High Court Karnataka High Court

The Divisional Controller vs Vittalrao on 23 November, 2009

Karnataka High Court
The Divisional Controller vs Vittalrao on 23 November, 2009
Author: Anand Byrareddy
I

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 23m DAY OF NOVELMBER 2009

BEFORE:

THE HON'BL.E MR. JUSTICE ANAND BYRV_:ARE.CB*,:):A;f7'. 

MISCELLANEOKES FIRST APPEA__LQ'IQ.1()95'7'(§E;2O"€i8"(.M}_@;)» 

ALONG WITH MISCELLANEOUS FIf'.._"_.'e'
Age: 57 Years,' ~  '

 "Tide No.1 to 4 are the
 'Lega-i.R'ep1*e$e.r1t9.----tives of
"L'«1'{{";_ V1tvta;I'--«Ra0.A'and ail are resident of

Agrafiara E'xte_nf€i(m,
Banéwa1'z1' TGWI1,

_ 'r_.ArsikeI'~e Taluk.
V' V   District.
'.I~'i.1:1_;5?'3 112.  RESPONDENTS

Shrifiayzlnanda.S.Pati1. Advocate for Resp0ndem;.N0._i to 4)

.». .. .. ..

» -:~ 3:» –1< -:4

8

3
This Miscellaneous First Appeal is filed under Section
173(1) of the Motor Vehicles Act against the judgement and
award dated: 2E.8.2008 passed in lVIVC.No.5/2.006 on tiie, file of
the Civil Judge (Senior Division) and ACJM and Motoi*.Az:¢’_iwdents
Claims Tribunal, At’sil<ere, Awarding a c()mpe'iA1s.a'1tior1_l"..of

Rs.2,85,()()O/– with interest at pa. from the date– Oftiil. '

payment.

_IN MFA caoss OBJECTION NO. 125 of ” in A

BETWEEN :

Vittalrao,
Son of Late Ganeshrao, ‘ . .

dead by legal representatix/eis_t” ‘

l. S2ithya1i’:ti21y2i11a .l:RA:;1t),< _ ii __
Son of Late VI'E1:_:ili":«1p0,p_ _ " '
Age: 38 Years-:,V '

V ' Son oiI7Late~X/ittalrao,

3. L,ol<e.stl-"i,~ '
Soapof. Late Vittalrao,

pp Age:-3.3' Years,

ii . élllfietravztthi,

Wife of Late Vittal Rao.

” Age: 58 Years.

5 The Respondent No.1. to 4 are the

Legal Representatives of

5

Late Vittal Rao and all are resident of
Agrzihara Extension,

Banavara Town.

Arsikere Taluk.

Hassan District. 7

Pin: 573 1 12. V il;«.,,

(By Shri.Dayananda.S.Patil, Advcaeéte for-C Ce:;5ssA.objé;4r5is}

AND:

1. .l\/Iallappa _ __ _
Son
Drivenl3d§1ge.l?§lc>.9i1%85;”-K.’ A

KSE’..TC_,–

Claikk:.m1:1gé1i0i’e’Distrie_t}-

2. The ijmsitmgrr Cont.ro.llei*i
Ksarc.

. – A Ch ilCkmag’*a.1Aur Diviiéiiion,

‘ _Chicl:maga.lti’i’,._

l(‘Qwrie.,r”ofi’B{I:;_No.

“K/x».09 r’«’.23;0 …RESPONDEN’TS

iV_(By Advocate)
ii Misee.llaneous First Appeal Cross Objection is filed
‘u.nde1f..–‘Or<ie1' XU Rule 22 of Code of Civil Procedure, .1908
agg1in.st the judgement and award dated 2.1.8.2008 pa$sed in
C ..MVC.No.5/2006 on the file of the Civil Judge (Senior Division)

5

5
and ACJM and l\/Iotor Accidents Claims Tribunal, Arsikere, partly
allowing the claim petition for cornpensation and, seeking
enhancement of compensation. ”

Miscellaneous First Appeal and MFA.Cross-,Ob:iet’_t_ion
coming on for admission this day, the Co’t:rt_:*dei’ive’redthe

following: —

gunomnnrd

Heard the Counsel appellarrtflas well as the

iespondertts, who have filed Crossf(J:b_ie’crt’ions–. _

The are that the respondents herein are

the legal regqresvenitiatii/es” olfthe deceased who was iriiured while

altg»li-t,ingii’i?a’om a”‘ous___i)elo1iging to the appellant as a result of the

‘inj’uries–v._Vhei:was.._hospital.ised for .13 days and is said to have

i~et:ei’ved trej_21tinent. thereafter and had filed a claim for

<._cornpe"nsation on the basis of injuries. During the pendency of

i"ithe_ lp'et_iti()t.i on 20.7'.20{)7, that is after a period of two years

.. ._a__tid one month from the date of the accident, he is said to have

died. There was medical evidence tendered to contend that the

3

(3
deceased had died as a result of the injuries that he had suffered at

the accident. The Tribunal having accepted the same an_d>having

granted compensation in favour of the legal f6pl’E3St*3Y1’ft1ti’&’.§iSitif the

respondent herein in a total sum of Rs.2,85,00_9:’+*,» of

dependency computed at Rs.l,22,(i’Q()/-gtthedappeliant:ie:s__Eiefore i

this court challenging the saine.

3. While it is primarily co_n_tend_e’d_j_jthat.itnojughviihe deceased

had suffered injuries as ivtheiicrgiidient, he was treated

and was well onthe:’wayto~–:iecovery and therefore, there was no

nexus betwe_eiri,Vthe .injur’ies’_.’t’and the death that had occurred two

yearn:-hand one m”onth___after the accident. The medical evidence is

‘without._re~ference to any record and is a mere opinion expressed

by the Meidiicaii Practitioner and therefore, there no basis to

V._hold that’:. the major sons and the widow. who were the legal

_rc.pi”e.sentatives of the deceased were entitled to any compensation

. __tolwa1’ds loss of dependency. The Tribunal was in total error in

proceeding to accept the contention that the death had occurred

3

during the pendency of the claim petition, on accot.tt1t_4iit>f the

injuries that the deceased had suffered and theret”oreA,ll ‘weiie

entitled to loss of dependency. Th_e~…Counselllifoi-‘.fthe”appellant_

would take this court through the t’et:or:d’_’it”o de’m_o’1;stratei_i:thati–the
evidence tendered by the Med_i(:a.%l Pract_itioti.e”t1 t’r–svll”I?Wl–2 was
hollow and that there was.__I’10 SI:iI5l}i>titf.1éin§§”tt1.iate1’ial”for’the Tribunal

to have granted the co1ttpensation*.”i

4. -.fo1*–..t.he’respondents would resist the
appeal:7attd._ woVuld.st1,h1n_ilt..he had suffered head injuries and the

nature of i’nj_4u1’ies were such that the death having occurred after

two’-lyeaita and””ot1e____rno11th after the accident was not an

:l”T_he Medical Practitioner who had, in fact, treated

the dleceaseidj_tuE1d also conducted post–mo1tem was examined and

it was “his’:.opinion that the death was at direct result of the accident

the injuries. There was no better evidence that can be

.. __pi’oduced in support of the claim. The fact that there was an

interval between the acciderngnd the death is no ground to negate

8
the claim when the same is supported by medical evidence. On

the other hand, the respondents are entitled 1oi:i”e.l1’hai1.c.ed

compensation several conventional heads ‘7h__ave*-.notl ‘been’

considered by the Tribunal. The colitenLio_1i*«.tha:t.th’e,1najor sorts it

were not entitled for co1_npensati,on is besides the.-lfmeintl’ They are

arreligned as legal representativesoflthe dece*a.se’d’¢lai.nn2111t and the
widow of the decease’d.n–2irrial s’ca1’e= and therefore, would

seek enhanced. iieation.

5.iKOn_these ltiiralliconitelnt~i()ns and on a close examination of

the record, 1~3.edicaI_ helridence tendered to contend that the

T”‘-deaithlilcfitthe’..dece-asedllhas occurred as a result of the injuries

the-..«acci.denE cannot be drsbelieved. The strong

sL1b_n1.issi.t’jiis-on behalf of’ the Counsel for the appellant to the

.3centrar’yV”a_re not tenable. Hence, the appeal does not merit
. consideration. H()weVe1′, insofar the Cross Objections are

“concerned, since the deceased was aged 65 as on the date of the

2

9

accident, the Cross–objectors himself has indicated the age of the

deceased 55 in the cause title. Hence, it cannot be zicc~e’pt_.ed.,4that

the deceased was aged 65 and on that basis, tli.e.”witd.o”v{?”iofl’l_”the

deceased was certainly entitled to”co1’npe_nsati.orill” i1e”ifurther T.

assertion of the Counsel for the appellant th21t’posténi(irtein

report indicated the age 65l”e.ari’not be’~co’rtcilusilV:e since the
respondent himself has A._re’c0rd.ed :the*in’peris21tiori”g1’anted is adequate insofar as

the widow ct)rir;ei’n¢d.i ..

appeal”‘;ts.._.Wieil as the Cross-objections stand dismissed.

‘”l7iie deposit be released in favour of the claimant-

Sd/.;

JUDGE

Tl V