I31 THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 30TH DAY 09 NOVEMBER,
BEFORE " T" 3 %
THE I-ION'BLE MR.JUs'ricj;A>qAwAD"m;H1'n?1 = _
MISCELLANEOUS FIRST AP?EAL Neg?4475:€l.'G§'*'.?.:Q(i3*; 7
BETVVEEN:
I. NINGANNA
S/O. ISBIEMANNA .
AGE 39 YEARS. '
2 SIVIT. NINGAMMA__V_ ' '
XV/O.N1N-GANNA' " _ _ -
BSYEARS =
BOTH:AREPxf35R1C[1"§LTU'R.Ai.L COOLI 1+:
R/O. 'B,OMr»LAD'E*JARe--x14LALL1 - -
MOLAKALMURU {'.E'ALUvK_)°'*- .. _
CHITRADURGA DISTR1.CV,T~.._ APPE1,1',AN'Ts
{sygjx/1'/;'3, RAMA2_§RisHfJA 31 IBHAT A/S « ABSENT]
A "- THE: :l3§§§€i~;;\{§%: 1-fij' iMA1'\TI.AG ER
TH E NATI'QEfcTj¥I, IN SURANC E1 COMPANY
IfIT{'L)_'. Cf__}'i'i'Ef'EIA[)URGA CITY & DIS'}'RI.CT. WRESPONDENT
V’ 9233′ smzia ARUN PON NAPPA, AIT)\f »» ABSENT)
THIS MISCELLANEOUS FIRST 2’~¥jI.3E3EAL ES §*”‘§L}’5;I'[)
UNI)EiR SECTEON 1788) 0? MV ACT AG-AINST THE
JU'[)GME;NT AND JXWARID DATED i0.0′?’.2006 PASSED IN
MVC NO. 145/2003 ON ‘°Fi”IE FILE OF’ ‘FI*iES CIVIL JUDGE
ESREDVN] AND f\DI)L. MACT, CHALLAKERE4 PA.RTLY
AL[,O\?\!ING ‘I”E-IE CLAEM PE'[‘I.’E”‘ION FOR COMPENSA”I’ION
AN D SEEKING FUR”!-‘H ER ENHANC EM E?§’_T -V , ~
COMPANESATION: AN 1) ETC.
“mls APPEAL COMING ON FOR 1+-‘1:.\:_.A i;~–..HEf:gA:”~§1:4G;j
“m1s:)AY ‘1’:-*1’£«: COURT MADE ‘I’I~EE §:*sLL.Qw1NQE s ”
JUDGMENIT X
The judgment and V
in M.V.C, No.145/2003 Qr1″”i:fis fi1_e; of”Aad1f MACT,
Challakere, is
(2. Csuvrissel sidesare absent. However, as
the appeal’ is pgsisai i”0{ ‘fiI’ia1 hearing, p€I”1;l-Séid records.
It re*vea}s t’Hs.,vaAppé:11:3.iI1i:s. sought compensation regarding
dséith V”1.h_ei1″ son Gangadhara in 2}, motor Vehicle
s_1,c’:~i:_iev:11e’:,;~”:fi41:ij’-«r;V> _I1V.28:;’5.2OO3 involving lorry N.KA 19 A 2309.
‘I’h”<';§/ afikégs: that on 28.5.2003 Gangadhara, their son
al0__ng'v§r'ith his f'atI'1er were returning from Sandur and
Erjséitiihsdh "£'hammenaha11i bus stand at 5.15 pm, Whiis
'EA
they were 3;;p'p:"*eaehi§3g the bus Step ihe drixrer of ierry
K9; IQ 1% BSQQ iest eontmh due ta his negiigenee the
ierry" hit against Gangadhar resulting in injureifeee to
which he succumbed. Hie body was shifted
where poet marten: was eendueted and.,Q:~w.Veaee._was ._
registered ageing: the driver fer :r2£Sfh'4'–eeai§d—-.i:e§.g;?3:§'ge:1'£.'
driving.
:3. They sought~..eempe:1eaf:iei:.._ onfhe jfilea that
Gangadhara though agelfl as an
agricultural e2:;2.rr1f;I1:,§ day. They are
his perefits .{2i?i1.r;>f- loss of dependency upon
his deat1’1;.__’ ” V V
The.» ‘e1a,i1§n_.was resisted by the “respondents.
‘ .H(p,ve-vein ftlie tribunal accepted their evidence regarding
L}1e’V«€>ceu.i9ifeV3}iee., The tribunai pieced actienable Wrong
in fiheeriifixxg ef the Larry and held they were entified to
.;ce%i*;.pe::$aiien. But, while quantifying the eemgensatien
2;’
the? iribzlzml ‘:.<31:.2-:11}; m.is:;}uvbtAe’:}I.y” in V
<;10r1trave::"2'{.i()r1 of Seszttiorz 168
whizth requires the ':ri"r3una1'-v.toV ..'3'jus'i;.
Compe13s3.ti0r1". I. am satitsfierl' _g'r0'iL1i1-{ST tfge appea}
are acceptable and' j.jfiiierferefifiieHxwith the
impugned award. ' ' VA "
._ T I of the claimants that
Gangadhajra V W’aS — agé5d ‘ 16 years and engaged in
ag.rj§g:rz1t:~:1ra] yrhicth fact is not disputed by the
:1f’e~s_por;dAe1’1t:VS;.__ The tribunai substituted its opinion
V:€’7%¥.VfVi’VCi{iI1(E!’:’, to hold that Cxang-adha1″a would not
ha\Ic:..be,ef1 earning no minor is entitied to work. On
basis tribzznal holds that Garagadhara {:ar1n0t. be
iiaken as an €E1l’i1iI1g membzzéix Such an ObS€’I””€€ll£i()I1 of
the iriburial is uricalled for as a t.ribLii1al is requirrzd to
CC)F1Sl.Cl63I’ the c;-zviderice 011 recard and not suhsti£ut’_é7ii,s
opinion. Therefore that finding is set aside.
the evicierice it is to be l1<~:'ic;i Gangadhara was as"
claimed by the appellants. T .l
2003. Earriing of an agrict-'ltu.ral d0~0lic w<;=1v,Vil'Ci;!:1{;i.
been less than 3.100/~ was of his
residence was wiihinflj..the{.,';Cl'1-iiracdurga district.
Therefore his income ;i§=-§"t2ilé'<;e-ii' per day. The
secongi" erifb"néous approach of the
i;ribur1a_l. r10tis::t:_d"wtinz'~i.is=._a~wa.rd is having heid that
Claimants parents will be entitled to
°"corrip'ei»i'saf'iQn basétl on their age. the tribunal has
the mult.ip1ier. The Obsen-'ai.i0n of the
tribunav}: isvilffbithe following 2:-f:['ect.
"In the petition it is stated that late:
= Gazigadhara was an agri<:ultui*al 900116. This
.6.
ie given. a gewby by PW. in hiss eviderzee.
‘Fherefe’r*e, I took :10t.i<:sI1al Income of"''—
GaI1ga<iha_ra at 3,50,/'~ per day. PW.l
aged about 60 years at the tmfifisg of *7'
examination. He has admitted .
that his age was 55
examination A boy Qf \x.rlcl)i:_.1A.d’~ .n«;~>t” ll
earn anything till att’a’ir1 a .
Therefore the multiplief’-applieatieallo {be
case is ’16’. T isfanf.taeeeleratienVefufive
years in getting ‘;§’Vhe.3}.e’f?5;;’.el fzive years
of age ._i;o “‘it’::> get the
correct . 1 Vltiiiliiltiplier that
comes ta f11’e01’ig1e’ of Gangadhara
after ‘ _ his personal expenses
Colmesletol If the multiplier ‘9’ is
_ . applied V_:tV0Vt1{:e rietleontributlon to the parents
V Of} V. ‘v»’Eate” « …Gaflgadhara it comes to
l§»{::SA;.1;.’?§}L6OO/w,”
lltkneecis to be reminded that while evolving
eeheme’ to determine compensation on the baeis of
muitipiier 931 Vtssitucie ef Eife has been tzikerx into
consideration to fix mttitipiier en five years p:urtr:1 35 years. The
tribunal has1″;eeer;de’d.:_e§1de1}ee:f_mueh Eater. As on the
date 0112” the.»evider1c.e”‘:t:he age of the second
e1aimégnt*–\Vas or 55 years. Even if We take
age as eh ttdatet xii’ »re«e(51rding of evidence which the
respsndenéts net efivspttted, the multiplier has to be
:,_–sn-t.the the younger of the parents ‘i..e.,
‘ §’€i11.gamma«.eVéit..__32 years. However, since the deceased
Wi~;tis.1fE3 age eouid not have been 32 years at
‘fl’1i3._i1iI_tiEE.£€1’7 aeeidetnt. Therefore reasohabiy it ean be
ixakertz as 40 years and on that basis the mL1Etipiier has
is be chosen. F01′ the ciaimamt. who is aged wi.1:hi.zji 1920
years the rnultiplier applicable is 15. Tfxe _
chosen rnultipiier of “Q” which is Wholly i1′.*~.’:’e ii:~_1b~le”t(:{
aside. The income of the deeeszsed is /- 2 L’
per month, ?.36,000,{_j per 50%
out of 1:. as he was shall be the
multiplicandiv is ’15’ and
therefore be 32,70,000/~,
to which’ be,””-added””Compensation towards
Convefxtienal Eoss of affection, care to
the parents thweyjsafe-.e___”axvarded €25,000/–. Towards
trar1sp0rta’t’io’r1 V of »deé£d body, funeral expenses
3 Ti_5€.{)’VO(),/ ~ isv.’aWa{<H:1_eei, Similarly, towards loss to estate
e1a:i'rr12{1if£.s:V"s.ha11 be entitied to %.20,000/–. In an the
I _'wAie1i—-be entitled to 33,30,000/~. The award is
'H€F1'h_§EIit,;e}:}., ffifejfii 33,29,000/2 to 38,30,000/«. The
-9-
é3nha1m:ed zm1m;::1€, Shexil Carry intereat. at 5′?/{L E10 be
di$(:ha’:’g<3d by the I.r1s2,.1raI1ce Company wit.hir:r"'—-four
weeks. The ;21w"a:1*d is apportioned beiween the c£;ii:3f£.ah;'€s
in equal pr0p:’ti«;)n. 75% of which is .
deposiied in {he respective acc01,mt.s permitiihg :6
draw iilterest: periodicaily. infVthie»_§31~1.haff1é;V{:d7
compensation with a(:c1″ued intéresf; Ads c51’rié:r€d
3:e1eased., Rest of the Cii1f€<;:ionA'»-i1{1 are–.
affirmed.
YKLV