High Court Karnataka High Court

The North West Karnataka Road … vs Shantavva W/O Irappa on 17 October, 2008

Karnataka High Court
The North West Karnataka Road … vs Shantavva W/O Irappa on 17 October, 2008
Author: Deepak Verma B.Adi


MFAS5§{}. 05

IN THE HIGH com? or xARr:Ar;s.;»:L; if

cmcurr BENCH A3’1’_” Ti ”

mrran THIS THE 17″! DAY 791%’

rmamgr =

THE I-IOIPBLE Mmwsfieg n_EE1i’.A;-:: fifima

‘1’!-IE Honfsm MR.;n:s~i§_r éE 3.3.1):

MI8CELLAH;E+Q;I;’?3F1:R§”‘1f Im{35oo/2005

Between:

The North West’ ¥.a.mataka

Road. ‘I’rax1s§or$VCcx’j’pQrafion”, .. ‘
Central O$,<:e,«.Hu3'r-311,7
Repn=:s<=:m:ed=by its " '
Chief Law {L)f{ic::»:r." V

wy 3ffii'5.¢§i'atiL

" «$ri.8.F*:a.ka:ah Shetty,

' ,s'tibi{;!!.Iu!;%.?e.i'-fiese and

.Sr:.Ja@lj§hj'V!I;N. Advs)

AA szni.-siaantawa,

.. 'VJ/o Irappa Nuramianavar,
=..Ag;e:1 48 years,
Mallur,
New at Rio Jallapur,
'f'q:Savan11r.

?- kappa,

S] o I shwarappa N urandanavar,

APPELLANT

MFAESOQO5

Aged 55 years,
Occ:Agricu1tuIe,
R] 0 Jallapur,

(By firtfiuberagonda 8.Ko1-adur
Brhfladan Mohan M.Khannux, A’

This appeal filed under 17 3″ (.1) of against
the judgment and award datcd°=.28.05.2005 VA passed in MVC
No.27?/2002 on the file pf theAVCiv::i-Judge (Sx~.2f)x1,)F&–, AMAC3′,
Havcri, awaxtling compensation fof Rs’;3._,2,1′,0.00/~ with interest at
6% 13.21. fimn the date of peiifion ‘:i1f’;*Ifas1i$ation.

This appea1_”cQming”‘ day, Dcepak
VeIma.J., deliver::<i';?;;?; foflowiizzg: .. '

" {he appellant. Sri.Kubcragouda

S. Koragiur app€iar:§AAfo1*"th.é: mépondents.

ofice note, this appeal is barred by one day.

ibfiién flied for condonation of delay. For the

_rcasoiis assigwfiéd in the said application, we are satisfied that

H " 'T haé. 'béen explained properly and to our satififaction. Delay

gcndoned. IA stands closed.

‘ IA-E/2005 has been filed for grant of stay and a memo has

been filed for transfer of the amount. Looking to the facts and

MFA8S0(}.E}S

3
civcumstances of the case, we thought it proper to ‘hear the

matter on merits, rather than to consider

Accordingly, we have heard the learned coungeltvjtfor

perused the records.

4. Appellantvcorpoxationl of V”t.1te’
before us in this appeal filed 11} 1) Vof–t_i§.eV’:Mo’VtotVVVehicles
Act, 1988 (hereafter against the
award dated 23.052005 mm, Haveri in

MVC whereunder for the death of
MurigesI*t;._ ” V Vflbeejti awarded total amount of

Rs.3,21,000}’ togetiaet “{=§*it1::;interest at 6% p.a. fivom the date of

the till ite gpayment.

for the appellant—CoIporation strenuously

us that the amount awarded is on the higher

Vtt”‘~..«.._–si,de and multiplier of 1’? adopted by the Tribunal is Wrong,

looking to the age of the claimants i.e., the pamnts of

luthetizieceased.

Per contra, learned counsel for the ciaimauts submitted

that the Tribune} also committed an error in deducting 50% of

“H5

MFASSUQGS

the amount earned by the deceased towanrls.

expenses, otherwise the amount awaxded is just’

reasonable, which calls for no iI1tf3rf(31;f:l1Ct};’– A. 3 ll

7. The accident had takeI1″:pl;.2;§:e en. wlilenvl

deceased was travelling as a veycie, hit by
a bus bearing driven raslfly and
negligently by its driver. dash caused
by the driver ll appellant, deceased

Mung’ esh fell fiaatbr and sustained bodily
injuries’ 7,249 had died on the spot itself.

8. At the of .dea’£hV,H.NIurigesh was aged about 25 years,

ll asna la firm at Byadag and earning a salary of

Apart from this, as per the averments

made__ the he was also having separate income fmm

._7agricu1tu;~§;;:d

” is not been disputed before us, which even otherwise

: proved from the evidence available on record and issues

.. :Nos.l, 2 and 3 framed by the Claims Tribunal that accident had

eecurred solely on account of the rash and negligent driving of

To

MFAESOQOS

5
the bus of the Coxporation driven by its driver. ‘i’hus,VJit’.dis not

necessary for us to reconsider the issue with deed

negligent driving of the bus. We endorse the

by the exams Tribunal and hoid thatddeeeeteng zaae” giéced 7. dd

solely due to rash and negligent ‘tee hue its

£0. From pamgmph 10 of the’V”§2:V::1’pug:ned’ that
the income of the deeeasg-:d…_31as_.’1§’egtn.: e£V’Ré;3,O90/~ per
month. Since he was a bacfieief; has been

deducted Remaining 50°/o has
been 4′ of the Ciaimants. In our

considered committed an error as far as

, ,this azepeet of geefier is concerned. There have been

gudgmexrte ef Court as Well as of the Supreme Court, wherein

itd”:h:ezAe.*1;seevI’i in case of bachelor, 50%» of the amount is to

V be ‘iewanis personal expenses of the deceased. But,

V Wefe the cases Where deceased was stationed in

‘_ 1Mefi~6p6litan cities like Bombay, Delhi, eazcuea, Madras and

VT where there are many avenues available to young

” ddeaxfijng deceased to spend money. Admittedly, in this case

deceased was resident of Yellapur which is a small town, Where

MFASSGOIBS

application till its actual payment. The appeal stands A +-

in the light of the aforesald directions. Parttc. _’_s ti)”

respective costs.

jml –