High Court Karnataka High Court

The Managing Director, Nekrtc, … vs Mallanna S/O Nagappa Kallur on 16 September, 2010

Karnataka High Court
The Managing Director, Nekrtc, … vs Mallanna S/O Nagappa Kallur on 16 September, 2010
Author: V Jagannathan
ALAEIAA

IN TI"I§5} I"--XIGI-"1 COURT OF I{ARNA'FA.KA

CERCUIT E3.ENCH AT GULBARGA

DATED THIS THE 16'?" DAY OF SEP'F[CME3IEI_%;~ vv

BEFO RE

TI»-H3 I:-IoN'1E3I-£a MI2.JUs'rIcL;v.JAGzxix;v1\éA3f1»?{;<$;N- _  u

M.F.A.No.31'722       A

BETWEEN

THE MANAGING DIRECTOR
NEKRTC, KARYA SOUDHA 
CENTRAL OFFICE, GULBA._RGA:" _'
REP. BY ITS CHIEF LAW"O,F7'FIC--E3R2;_' A

[BY SMT RATNA  SH rvgA§G'D1§xLAf:*r:';' ADV.  
FOR sHIvAYcyGr.:4§A'm Assc)c1A'r:«:s_}  " 

MAL.1.ANNA'S/Gf1\:AGA}5PA KALLUR
AGE 4.5 Y"EA.RS. QCC;.~~GOVT. SERVANT

2. .  YEL1.AMz\}:A--.w/0 MALLANNA KALLUR
*  40 YEARS;"'0Cc: HOUSE HOLD

'" '- _BO_'f'H4}iEiE§-RESIDING AT VILLAGE
-_ A E*i'Q'E'APE'£"H'I 'IQ: SHAHPUR NOW AT MATA
 MA¥<'}I§{_ESHWAR COLONY, YADGIER.

 {BY s'1:IV__AGAN15sI--I NAEK. ADV. F01-{R1 8: R2)

...APPELLANT

 RESPONDENTS

‘ ‘I”I”IIS MFA IE3 FIII..I33I’) U/S §”?3{I,]OF ?\/IV ACT AGAINST ‘FI*IIE

‘;§UD(.’:MI?.N’I’ AND ./\\N.»’\.RIj) DA’I’EI.):21.(}4.0Q

IDASSI-£1) EN MVC

AA 3 ,
No.40/09 ON me FILE OF ADDL.MO’I’OR ACCIDESNTS CLAIMS
‘I’REBUNAL AT YAIDGER.PARI’i.Y ALEDWENG ‘me CLAIM PE’E’I’E’ION
FOR COMPENSATEON AND AWARD OF Rs.4.5€J:’oo0/-A/W
IN’1’££RE:s’£’ 6% PA FROM ‘I’*HE«: Dz’-‘x’i’i:3 OF ‘E’E~iE I~’–i;}3V”‘i’i’:.I_”i<(V):N_' TELL
RiCA.i.EZA'I'EON. in "

This appeal is coining on fOI’,”fiI”1£ll d~isp’os–2i_i .t}’1*is”d.e13{, ‘i11e'”z

Court delivered the following: ._
JUDGMEILIEA J ~ ‘

Heard both sides in’dr_espectA’of thei’e;pA}i:_ea1…fina1}y’in
Vi€W of the short point invoA1v.eudA “fo1*’–eonsiC3eratio:n.

2. This appeéxldis questioning the

quanivigizrn ‘ie.i)n1’V;fiens.21i”i0i”1awarcled by the Tribunal to the
respondents/e1’a.irn;§1i1{s—-end the only error committed by

the; T’1i.buna1″ aeeordirig to the appelianfs eounsei is that

in_s’t.ea.d«of%:deducting 50% from the income of the deceased.

‘Avde’duei.ed 1/3″”. Therefore deceased being a

badehei-oi’ the time of death, the MACT ought to have

‘decifluotieci 50% and not i /3*”. The rmiiiiipiier applied by the

E:

mg,

Tribunal is also not cor1*eCt. because the age of the parents
of deceased (night. to have been taken.

3. On the other hand, learned ctciiiiisé:-1–“o:’for the

respondents argued that the COI’I1pCI1Saii0’f1__”aW&.f£i!§d .’does_

not require any modification.

4′ Having heard afgirn
multiplier is concerned anti :fl._0:t’ ifribuhai
could have dedtlcteti «.5&oo/gsiif tihistfleiad of 1/ Sr”,

as the deceased was becihe-]~ovf.v\.’.:’V’.iflonsequently, the

c0mpefieati,:f§I1 the head of ‘toss of
deperidelncy’ ..3f.2,97,0OO/–(?.1,65O x 12 x 15).

The_ §1IT10tii3t{ ur1′.dei**. ctonventional heads given by the

T’1’~§.1Z3’E,1}?IiEli”i–a.I'(‘3 reiié1’i’f1ed and the said amount. comes to

/r.§”_’A.e_:’v1:””\i.111s the total compensation to which the

6% pe.r’a1111um.

e1»:;ima.i”i~?.$_3′ entitled ml} be ?.3,24«,600/– with interest at

Er»

, V

-4-

5. Appeal filed by the NEKFTI’ C is allowed to the
extent of C0mpensz1i.i0n 1)<:i1'1g 1'educ<=:d. The 2}m_oL111t in

deposit before this Court be t1'ans.ferreci to t:h§j

Vv

SR?'