. 035 74! . 200’!

.15.’…

rmlig-exncrvaa am the part -of the drivur of the bus.

penmmifl of the Efifiidfiffit-G.’ uf P:-Ir.3 and the scene ”

,…1:1..:3: mkas int. _.1-ar th..§1_t 3

‘mus umu nesgiigaI1i: and it is can if f

a-:.-mw :11: had umumawd. V

pBmm.d (ma record by the to
aubammfimta its mxitmtfifi;
an 2-.,c.’.-a::.*:*..*-…..k nf ..}w ‘
ma rrauzwmr’ mzeé. ‘ met the
av-i.c1¢e:m:aa Vq9f__Vt1 ‘1e. the name did
rsutnt 7 Therefare, there is
abw}ute1y – with the findings

‘::’:’_’-f

part at the cldwr of thc NWKRTC bun.
‘ altztzurdzixigly azui the

as rcmfizia quantimi of ::’:ompea:m”””‘”ati6fi the

110.1 who is thssa widow vi’ the dewaaad

exxammad hesmelf and has: produced Ex.P6-the

um-“tifia:.at.:=.a issuxad by the Meghan C-onsultirzg Engiruzaem,
134:.”

(J

HFPL. Nil. 607$. 200$ ’12i.W MFA. CE. till’-3! “M .. ZDUT

-10..

Law:t2rmhwa1- to slmw that her dweaaed husbandvVw§;aT.

as a ‘barbemder and Canning Maatri. A’

u 4
W.-a ».:~Le.::m=..r:1t has met 9.’,-,:,=.r.v1.i:1-.-:3. 1.11′-..-5:

zixaceamd, fact rcm1:air1a ‘thra r;ieé;a£is.ed4’*wa__sV

wmrkirng my a alcillad -‘Ike

aka pwdumed E’x.P’f’-R’I”C

of Hmlarkmtti village at’ time:

5″

s
L
3
H
7!
3
3
I.

1

4:-

.:l……………-……..:l …………..”-…1 L.-..-…..2….g-..1n|«..1 ,., ,
HI:-Wu P.-!~I::zu_ Ia.nwI.1.I.’.:u. .

acrru.-am 12 V’ by the
deceamadg ____ that there was new

–. dmaased was carrying on

nnria:1flt;;;’1fl; an that the land

_. «u ,vr ..-1 I r- .1 _n- .1. 1 . _ 1 .._….1.
};t1 KNEE Iflfllflr DI THE fl 5fl 3110. “DE

ihc fiwmaed. The Tribunal has also not

an Ex..Ffi-C-er-tificate issued by Megha

Ignoring bath these do-oumenta,

..44′ “1:rt5;c%.L1-mci. the inwma m” the ecmeci 11.3. to me: take

-r-11.-_ nnririnnnu

1 1- 131- nu. 1-an rIn:r:r
I In -Ej EEJEJEQ

53

V ‘ , fat Rs..1fl{3,i’- per day.

L,

MFR. NH. 60734. EH06 C!..w’ MFA. Cr. DD 74 . ‘.200?

….1’l…..

‘W. In 1115; mmideread View this approach ac1optedVT'[53#T

the Trihamaal its nut jutstifised in the

“H.e:=.*&*fiflm {if the rm 4 a-

-u-uuu-


(,3

E
:3

tug  Z

 cm recnxfi. 'i';"nnugh    f

to pmw the es:-mat. &arn.i.nga czf’ tljm dfififififld

fmm nut raf hiss awcatinn am out
of hm. amiufitiaa rm d.uw§fi:tI1¢nm
pmrlu-:’:.a-x}. *=.=.=’i,…a o,:Et11.e
1mt1;u’ar’e: of fix; deceased an -El
barbta~n:i«r§:{‘ __gflf11$; The ‘I’ri.’bL1nal
uugm. tic: »>fe;é@s»arxab1e aaaaeaamexxt :31’ the

irlmme ad? “1:@e on these ducumerrta,

W:

I
1
L
i

53.
E
E’
3
I”

:-

B

:1: Inn 91
LIE-Z§ I L

E
E

11:1 21003.. If much an exercise is done, tha

mania»: decaaaned can be fairly taloan at

‘Eas.3,§£.5:”3fJfj_p§fn. In this vim of the matter the Iona of

V’ :1__r:_.rg§ wurluad out talgim the

(I .r”\J”\.I”‘|. I .. ‘l”‘I.. J.

iflefvfiifliléfi IE1″ ‘fi’..’.”:’I’2d,l uI..r_I-p.I:’1. mun EH3-‘5

.1::V§w.~2ara:§ lzmeamcanal mtpentsmtzr. af 1115: deuzaasad, the loan of

d-sapmmianczfg wnnuld came tczs Ra.3,9<?:,D¢D0{-. 3:: far as

the aa'a.m.nu1:::t awarded agairmxt other heads is concerned,

*3?

MFR. rm. |5’C.”‘P’S-1. ZTJOE C. W MFA. E312′. GE} 74 . 2907

the male flaw mt need any illtfifffifflflflfi. Atazzordiiagijr,

the c.u:mrnqmnaa’1inrL to which the claimant is ”

.,……,n..W-. and time” a” 1=if’$r’.r,1:..i …. …. 4-..-

(mm. uni; ;’–1e’:m4th 3
V r ,[_””-“‘,;”,-“”A _

intamm at 15% pa an i;.’-:13 erfiiandgd f

date craf peatmrm. till its r-;ea1i:mticm._.u

Lil. In thus result, um ‘h3~.,%t’;t1<;» NWKRTC is
was £2_.r¢e#:nVhj£$.e¢~;':;e'§:2ae-; c1.a;m.e..nt

in nut of the
Deposit until
they a't&£s.iz1 % 'Th: amount in deposit
buesfinxm klvgzzsferred to the China

1v -:rr:;.._…..:.;'._-. ,…… 1_…….._ .¢.1…….:.._ …_……._……__a.:-_.. …,=J._….n…
.l. ;i'£!ll.'LIll1fl:§ '31,}? §.R1r'lfl,.I. Lil. LI'. 5. _Ptfl..s-|…I. I.vU|§I..I3-u

Sd/ –

Judge