4,, MFA No.1 14522005
IN "I"I--I__I5;§j. 111(§_.;n c<')1'___.JR'1"' ('W K.ARNA'I('A
CIR.(;'.UI"'I"'" 1~3I<1I\!("_'T'.H AT D'I~~-I'A__R\N'A1.) 2'
£_)A'I"IfZI§) Tms "I"!-----H151 24"" DAY ()I''*" AL.;([;LTJ$_f:";~._f;g(} % T' '
Ij'I{_}E:1S1'£N'T[T'
THE HONBLE DR.JUSTiCE IiBHAK7IfI?iAVA3%S.A'Ig-A" K %
AND .. _
"mg HON '.Bi..J1?751 MRS. .1 'L1_s'}:i1cg"Ii;V.MA(3A;RA'*1"f}~kNA
MFA No.1 1454'2'%c)'F'2::'}'0%5 (.¢f\J~iVV) 'J
BETWEEN:
1. Smt. Kasturevifv¢_a.,..VV_ _ _
W / 0 ShivariagoudafSavak1z:ai;avar,
Aged abou:_39M years"; , _
Occ: H0useh0,1d'wo1i_k,'~.v ' 'V
R,' 0 Ufargol, Tq; vS'aVu1'1cia't:ti,
.....
2. «S'ri; Ningah'ag'Qud.a,
S)' .o"Sh«£Vafi*a;go1;1'd'é1 Savakkanavar,
Aged aboL_1t 2'i1_ years,
V _ Occ: 'Stucien't;"R/0 ~wdo--
' "I i' 4." ' " Kumari Rékh a,
"D",'Q_Shj«ivanag0uda Savakkanavar,
-Aged'IvIin0r, Occ: Student,
WCIO'.
éi MFA No.1 l452.2005
4. Kumari Parvati,
D/o Shivanagouda Savakkanavar,
Aged Minor, Occ: Student,
R/ o ~do--.
(By Sri. Jagadish Patil and
Sri. K. Anand, Advs.)
AND:
1. The Managing Director,
KSRTC, K.H. Double Road,
Shantinagar, Bangalore.'
2. The General Manager, ll _
KSRTC, Kl-I Double Road, _ '
Shantinagar, Ba_nga1or-Q3, V
Through Divi_s3ion;a'1"' COn*trofl_1er, "
KSRTC, Beligaum "'D}"'J'__iSiO.1':g1--,vg '
Belgaum ' D «. V V
AV Respondents
(By Sn. Shival<u;na1f' S, --«Badawad._agi,." Adv. for R-1 8:, 2)
This§VIis_c.:ellar1'e,ous First Appeal is filed under Section
l.7'3'(1}_ of-i__M\[._.VA::t again.--st««'the Judgment and award dated
O2'.O5.p2OQ5 passedjn MVC Nod.1743/2001 on the file of the
Civi.1'<;}u'dge~ (S=.i_Dn';v).Vg.&--Member, Addl. MACT, Saundatti, partly
allowing"t_11.e "*cl'a1'_rr1._'petition for compensation and seeking
"enhanceinent of compensation.
"This Appeal coming on for final hearing today, Dr. K.
4: l3hal<th'a'Vo'a_tsal'a, J, delivered the following:
. . . * D'
15 MFA No.1 1452,2005
JUDGMENT
The appellants viz., wife and children of the deceased
Shivanagouda Savakkanavar are before this Court prayin_g..’for
enhancement of compensation in MVC No.1743 .
file of Civil Judge (Sr. Dn.)/Addl. MACT,_S.a14ndatti;” dig c
2. Learned counsel for the appe11a’nts1.:_’stibrrrit”
deceased was working as a priestV:v”‘jn_ at
Saundatti. Apart from that, he buoi.ness and
agriculture and earning Rs.l4l;0Q’,’OO.QVl:’O}J from all
sources. But the Triounal the deceased
at Rs.3,000.C5v€) the multiplier 13, has
awarded compensation ._of_ Rs_l..3,36,000.00 towards loss of
dependengfiz, vfu.rth”er_s1;bmits that compensation awarded
by the’ Tri”ouAr1al”towiards other heads is also on the lower side
e-and prayslfor enhfgjtncement of compensation.
_l_3«,__4lvlrearnedllcounsel for the respondents submit that the
has awarded adequate compensation and there is no
goodllgroiund made out for enhancement.
.3
I
E
i
&1KA’fl4rflJ¢4 –
|:£f’ MFA No.1 14522005
4. We have perused the records of the Tribunal. lt is___the
case of the claimants that deceased was a priest in Yel.l’arn_’rna_
temple, Saundatti, and also doing business and
earning Rs.l,O0,000.00 per annum.
produced to show that the “3 -.ea,rr1li:i1glV’l*:
Rs.l,O0,000.00 per annum. on
08.04.2001. In the absence of.l-‘colgenlt-»,,.andlll’satislactory
evidence, income of the deceased’cani’l:le
per month. Since lylelars, we apply
multiplier 15 fo1lo'{vlr1«gl””tl§e.: by the Horfble
Supreme Court in the Verma 85 others vs. Delhi
Transport Corporation V’ and blaridother (reported in (2009) 6
Sup’r5.,me Case”s”«1._2__l.}. There are four dependents.
Hence,’ we” d,edvuCt;'”l /41″ of income towards personal expenses
the deceased, ‘.V’l:1°;_lr’§’sl.l,OO0.OO is deducted towards personal
__,e:~rpei1ses of deceased, loss of dependency comes to
month. We award compensation in favour of
‘ t-he..,appei1ants as under:
5,
E
K
‘s. . ”
\_/’
MFA No.1 14522005
Loss of dependency
(3000): 12 X 151»
Iis.
5,4o,o’oo.aoo
Loss of consortium
Rs.
?
haw-.____. …_w4
Love and affection
Rs.
l10sieQC;0_§l00ll;
Loss of estate
Rs.:'””
]f2io;o.0o%.oo »
Transportation of dead body
Total
” Rs.’-,
, io,g_olo;o0iv
. E5~,9’0,0CJ’@..O<'};
*\lO\U’i-i’-‘«”~C.OI\3
Less compensation awarded by the l
l’-Rs.
T 1 ,ooo.’o0
.
tribunal _._A
8 Balance
Thus the claimants are en’titled for Vadd.it.io’nal compensation
of Rs.2,l9,000.00.
Appeal isapartly”~a1l’o}wed.’—.holding that the claimants are
en_titled toladditionaheompenaation of Rs.2,19,ooo.oo with
coatslaildllinterestat the rate of 6% per annum from the date
of petitiorytilll’tl*:e__date of realization.
Acco1″;lili1gljzl the impugned judgment and award are
finodifiedi”«._The additional compensation amount along with
V” l.’fco_st’S and interest is apportioned among the claimants in the
ab ,_ .
E2, i”9,ooo.00 A
5 MFA No} 1452,2005
ratio of I1:3:3:3. In the case of minor, the share am;;:;1nt
shali be kept in fixed deposit till attaining the age H
The share amount of the major appellants shall
their favour.
%*5UDGE