1.
" " Cf':
_ »._Y\ge: "49 years, Occ: Driver (service)
" ' , R/'o; KSRTC Depot, Chikodi
Taglr Chikodi, Dist. Belgaum
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 23rd DAY or AUGUST; 29 1 '
BEFORE_ _ '
THE HON'BLE MR. JUSTICE A.fgs.. 7'3oréA'ra.i\'IA¢VI
M.F.A. N0. 235:_58.L20{I9v.{II\/1'x'7)_
BETWEEN:
Nandkumar Haribhau @:Hariba;_Mo'fe'W A I
Age: 48 years, Occ: Sweet _Mar't.Busi._n.ess'VV.V
R/0. Sasane Galli, Nipani... _ ' I
Ta]: Chikodi, D:3.st.v..Belg;'aum_"J.:
. Smt. Shanrta,-E7afidAu..r1é111.g
Age: 49 ye.é1js,--:Qg:_c: A'gri.e"L1~l.ture"& Household work
R/0. 1E3ehind"'J_a1bi*':,av_ Hotel, I\.7ipan--i"
Tq: C1j;ikodi',' Dsist:_&Ei.e1gaT1rnvv_ _ '
Smt. K3;nch--an, W/o.,:'Kashif19;fh Kadam
Age: 49 years; OcC:_ Agri"Cvu"l'iure
R / 0. Sasane "G~_.a1Ii,. f'»I1'p*ani I
Tq. 3 Qhikodi, Dis't;..Be1ga.um
- , """ " APPELLANTS
sfi."shafaa' adum, Adv.
g
AND: '
:"sam_bhajVi Dhondiba Shinde
Ix)
2. The Managing Director
KSRTC K.H Double Road, Bangalore
3. The Internal Insurance Fund
KSRTC Kl}. Double Road, Bangalore
. H _RlE,'.,:S.PQiI'€[i')'EN'F«S_¢ V' C
THIS MFA IS FILED U/S I7S:__(I;--._oI«" l\./lyfA}xCT,iV'=TIl'9'8él3l;*I.g
AGAINST THE JUDGMENT AND DEZCREE DATED;I..13vI..,QS.;2oo9--.. '
PASSED IN MVC NO.3l7O/2OQ5*--IgON TIIE'rv.II?ILE:IgoI? THE
MEMBER, MOTOR ACCIDENT 'CLAIMS "TRIBUNAL AND
DISTRICT JUDGE FAST I--'TRACK"'COI_UR'F~I., CHII'<oD'I, PARTLY
ALLOWING THE CLAIM'I?_ETITI--oN,Eo'I:2_'»Co~I/IPENSATIGN AND
SEEKING ENHANCEMENT' 0,3 C'o,I2IPENSATIoN_
THIS APPEAL C_Ol\/3_IhlH(:}ilQN..l§'(')RA._ADR{Il$SION THIS DAY,
THE) COURT DE_LIv'EI<V.D TH-E F()_LL()V'I'Il\i"€}:
Srij,SliivakuniarélB.ad'ayI}adgi, learned Counsel to accept
notice for respondent l\los.A2:_ll\."and 3. Learned Counsel for the
_ V appell,a_ntih’as furnishe_d___the Copies of the appeal memo.
C V A. a:gj1t>ellant–clairnant is before this Court Seeking
‘ enha’rI’_CléInen.tloiiT the Compensation as against the sum awarded
the Tritunal. The Tribunal has awarded the global
C’CiI1pen’sation of Rs. 1,055,000/–.
L.)
3. Heard the learned Counsel for the parties and
perused the appeal papers.
4. The fact which cannot bemdisputed»is~.th~atit
claimants are the major sons and married.};la11ghte*rs’=o’f__the.l
deceased. The Tribunal has awa1’d_ed alllsnlfii of
towards loss of estate and a sum lforvlfunieral and
obsequies. It cannot be “suich event the
claimants would not be entit1e’dVVtol__lth¥e is more
than what is of the Motor
Vehicles Act. pectiliarifacts of the present
case, l–W towards loss of estate is
C0f1Si(IlCI’CCl”8V$ ‘ioss in View of the death of the
mother of thell1SF_:Vclairnaritllsince they were residing together
and the avocation W”as”claimed to have been carried out
tlogeltheiia
Hence, to that extent the same is held as justified
stifficieint. in that background, to put an end to the
litigation a global compensation of Rs.20,000/– is awarded
mtowards loss of love and affection without the burden of
3 iffliirm
interest on the respondents. The said sum of Rs.20,0___0O/–
shall be deposited by the responder1t–C0rp0ratior1 in f0L11*.§&}e.ek–$
from the date of receipt of a copy of this order. ~
said sum shall be disbursed to the ciairnegnts.
6. in terms of the above’, the a.pf)ea.1 sta.r1_cfAs”dis1:>no=’s.e’e1V’V
of. N0 order as to costs.
Sub*