High Court Karnataka High Court

Dundappa vs Shabbirahamed on 1 April, 2009

Karnataka High Court
Dundappa vs Shabbirahamed on 1 April, 2009
Author: K.L.Manjunath And Malimath
1.

IN THE HIGH COURT 01? KARNATA;T§{A' fl f  

CIRCUIT BENCH AT_DHARVJAD*~.::: y  T

DATED THIS THE :8? DAY ojmpfzxig 2&9 

PRESENT         
THE HONBLE  
  "    .
THE HONBLE M'R;;ii{:~'f'ICE T»rT.AL1MATH

     

§'I3NiDA??3;fi'j' -»  "     ~ '
S /0, BEERAPPA EEEC-ADE,
AC}E"3..0YEA.'RS; " 

.000: A;GRICUL'I'-URE,

 /<3. KERU'R.....Q£IIKODI TALUK,
 BELGALJM DIST.

; KTI':»TAR,"s1DDAPPA,

. /0 'BEERAPPA HEGADE

AG£'E -3.5 YEARS, ocC:sTUDENT,

MINOR REP BY

 SMT. SATTEWWA, MOTHER.

; * Sou KALLAWA w/0 SIDRAM NULI

AGE: MAJOR.
R/O. BUSIHAL,
RAIBAG TALUK
BELGAUM DIST.

@-



SATTEVVWA W/' BEERAPPA HEGASE 
AGE: 43 YEARS '
OCC: AGRICULTURE V
APPELLANTS 2 AND 4 
R/ C}. KERUWADI, 
CHIKKOEI TALUK,
BELGAUM DIST.

   

(BY SR1. SACHIN S. MAGADUZQIV;-..fi.D3{.) 

AND

I.

u VEHICLES

SR1. SHABBIRAHAMED, '  % 2 
s/<3. HUSSAIN SAB; I%{}SANI.?S.NI_swT'
MAJQK .o(':::;'13£e1%.I§;1§ IN 1<;ARNATA13<2'v1cE CENTRE,

fi'ALUKA ~HOSPi'I'AL, ATHANI
D133' BELG;E§LIM'...v

 ~ fTHE.},?I_R'E_CI'OR,
 OR BRANCH,
-- A '=»BANGAL{)RE (CERTIFICATE NO.2{)OO-2-{}01/
60_1332=2 FOLICY NO.10-4078)  RESPONDBNTS

»   "(By sx9i..:§.s.PA'1'IL, ADV. FOR R1,R'2,
. =S}'-'<¥';K. 13. ADHYAPAK, ADV. FOR R-8)

THIS MFA ES FILED U/S EC 173 (1) OF MOYOT
ACT, PRAYING TO MODXFY THE

JUDGMENT ANS AWARD DA'}'ED:28.4.2004, PASSED

Q24"



IN MVC.NO.10()2/2001, GN THE FILE OF' fm1:;A%vi::1i;':1j;A%¢
JUDGE (SR.DN.) & ADDLMACI', CHIKODI, Af*+fD.E;'I'C§; _ x 

THIS APPEAL HAVING BEEN '«}?ES';?§';I§i?E;*i}  M' x
HEARING, THIS DAY, MALIMATH:_-.J..;v meowouiwzcfizn.'

THE FOLLOWING: _ 
JU9c m£i§:N:_'  V 4

Being aggieved     dated
28.4.2004

passed in the ieaxned
Civi1Judge the pI’€S6I}t
a13P€a} V enhancement of

C0Iflp€¥flSafiG3{1..V 71 4′ ‘

2. of appellants is, that 9116 Vithal

‘_ was to the Sugar factoxy on his

‘ bicycia:v4’car..fyit1g food ‘so his brother on 16.1.2{)0’1. A

‘flats: VA’\;+*.’V<¥:'V11ic1e bearing NO.KA-23/Cr-27 Came in 2-1

féxfildr xnegligent maxmtzr and dashed against the

VA '~~ " Abifigfcitéfl of deceased Vithai Hegade, as a result of which

sustairled gievous injuries and was admitted to

'i'.D.B. Hospital, Chikadi, and was subsequently shifted

to K.L.E. Hospital, Belgaum, for further treatment. He

efi/<'""'

ultimately succumbed to the injuries on 4.S.20{)V.1: 'The

deceased was a minor and was wor1o_';1"g" « §as__i

agricultural Coolie on daily Wages of

The Tribunal by virtue of the impuggzefi o1f(.:;4e1I",—

compensation of Rs.21,896]v_v6ith

per annum. Seeking enhaIf§ee:f:e.pt of some, the

present appeai is f'2iefii;«-ii?' _

3. ‘ogre Counsel for the

.._ Tehe for the appeifgants

eont;e:1d,, tfiat, order’ gassed by the Tribunal is

enfo13eoi:s_on_fac¥:s and in iaw ané hence, interference is

so~::g1ite%[‘ra%r. He submits that the Tribune} has

eofixmitfed error in relying eolely on the medieai biils

R progiueeei While determining the compensation. He

. sxibifiitted that in terms of the decision reported in

ACJ 99, Manju Devi 85 another Vs. Musafir

Paswan and another, and also in terms of the decision

€64″

reported in 11.2 2098 KAR 3.896, s. sana%&%%fi1f1g’;a§a

another Vs. A. R. Shivashankar and

Tribunal should have awa1v;iéd””

Rs.2,25,@OO/~ ill respect ofthe of

He submitted that, in the présent (:;>2.sé’,« T£i3eAV”1;iE{ie§1sed V’

was a minor, ageci :4 app 1ying the
aforesaid juciments thé to be

enhanced. é ”

H édiésidered View that the
axnount’ Vwaxvarégd’ 3:0′ Claimants is meager and it

reqlmres to be e11h’aI1 e’.-ted fer the following reasons:

. censidering the case of the

i4éé§1s:’\i.;~e1i€ci on the medics} bills produced by

The dmeasttd passed away afier a gap of

:2 10 days from the date of the accident. The

while detemgining the compensation has relied

afxly on the medical bins produced and has awarded the

same. In additisn, a sum of Rs.200{)/- tewards

a? 11:”

attendant charges and a sum of Rs.2DOQ

conveyance allowance was also awarded; .–5i’:E3,ere: is no ~ ..

reference by the Tribzmal to

reierred to supra. In t}1ese_jd ji1(iginen’i’.s; cQ3uI*’£s. 7

have come to the cor:oiusio1:_£ha}t’ tifie ofideeth of
a minor, the I}otioné3″* fieoeaseé be taken
at Rs.15OO0/3_:’p,”a. e;t’1°/E: of

the cozlzpelzsatjon shall be deposited in a nationalised

3 A?”

bank for a p€I’i{)d of five years and the _

entitled to withdraw the balance a;13o1::nt;_0’i” = _ ‘4

Accorciiilgly, the appeal , J, V’

“, Judge

Judge

*sub.