High Court Karnataka High Court

Smt M.Chandrakala W/O. Late … vs Sri Sendil Velan on 26 October, 2010

Karnataka High Court
Smt M.Chandrakala W/O. Late … vs Sri Sendil Velan on 26 October, 2010
Author: Arali Nagaraj
6. Sri.A Sendil Velan, Major
S/o late Arumugam
No.18, Chendil Niiaya  " 
Rajanna Garden, Eehind BTS Garage  _  '
Vijaynagar, Bangalore -- 40   '

(By Sri:C Puttaswamy, Adv for.:,,C%R1--S)  V   

MFA l\lo.1438/2009«.Es filed.vU«nd.e'r*.,Section 173(1) of
MV Act against the Judgrnent"ari'd;Awa_rd,d~ated 04.11.2008
passed in MVC No.915/goose on the-"'*fivle'~.oVf_iX Addl. Judge,
Court of Small C:au.ses,fMe'm~ber,'Mi.A,CT~~7,, Bangalore, partly
allowing the %:lai;§n='petition"for"'compen.sation and seeking
enhanceme_n"to.f '<:ornpen_s.aVt~i.Qn;."  V

MFA' 'N0,.5265'§/20'G9"'is fil_e'd"LJnder Section 173(1) of
MV Act,,_ag._ainst'*'th~e, and Award dated 04.11.2008
passed 'in MVC.No..[9.15,'.20Q48.~ on the fiie of IX Addi. Judge,
Court of'=_Smal|"- C'aus-es'-,._ Member, MACT--7, Bangalore,
awarding a'compgeinsa-tio'n" of Rs.4,37,000/~ with interest at
8°/qpelr iannunfi -from the date of petition tiil realisation.

 are coming on for Hearing this day, the

  C0l._Jl't. n":4aVda"it.t}e--vfollowing:

COMMON JUDGMENT

~~¥3o;th these appeals have arisen from the same

A '*:l."_J).u:d'g*«ment and Award dated 04.11.2008 passed in MVC

  l\So.915/2008 by the learned Judge, Court of Small Causes

and Member, MACT, Bangalore (SCCH 7) (hereinafter

referred to as 'Claims 'fa-ibunal' for short).

......_§'~v"*~***"~*



2. MFA No.1438/2009 is filed by the s:lai.tr;«aT:nt'4

bios: to 5 and MFA No.2659/2009 is filed 

No.2 namely the Oriental Insurance  'Au

which the motor cycle bearing reigistration:i'»£o;i(i¢« 

5204 which was involved in thg;"a_ccider1t_t'hat'-.occij'ri'ed: on " 0

15.10.2008

was insured…’ Thye-~’i’n.sL_u.rérs’.has “c’h~a.lle.n§ged the
correctness of the impdgned Valndvaward only on

the factum of_n.egl.i_gen:’ce’ilorii: the«.:part’- the rider of the
said motor” .0 ‘V~._C|a_ini_ants have sought for
enhancei’i–1efl:f”j:Rolf’:’ii;corfi.4P’§ns’atio.n~5 awarded under the

impugned towards the death of the

deceased u’iHar:vurna_ia’h,”the husband of claimant No.1,

fatheir Qf.Clairn’a”n.tAN.Q_’S’\.2 to 4 and the son of claimant No.5

‘in’the cI_ai~ntvpe’t.ition.

3,__=’ R Ravishankar, learned Counsel for the

K””‘~..VV””insure.r;…tthe appellant in MFA No.26S9/2009, strongly

rcontelnds that the claimants failed to establish that the said

..,.accident was due to sole negligence on the part of the

rider of the said motor cycle inasmuch as no eye witness

¢—._(“”‘-*x.—

8
deserves to be modified. He aiso contends that the

compensation awarded under other conventionalfhea’ds7i,S

aiso not adequate and as such the same deserves’

enhanced.

5. I-‘W1 is the wife of th:éodece’aseid’;

she did not witness the occu-rirenyce oi’ t__he_Vaccid._eht~.~ ‘°It ism

not in dispute that the rideVAr.«—of”L’t_he..LAmohtor*Cycle dashed
against the deceased was in the road
and conse€il%@.nt2y_ injuries and
succumbed S-_ahi’ej_.–.._i_1’E.uVrt.hef.i3themciaimants have not
ied any–.e–vid’Ae~ncelV’:*o;f as to the occurrence of

the said a’cCidevnt{f-~.:y:’l it

“Thye’in’sui*’er”aiso has not led any evidence.

‘ Ex”.irP;i,2,/the'”motor«vehicies accident report, which is not in

that the said accident was not due to

any__Vme.cha”n–icVal defect in the said motor cycie. Therefore,

it is clear that there was negligence on the part of the rider

motor cycle and consequently the accident occurred.

__Since there is no oral evidence placed on record by either

:’___.£”””‘~”‘Vsa.._—–4

10

west. Thus it is clear that motor cyciist was ridirig.f”–th”e’

motor cycie at a distance of 8 feet form his left’ it

It could be seen further from the said s_ketc’_h it

deceased covered the distance of

northern edge of the road forlgoingg toA\&ards_south;e’rn.. side, * L’

he was dashed against by theeymoitor ‘<:~,-iclist'.

8. If the to be very
cautious as péer:”s;on”‘ the road, the
pedestrian:s.ha_4l_’l}a.lV.s:o’ crossing the road.

When than half the width of
the his left side to see that no

vehicle. could conie’ and dash against him before he could

-r-:*–&u(

. .°*reVa’ch’ the other sildeiéof the road. If the deceased been

1’\..

extent, he could have avoided the

acc–i.den_t.~ ‘_;I..tAlis the settled iaw that when there is no

“*evidence:’of any eye witness to the occurrence of accident

-.a’s.._t_o.–‘ its cause, the principle of “res ipsa loquitor” is to be

_,applied to the facts of this case.

r-~J”””””‘

1’)

and

business at Byatarayanapura in Bangaiore City

earning income of Rs.8,000/- per month.

Tribunai has taken his income at»R’s».3,5C%_ti/atlfieyré mo’n_th’i;._V it

Since it is not in dispute that the deceifased hast

‘”3

the famiiy consisting of himséif_, his” wife,’lVt1nci..;’;:”~m:inor * L’

children and mother and he yiia-s:t,h_e”‘o,nly.eam.i,ng,f§memi:Jer
in the family, and that'”th_et in the year
2008 and also ‘maintaining his
family in llthellllconsidered opinion
that e$iad:eh’ce:d.,dr,»iiow1 that the deceased
was per month does not

deserve a’cceptance4,’iltheiiiiaims Tribunal was not justified

in theV.”s*aid_ ____ income at Rs.3,500/– only. In my

‘cons,ide_re>d*o;§inion, the Claims Tritiunai should have taken

ltheincomej-.of::.the deceased at the minimum of Rs,5,000/-

peru”mo”nth,”u Further, as laid down by the it-ion’ble Supreme

Court, in the case of Smnsarala Verma and Others Vs

higelihfi Transport Corporation and another reported in

“‘”2oo9(6) sec 121, if the family consists of the deceased,

his wife, children and parents, the deduction of 1/3″‘ of the

«f*’3

to “t’heV____extent of 25% towards occurrence of
‘i;.h’e –.acc_i4deiV1t.:”‘annual dependency of Rs.6,30,000/– has to
H 25% of it. Thus, the annual loss of
comes to Rs.4,72,S00/– (6,30,000/- -3
“1,’5″7..,’SV£i’O/–) and the same is hereby awarded in favour of
liithelclaimants together as against Rs.3,92,000/– awarded

V the Claims Tribunal under this head.

13

income of the deceased would not be justified.
as rightly submitted by the learned ~
claimants, the Claims Tribunal V.–was_ it
deducting 1/3″; of the income of
personal expenses. This dedluction 13/4%” = l’
of it. If 1/4″‘ of Rs.5,vC)0z0/– is–de”d:t1ct–e’d, lthernoynthly loss

of dependency comes to – 1,250) or
Rs.45,000/- per: aynnundw. ‘dispute as to

multiplier :ffCla_irn’s Tribunal. If this

annuai..vl-osvsylyylof. dep_eVnd*’e.r1icy is—multiplied by the multiplier
’14’, total’ comes to Rs.6,30,000′ /-

(45,000 is found that the deceased

1″-.t”‘—-“|I

‘_____~__§–.»-\……..

The impugned Judgment and Award insofar as

relates to apportionment of compensation and deposit.,s’tQ.:éo:’V’

be made, is ieft undisturbed. No order asto'”costs Tin

appeals.

Award shail be drawn accordingif§i’V»…_V’»%’ _V

Whatever amount is depos’it_e’d cam shail
be transmitted to the_C.|:aims to *~enab|e the
ciaimants to withdzjawx”ithéi~-S§;fie«.:_.,,.__1′

Sdffi

3EEi§fi§

aagn/edei di