High Court Karnataka High Court

K S R T C Through Its Divisional … vs Smt Devakamma on 23 July, 2009

Karnataka High Court
K S R T C Through Its Divisional … vs Smt Devakamma on 23 July, 2009
Author: V Jagannathan

EN THE HIGH COURT OF KARNATAKA

CIRC{}IT BENCH, GULBARGA

DATED THIS THE 23rd ]Z>AY__01?_ ,;m;&*2’oé%9J

BEFORE

ms HONELE MR.Jus*:mi(:gv. ;JL;%C}ANN’};X’i’}&L%E§VV 5

ivE.1?.A.N(;).237}_,f_§Q{;gg;3g\,q”‘ .. i %

BETWEEN:

KSRTC k::Iam:;=o:1er,
NEKRTC, Gulbasga Di’visi(>’:i.,«-(.’yi1lb§”~;rga,

Through fief Qfficer. ‘ ‘

. . .APPELLANT

(By

:’\_NQi.._

Q¢vakam§ifiaw’]a Shekhappa

Chandréishakar Angadi,

A V”Age:~<i:' ;-;1._1;)oLi'xt.T_3'z?;. years,
' }"f£§;;l$€}':_i{i1(i.

. .dfE’) Shéldzappa Angadi,
Ageci gboui; 18 years,

.’ v\f_:;.:§§:re$}1 3/0 Shekhappa Angadi,
‘ Agt’~:d about 16 years, Occ: Student.

V ‘ (R–3 under guardian of R1 namra} mether)

All are r/0 Godrihal,
Now residing at NwGn8§ Calony,
Jcwargi road, Gulbarga.

4. Sriivianehar S/Q Ha11umaI1thax*aya
Desai, aged Inger, 003: Driver of
KSRTC Bus, R/0 Bijapur.

This M.F.A. is filed u/s.17:§(i’) ef M’;«V.ee§_ agaifi$t

the judgnent and award dated 2’i.,5Jf§’f~ ‘pas~sed_ 1n £¢}I’z{C7.:

{$0.325/06 on the file of the _Pr1.Ci*;fl’«Judge~”‘.e.{S:*.Dr:} &
MembeI’,MACT, eu1baIga. A m

This M.F.A.eemiIz.g on for us;1L*E1:£iiesio1i”i.hie day, the
Court: delivered the fo1Z£e_Wi11g:i_

ffciege ‘Cet11′:e;~:e1 for the appellant»
Cerporéit.ioi2_ “the short poifit involved, the

appea}

V’ _ $’e£.i’I::’*’**e’are put: fexward by the appellant’s

are the multipiiez’ applied was on the

side’: the deceased was alse responsible for

the aeeieent as he was crossing the mad.

H * As far as the multiplier is concerned, the age of

deceased being 40 years, the tribunal} was juseeee

‘ in taliing muitipiier 15 in View of the resent deeieion of

Er’

: .»=’

the Apex Court reported in 2009 ACJ 1293. K
the negligence on the part ef the deceased —
no doubt the deceasezd was c1’ossi?f:§I’O’arj at

point of time, but the <:iriv(%:r of V'

ought to have careful and héve as
such maintairaing
Therefore, no riegligerggfi' to the
deceasad ex'-.'1"(Vi" will be on the
driver Q1" fiééidégnt of such nature, as
the shouldering a higher

:"€spon$ibfiify the heavy vehicle. The View

V' '-takei3':b3;—Lflxe. 'therefore requires fit} imierfarence

" finding on negligence: and also on

qua'xj;4£L1131.r3f penfiation.

4; therefore stands disrxlmsed. Amount in

V' 31133} be transferred to the MACT.

Sd/~

Sri.