High Court Karnataka High Court

Bangalore Metropolitan … vs C Venkatappa on 2 July, 2009

Karnataka High Court
Bangalore Metropolitan … vs C Venkatappa on 2 July, 2009
Author: N.Kumar And Gowda
RE THE men count or rcamwrmm arr    _

Dated this the 2nd day q£...n;1y,  if    

PRESENT7 ¥ " % _
THE Hoxrnm   
   _ .' 
mm aonvaw am. Jvéfime, 15.  GOWDA.
M1scELm_.¥$QrJs    _#.:AP}5Ei£5£.,§dgj'7':13D orgy

   

MISCELi;;A___§_i_§;0E.§S"Vi?iR4ST  ivo. 7130 (312004

EETWEEN;  '

 ,   .

Transport: _ '

 Cmiiral Qflizx-x, 

Ba:1g'a1ore?=- ".3? by its
Mmmging i3iIté-min'

 V .Repr:=,$aente=d byita
   Lac? €3§'i'a'.-er ...AppcI1ant

(By Smt. H R Remzm, Advottatci



C Venkatappa
Si 0 hte C umwah
Aged about 47 years

K V Lcclaznbikzz
D] 0 C Venkatappa
Aged about 22 ycars

K V Vankateshmurthy
S] o C Venkatappa
Aged about 20 yfiars-'wk

K V Chaitra  A  
D/0 C Vcnka_tappa_..--  _  '
Aged about £9~yea='r8 I 

Hesa1°gh_eat£;5i;»Iiobié'    _
Baug3.191'1;_ N($i'§+_3.! TI

s/o~chandms;h¢kar~~ " 
Adu1t'=.._ " _  2 
Ego Noise, vs»! Cixméz

__§_BF1ML lxaymzt' V
 . '- ._ Ra:jaxa.jr:A$hwari''*fi'agar
 V-39

   Assurance

"co. 1,.1;;::.%,M 

'«No.._1o;V 11:3, 'Nmdahkha'

Bujiding, 1! Floor

.A  Qtieaas Road
V " -52
'  By its Rmnch Manager ...l32r:spondents

(By Sri K T Gurudeva Pmsad, Advocate for R1 to R4;
Sari O Mahesh, Advocate fcr R6;
R5 8€1'Vl:5d}



K H Road, Shaanthinagar
Bangalore ~--~ 27 by its
Managing Director

2 Clfiasannafiumar 

S] 0 Chandmshckar  
Aged about 40 yuan:

RIO Ne:;.280. 3*" Cmsa

BEML Layout

Rajarajcshwari Hagar

Bangalore -~39

3 The New India Asatirancx: *    v
Co. Ltd., " ._ .V
No.10/13, 'N&&dal&K1ia'. '&   ~  '
Quee11s¢Road5A;   ' '    V .

Bangalésre ,   
By  "   ...Respondem:s

  under Onier 41 Rule 22 of
cm again s£,_th¢: juégméflt and award dated 19-62004 passed
in MVC No.53--9_.,9'Uf  cu." the 1111: of the DI Additional Smali
Causes. 'Jugigc and MACT', Bangalore, {SCCH-2), partly aiiarwiag

.-gtize  ' tifion  Eiitd acclcing enhancement

 bf mfiipefisatfiiaq,

    MFA CROB are Corning on for tmicrs this

day, s.%Kt31ms;r¢ 53.; delivereé the fofievwixzg :

JUQQQQEI

'  '"'Y"i'1c Bangalore Mehupofimn Transport Corporatiun has

'  _4 p1*r3'f}:1md the appeal in MFA No. mac/2004 chalkmgizzg both

  ,-gait quantum of oompensafion as well as the finding 



acfionabic xmgfigenoe. The claimants have 3130 pm-,1.!'eai_:::=.:§;_=:a':'i~ ._thc
Cmss Objecfions. Both are takcn up tegether 

and disposed of by this common judgment.

2. For the purpom of   

referred to as they are _   

3. On 17.1O.20O£2;:a€A_ab¢h 1'fgV_1;??? Jayamma
was travelling in BMTC. ma ré4:,M§§A-o1-F~?17 from
Hcjjala Gate to  ox;  When the bus was
proocedm' g    driver of the bus dzxzwe
the vefi iQle'-- in V   1:i::gjgeI1t manner and W.h1k*' .

ovcrtalcing    dashed against another lorry

  'fiom tiieflrvfppgrizsitc dzimction. On account of the

V.   ;Iafié1nma and other passengers sustained gicvous

 suocumbed to the: said injmics. She was

V V' _ aged"'abm,it'  years and was working as a ¢3lerk~cum--%ypi.st.

$h¢ &:i7azs=-- Ra.3,5{)0/~ per month. Thetefizere, hm'

A   C.Ve:;nkatappa and her children preferred the claim

 f  -.y¢_3.f_;itio::1 claiming mmpemafian. Similar claim petitions had

V



hwy. filed by others who lost their dear mm in ti:é"»samc

aztzcicient.

4. Afizr semice of nefigzc,  

appmrancac. Respondent No.1-BMTVC}   

contending that the accident *«’éfaa__.no1V:’ ‘
and negligent clriving by the thy: B”!5}§’T~f.§_”§;§:us,:VVfbut it Wm
01: ammunt of the iany Hcw\%v¢V:;r, they did
not dispute the” iijvvféififxiiigdwmt-msmance
company which fiontended that the
accident ‘vthe BMPC bus and the
lorxy was in rib the accident.

‘ . 5. ,, the were clubbed tegether. The
gésugs. The first claimant was examined as

documents which WCIE marked as Exs.

to P11″; 031 of thc mspondants the driver of the bus

‘ ‘4 ” ‘aéfis Hawcver, no documents were produced.

‘ “fA’h¢ ‘1’:ribunai cm exzrnsicinration of the aforesaid oral

‘ €i”cumcnt21y fividenoc on Iwgrfi hcki that the ace-:11 cat

on account ofthc rash and negligent driving by RW1, the 4

1l//

-~I

drivcr of mg BMTC bus and thus the
established actionabk: ncgiigenczt: and they
compensation. The contention of *.T:«’tv;”:r£/~
accident was on acceunt of the Elf.
rejected. Thcrcaficr, it to thé ;

payable to the claimants: It tin: at

Rs. 3,160/-, appiicd l[3″*
taswaxfls fhe pemqnal and awmded
Rs. 3,6{},000/ gggiass {cf that it awarded

Rs.5,£}GO/ – RS. 10,000] — towards 1033

$3′ mnsgmm 3 :23. 3,75,om/- as globai

mnmpensafioxgg vafiggiévfed. the said awatnd, the Corporation

has tin: The claimants have also preferred

V. A ‘ — V _

.’ A as the questien ofncglzigcncc is oozzamnzxed, in

appeagfi against thc V313′ same onier in MFA No.

V’ this Court has acgafivcd tlm mtmtenfion of then

‘ and held the finding 9f the Tribunal that the swcident

“£433 on acaonnt of the rash and negligent driving by the driver

of the bus is <Z':0I'£'CCL In that view of the matter, as the said

M

questian is almady ccznciutzied, in this case: alsojva.'

there is no fiub-stance in the mzatcntion of thgzg

for the appeflant.

8. In 3:: far as the eom’;§§:7n§afif;n»-
the dmeascd was aged aiqout of the
claimants that she : The
Tribunal has hcen vc1yA..l;ILh;c_;’ai income of the
deceased at I/3″‘ towards
persona; of 15 and has rightly
V? has of dependency.

To that towanis convenfional hmds. In
all Rs,V3,75.§r:’§é*1:§.,lita:n:¢:§1nent as contended in the Cross Qbjections.

Iitiifléf’ the matter, we do not see any merit in both the

afifasréil as the Cmss Gbjcctians, Aocaltiiazgiy, both the I

Qastweii as the Cross Objections am dismnksad. L

<::kl/ —

High Court Iegistzy is dirmm to

dcpositnd by the Clorporafion at the time: pf»

appeal to the Tfibunal.

/1 kjudgé ‘V