High Court Karnataka High Court

North West Karnataka Road … vs Smt Sundrabai on 30 September, 2010

Karnataka High Court
North West Karnataka Road … vs Smt Sundrabai on 30 September, 2010
Author: V Jagannathan
IN1}flEHKHiCOURT(X?KARNATAKA.
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 30TH DAY OF sE1>TEMBER;'%2.§'1G,k1 

BEFORE

THE HON'BLE MR. JUSTICE; 

M.F.A. N0.121 13 OF 2.00-5 (MV):  - *
M.F.A. CROB. N0."1.0'09 OF'-2008; 
IN MFA N0.121_2G»/G6" AND»  
M.F.A. N0."1~2120 0FA---2966' (MV)  
M.F.A. NO.12118/06   _    

BETWEEN      

NORTHWE'S'{!3V5.KAI§NATA1K1A R6A1j

TRANSPORT CQR£?Q~RA<£f1@.N". ~

CENTRAL OFFICE', jjj§:;0K_U'L ROAD.
HUBLI, BY*1fI'1sVVMANAG1N_;:r DIRECTOR. ...APPELLAN'l'

 _ [BY CHAITANYA KUMAR, ADV.)

 Arm}

1;. 
W/Q SR1 MJALLAPPA @
BABASAB I4-'ULLARI.

  *A_GED ABOUT 44 YEARS.

'   PA;;\I1)1*r,
'~ _  sgo BABASAB @ MAIAAPPA FUL-LARI,
"  ..A.C}ED AI3C)U'I' 26 YEARS.



I'-J

OCC. COOLIE.

3. ZULEKHAN.
"W/O SR1 BABASAB FULLARI.
AGED ABOUT 4} YEARS.

4. KHAWAJASAB BABASAB @   
MALLAPPA FULLARL I
AGED ABOUT 18 YEARS.

5. NANIMA,

D/O BABASAB @

MALLAPPA FULLARI, 

AGED ABOUT 14 YEARS-,._   _

M/G BY RESPONDENTANO3'  ;

ALLARE R/O S4ALGARj.A 3 _ ~
AKKALKO’I’TQ_, =
SOLAPUR ‘ ” »

6. SMT; SAi\}’1TO_SH1:'{SHI’V’§}’ CPLAVAN

@ LAMANAI-, ACiE”»MA.jOR’,’~~–., A A

OCC. DRIVER AND:fOWNE»R..-OF

THE MoT©ER’ACYCE,E;. =

R/O MADURA,_?NAc;AR., “PANDA INDI. …RESPONDENTS

V” “‘fBY’M:/S”CI%IE2TANA”‘ASsoc1ATEs FOR R1, R2:
»S_RI _SA..Ci«}I’NV 5: MAGADUM, ADV., FOR R6;
*–Esm. SE £ANI<Ai-I: RANGAREJI, Am/., FOR R3:

s SAJJAN SI~:'£E'I'I'Y, ADV, FOR R6)
MFA' CR,0B;':'..-N0. 1 009 /O8

~ .- E 'BETWEEN

T"'A.§jAN'1}'0sH, s/0 SI-HVU CHAVAN,

AGEI) ABOUT 27 YEARS.

OCC. DRIVER.

S / O MADU RANAGAR TANDA.

TQ. INDI, DISTBIJAPUR.

{BY SR1 S S SAJJANSHE’I”1″‘Y, ADV. ,)

AND

NORTH WEST KARNATAKA RQADKA

TRANSPORT CORPORATION .. _ 4″‘ V
CENTRAL OFFICE, GOKUL ROAD,

HUBLI, BY ITS MANAGING DIREQCIIIQR, ”
. I . .RESPONI)EN’i.’

[THE MID KSRTC, BANg3AI.0_RE;1, R.

…CROSS A’ V.

(BY SR1 CHAITANYA A ;V

M.F.A. No;~1’2″j;26i§6
BETWEER ” — I} I, I :3′; I
N0R’mI’*N”E–sT KARN.ArARA..–~RoAI)

TRANSPORTIICVORPO.RAT1-ON,
CENTRAL OFFICE; GOKUL ROAD.

._ 1~«1UB.1,I,v BY ITS MANAGING DIRECTOR.

{BY SRI,A_VCH«AOITANYA KUMAR, ADV.)

A1\.ID5 A

SRI4uSAI$\IAf1″C.)§’aH.

~ . TS/’Q SR1 SHIVU CHAVAN,
“AVGED ABOUT 25 YEARS,

OC~Ci DRIVER.

R3/O MADURANAGAR TANDA.

~»-{N131 TALUK,

. . .API3’ELLAN’I’

BIJAPUR IDISTRICI’. . . JQESPOND ENT

[BY SR1 S S SAJJANSHETTY, A.DV.,)

>3′-=£=*=f¢

M.F.A. NO12118/O6 IS FILED UNf3E’R–.:SE”C7FI-QIxI_
173(1) OF MV ACT AGAINST ‘I’*HE”‘JIIDOMEN’:IfAND
AWARD DATED 15.7.2006 PASSED IN MV*C_ NO”.
ON THE FILE OF FRL. IDISTRICT.JUI)C}E.,i1;MEMB’ERI
MACT–1, EIJAFUR, AWARDINGA COMRENSATIONOF –. ‘

RS. 45,16,000/– WITH FUTURE_”‘IITNTERESTA.@ E% RA.
FROM THE DATE OF FIL_ING._ OF PETITION TILL
REALIZATION. _ I

MFA CROB. NO.I0D9}’0é:’AIN~«..M}:iA_[:12I20/05 IS
FILED UNDER_ORDER”‘Zi’1;.”:RUI§E 2.;2._C.F.C. AGAINST
THE JUDGMAENTI I AND A’w’ARD(* ~ DATED 15.7.2008

FASSED IN MFC “N’C>.,4452}-/200;) ‘(IN THE FILE OF THE
MOTOR 1111 AC.CID.}§;_N1’S”‘ _”CLA_IMS TRIBUNAL NO.I
BIJAPUR, ATABIJAPUR,”»33AR’I’LY”ALLOWING THE CLAIM
PE3’I’I’1’ION~. A FO’F2″~-._COMPENSATION AND SEEKING
ENHANCEMENT OF} COM’PENSA’l’ION.

VM.F.AI=N_O.122120/O6 IS FILED UNDER SECTION
173(1) OF MV’A.AC’l’ AGAINST THE JUDGMENT AND

f “vAWARI}..j-Ij)A§’.ED 157.2006 PASSED IN MVC NO442/O0
ON-.Tfl’_E’«FI.I_;E. OF FRL. DISTRICT JUDGE, MEMBER.
” 1_’;»,EIJA_F[UR, AWARDING A COMPENSATION OF

RS.’EE,00O.j—. ‘gWITH FUTURE INTEREST @ 6% RA.
FROM ‘DATE OF FILING OF FETITION TILL

– V V REALIEATION.

” ‘S~..THESE M.F.AS. A/W CROSS OBJECTIONS
” _ COMING ON FOR HEARING, THIS DAY THE COURT
‘ D’ELIV’ERED THE FOLLOWING;

COMMON JUDGMENT

The two appeals are filed by the

questfioning the que1.nt um of compensation :1\ély21lft}:%j’c’l–.,:to._. .

the claimam: and Cross objec.tio11 for e1fl1l1éi’11(5crri’ooi,oi

comper1sat.ion.

2. The facts of the Case co-rnl1′.<aoI1 toi. .lj_.):ot:'l1 V

appeals and cross objecti011slVlV*c'1t_é' thatll'o11l'l6;V4.2l:Q00 the
claimant in MVC No.é§«;§2;./ :;jdllt1g; the ltnotorcyole
and near Nagathan pm. KSRTC

bus be.€C1ring%1 came from opposite side
and clasllzgztfitytlo Following the said

aC:Cidjc:'1'1t_t.ho V-pyillioa" 'rider of the n1otor<:ycle namely

a11dthe rider of the motorcycle namely

lE32_11'ith.osl*1z""got.V.l'11ji.:red. Claim petitions were filed by the

le§;e1'l'– rep'i'és;ei1t.21t.ives of a.fo1"esaici. l\/Iallappa and also by

.:t:l1r~:JltnjLiV1'od Santosh. MACT allowed the claim petitions

zi;§Cl'2iWa1r(le(l 2; sum of 34,16,000/– in MVC .No.629/00

"Vt-*l91ictl1 we-1&3 filed. by the L.R.s of clectrased Malla1.3pa1. it

ls.

6

aiso awarded co1npe:t1sai:ior1 of 368.000/W in MVC
No.442/2000 which was filed by the ingiireci

Liability was put on the Corporatiozn. 1

3. The iiability was qiiestioned by the C’orporatio11v.”‘_”i H

b€f()~f€ this Court in MFA No.121’1’9’/Us Q_ a.nd.;«tfiis_CVoa’rtKT.,

dismissed the Corporations: ap1:>:eaI”.3V_3zy

dated 28.5.2009. Therefore iiaiofigity is riot in

4. As far as the qu_a_Iit:;,1In._»_ of ‘e.r)r;_1pe1%1sation

a_wardediri is cuoricverned, grievance of the
appeilarit. has taken the income at

Q’.-4,000,/W it is on the higher side, more

.0 0. ”’over*~-the.’accident. iovicetirred in the year 2000. Therefore

éhelredueed to $3,000/W and in the other

ease-..__of j.:1j1:i;%yA0MACT has awarded 368.000/» and it is

also on ‘£..h”e higher side.

5. Oil: the other haiid, leairimd (?()L¥I’1S(:’.1 f01’___t,he

claimants argued that iiht’. Compensation a\ve1rded’iif§f”i.h’i,é

two (raises are just and reasorlable 1’e£;iiirii1:g”i.”‘ ‘

redu(tti0.11 and far as liability if-1*’CO’i1C€I’i_)(3d,”i1’i”‘!ibW:V.0f”»..

this Court’s decision in the A:’é.vf()y’3″‘(.3fI1€11fiQiTJ.’Cd2

N0. 121 19/ 2006 it is not .,i:o . to
contend that it is not h i i i

6. In lights of submissions
putforward “1’iabi’1’ity. bf, ifiiiév-:»C0rp0rati0n has been
sei’,t1edi’bbj?viv_MFAV”Nb.12119/06, only the

quantiirii. ‘of awarded by the tribunal

requires to ii
_~5–7.v_ii’11.Vthe” ‘«:t21.s§:__.0i’ death of Mallappa the ciaim

by his wife and children and MAC’?

i,<i0i.{"ihev 'iI."i'Cx()41.'i}vV€ at: $4,000/« per inonizh. Though the

i»Vappeiiarit4301111391 argL1cd that the said iiicome is on the

fE'1igi1E:~r side, yei ii is noticed from the evi(1e11(:e placed by

the claimants that the deceased was 21 priest. and he__wa_s

also 21 mantravacii and was also a eoutmtziy

pin:-1et'itio1'1e;" and it was when the deceased 131:1 g.o'ne: "

the village for the purpose ofi"w'ii.(:hc§_t'aft" it

accident. occurred on the way. 'Fa?;ing_f1ot.e'of.t*he

the deceased which was 45_"~yea1*5§ q8.I"i€'1A "nLiniVber'V of V

Qccupatjons hf; "I33 '1"lv'IS W1fC.
MAC'? therefore took the ti'~Va_t.'"'{.4,000/- per

month. Even,.CoiiirtgiAfr1i1eVA'd'i_e:posi:1g of the appeal

preferred by in MFA No. 121 19 /O6

observeti' 1 the said appeai that the
income taken at ?.,jV4»,0O'a0"/'«+w~"per rrionth is also on the

higher side." A .

1Ai’ght=___Qfv the aforesaid factors quantum of

(éoffipeI’:vs’2itlt’;hi”afwarded in MVC No.82?)/00 which has

gitzeii”mrziisevftoi'”MFA 12118/O6. does not require any

_ 4 t V t_redt1<.:t.i(_ir';.3

9

9. Cciming to MFA No.12120/06. wherein_..__the

(tompensation awarcied in MVC No.442/00 is <.%ai"}eCi~«.Vii'i.'

question- That was the ease of injury and the" (t1aih1s'n,t"' : V'

Santosh has suffered two fra(:f:,i1r(»::s. A and 0 si'mp,1ez

injuries. MACT i,he3*efo1'e awzirded -'~

the grievous injuries and * Aheach
injuries. Thus at
368,000/». Though Vifadpdpears that the
compensation. each. of the
grievous yet taking note of
the fa__¢i{" did not award the
compensation' heads like pain and

suffeifing, Iossd ofafnenities of life, loss of earning

"'eapaeity.;"'» eiie,, theviiieompenseition over ail awarded at

£tjVS0LC:21nI1Ot be said to be on the higher side.

1~(V)v'.*E'c)i' the above reasons, the appeals filed by the

are dismissed. So also the cross

oliijections No. I 009/2008.

E”

2

EU

11. The Corp0ra1″ion is directed to dep0s1’t:___ the
21m0u1’1t before i,ribu1’1a1 within four weeks and 3_’fx1.(_§’a1’i*i’€,

in cEe130si€: before this Court: be transferrssd to ”

3UDGE’T»

YKL/-