High Court Karnataka High Court

Hemanth Kumar S/O Manjappa vs M/S Vijayananda Road Lines Ltd on 4 August, 2009

Karnataka High Court
Hemanth Kumar S/O Manjappa vs M/S Vijayananda Road Lines Ltd on 4 August, 2009
Author: N.K.Patil And H.Billappa
AND 1
'E EWIS ViJA'{f%NANDA ROA0 UNES LTD
NOS , \fi.3A's'A KAQNATAKA
CRCUYE H0035 RE), HUBL!--{}HAR\VP£D
2 ARJUN PU..%AR§ SIG MAHADEVAPPA PUJARI

AGE28 YEARS, GCC:DRi'v'ER ,

Giff} VEJAYANANDA RQADLENES,   -
R 'J CGLLEQE RGAD, BANGALORE :
PERMRNENT R30 INIZHRA NAG'-ARA, 
CHKODE TOWN, EELGAUM 7

3 "ma sqew mam ASSURANCE c&~:;rD ~ .   
BRANCH QFFHSE. SRENATH GG#'=69'LEX, zrsm' F. was
ex: av mrrommaaxgr,   * 
HL=BL%--E--5i3 329 »  --. "

u "  : ' ;  RESPQMJENTS

{By sr; : '4e2.;~r.~¢g;v.i%§ATé§;'L:2'_HE<:§'::Ef ai$va§:A"fré' r=%3m:'21;
Nome TO R2. -- [.'4'i.':'$PieZN--:*:"fE{) w-.r.1fa»~z~a.r:a:,a.=. {}~RDE_R E}T.19.0S.2GO8;
SRi.S.'v'. ANGEQI, 303.566:-WE my; .:23;-   '

*¢&§~""~~~- "

T'Hi-E3' MFA '.'5iL§ED "-E}}S= '§I?'3(1) {BF MY ACT AGAINST THE
JUDGMENT A541} A'vV5R§?"::iATEC}'f'»11:'{33f2'U{35 F~'A3SEB {N MVC NO. 932004
SH THE FELE-OF-*THE"AD£'L' SE$$iGNS JUCBGE 8: ABEL. MRCT, PRESKBING
GFFECER, §'3A$T.. TRA€K.C0.§.£R"E~ii. DAVANGERE, PARTLY ALLSWING THE
w::xaa:

JUBGMENT

 Tf'v":i.s é V;::;§a3l arisw out :3? the judgment and award

'4 agtea 1"M1'*' August 2006 asssed in M.V.C.No.98i20()4 an

  flue fife 3f the Addition for Accidents Ciaims Tribunai,

 

 



she couki net be Eaaved and she succumbeciv

injuries on 213' February 2004. The  

working as siciiied taiior at LI; -.Kaffé V'8i' -V:.i7'${iif1"'!:}Si"£j,I{  '

Manufacturers and Exporters of 

was getting saiary cf Rs.3,(3fiQ{#'uper fnar:th.  <§';§ 4'V'a't:c3fic:unt"' V

of the death cf fhe  'A ééciaent, the
ciaimafiis appeiiantg    ciaim petition
seeking camg3e:%s§fi:§e.:;eA._Aof The said ciaim
pefition   Tribunal cm 11*'
Augusi'éfififiivj3:jci_.V_§:§ie*':§'}"§:§%;§;fn.$._"'ffivbunai, after hearing the
learned'cs:§1:1s4é§"Vf§éA§;§i§§"';.%éi'fies and after considering the

era;_Q:§dA.d0cuf:2:3s%fifary: evifience and other materiai on fife,

  33} ;s:véfi:¥'*~--vt_he ciaim petiticn and awarded in 3H,

%%m%%%a;se§x§é:iaar;:%k5f F"<'s.3,22,€}(}C-i- with interest at 6% per

 3nt*.:44i::*g":tir1e date af petitinn iii! the fiaie of payment 01'

V'  fimpenaatirm amount. Being mt satisfied with the

 éifimpensation awarded y the Ciaims Tribunai, the

 

 



treated as independent and aniy appeiiantg 'E a:jc:! ';?..'_a=:ve

ireatad am cieparadents C2? the deceased.  *

cniy appeiiants 1 and 2 are emifieef. 'fa?H§§§f%§'f::¢'fisé1ii0§:.VA V

under the head 303$ cf dapenVcienc;}a__ A' J

6. Further, after carefQl";§§':?:1saiV.of«-tha.§i:d§'i?§éfifV'and 'V

award impugned, it is fiagn t§1éf,'V'.f§j¢VVV' {3-igimé; Trifi%L;r23i has
not awardefi any  ir_*jzfiv's'AA--'£;f __é~kstaie. Having
regard to thgg  'gf  appmpriate to
award 3   {$3 of esmte.
  __C:<3ii%a%:§:'es3tior1 awarded by the
Claims A"¥;¥'%'{ij:LlJE"lV3v'§  of {ave and afiectien, foes

afc:r;7}fg1éc3:*!:ium,"':':1:1:erai expenses and medicai expenses is

 c¢)ncer:é_e:i,«.iii1a__same is just arid pmper and raises net can

fur ' é'r*e5%:e:"f7eé*"e;:*:c*§s=u'§Q

"  iziview ef the d5iS{:U$$§£)¥"¥ mafia abcve, we deem

 '»iffif"$o éfihance the tcatai cempemsaticn frcrm Rs.3,22,GOGi-

   ta; Rs.:$,4?,0£}G:"- and the hr amp is; as foficws:

 

 



1.

Towards $0.33 of dependancy

2. Towards 3585 of have and affection

3. Towards £033 of ccxnsortium

3. Tawards fur:-era! expensm

4′ Tuwardss madicai expensé&*..__

5. Tcwardss loss of estate

Rs-04,08,M’Qi–

Rs.

Rs,*

L as 009:-

R§.a4,47,aoa:-

9. in the fight of_firs éf f_an~ti~.;§iii’:;gié*3$m:”:ces of the

case, :vEé§VJsf2§¥§§é«:ji jiiifififient and award passed

by the ::;3:m$ Tfi:§3’Lijn#I’é§_A’t7’¥z3dified as fauaws.

‘ jézdgmem’ and award

1′ by Vééié Ciaims Tribune! dated 11″‘

V $2606 in M. V_C.Nc.Q8;’200s3’ is modified

“V ‘éwaréiiig fefai

A (enhancémarrf

cnmpensaiian

sf

x r:zs.4,4?,o0a;– insfead sf Rs_3,:2:e,aaa/.

being R3. ?,25,GG0/1») wiffz

intenesf at tfm rafe cf 6% per annum fmm the

data 3:’ flefitémr fii! the dais af rieaiizatiéfi. 7 ”

Yhe third respondenf ins£’};f**ar:¢;é;§VV M

Ccmpamy is fizrecfed to fiegéééif’ff?a”–«gn§2§§;§:c§$;VVvQ3

ccmpensaticm with a§:cfmed”..i:j’£e:’esfT 8%

wifhiré 3 gesiod of eight s}fi’ee;e{ks_f;nfi7~

Gut cf th€¥: _'”enha§}i.c§td’ :«<;§f§1pensa¥}bk% of
Rs. 1 , véivafiéd in wards
2:333 {Sf r4e-iéigaéed in favaur of
fife ._ — arid the remainifig

enhamd%% agmmgam sf F33. 12:2, 900;»

.. $h'a§i be défiggifefi in 379 names sf apfiei:'ant$

2 'av:2':i "2___ sn aqua! prspmon in fhe fixed

'. any Nafianaiized;/Sciiadzziad Bank

" fif?'{h ey affair? ff:-e age éf m&jan'fy_

Furfiiesz fr: the Empagned jadgmem' and
awarfl passed by Ciaims Tribunai, if is

directed that 58% of ffw campensatien

'__m__'__.,,,,,.._u..,..-4……»

1}

Draw up ffie award accordmgiy.

Sr? 3.'v"_ A:*1§a€§i,iearned eeufisei is pgr'*;'ét_'{i't'*iEv:.fi,j_::i:

vakaiath on behaif of third respon§i§erfl . V

Juaqe