EN THE HIGH <:om2'r OF KARNATAKA AT
Dated this the sow day of <:'1'<:::B1s:1:r ,%'2o'1$Ri§_E$INASE _
MIs<::.FIRs'r APPEA'iT,_vi~Es;:_.94Sv1/'Z0065 (§g:v',a
Batwean: '
The Managng }DiI'mt,01', ' _
Bangaiem Metropolitan A V
Transport C.<31'pr;ratior.~,~- V. . V
{BMTC),
Shaflthi Na.g.ar,5j" . 3
Bangaloré-568' G"2"--, , V.
(RC1 QW§1Cf'~!.}f'33'§1TC bus} *
reprefiented. 111$' _
Chief1La.\v*Qi'f1cgba3i,M;x1jv.)
W/0.1éa.§cAT'S. Raju,
"Aged about 42 years.
{'0
Kumar R,
,_ "S/o Late 8. Raju, it
* Aged about 26 years.
A ~73. SandhyaRar1i,
B/G Late S. Raju,
Aged abpit 22 umIs/
4. Mohazn, Kumar R.
S/«:; Late S. Raju,
Aged about 20 years.
A1} are resident af No.79,
Mariyappa Building,
Opposite N.N. Party Hali,-.__
Lasf. B113 Stop,
Kcngeri Satellite town, Kcfiggérzi, _ E
Ba11ga1oz'e--560 050, -- LRESPO'ND'EN'I'S
(sx1LA.Ti'K:m§arvc2;;TV %am;.;%%
Act against the
.}udg:§1ent H . _dat_t:d 18/3] 2006 passed in
M.V.C:'--N¢-«.488 the file er the x1;:>< Add}. Judge,
Court of 'S;i:1a11 Member, MACE', Mctmpolitan
Area} =Banga1<$:~e, ': (SCCH No.17), awarding a
of fi§.4,41,000/- with interest at 6% 13.21.
frglix petition till deposit.
coming on for hearing this day, the
§}Qur{, d:.eIivered the following:
JUDGMENT
This appeal is by BMTC Bangalore.
‘2. Brief facts of the case are:
natum and size. of vehicles invczsived in the
after perusing the sketch and other
it()()1.11d be said that the: coma-ibimiimj o m;e= vfcnif
the accident wouid not :mem4«’i=.h’é.=.*1 tfxj L»
extent the claimants are nfit»
from the appciiant.’ I
hold that bus accident at
95% and 5%. Now 1 have
to >tfs.;§&;f§L.:11:u13*;V;3f compcnsatiun awarded
by proper or is on the higher
isV1i’a7.r):1V«:=;V’to is rtduced.
‘ T. “_j:;1cce.ascd was carrying on busirxcss as
His wife: examined as P.W. 1 has
statédihat he was earning more than Rs. 15,000/—p.m.
Tribunal assessing his income at Rs.4,£)O0/-,
___{:or1sidcring his age as 47 and appiyirag the multiplier of
13 has awarded the compcxrmatien of 123.4, 16,000/–
towards loss of dependency. I find the same is just and
«J
?. Accordhlgly, the app-ml is partly
Judmcnt and Award of the ‘_’e’T %’;VrV;>:V’L_'<:<§5it$..
The axzaaunt in deposit th6~
Tribunal. A . V L
8. The is directed to
pay or depQsj.i;:’t’t;e with interest
Within of a certified
Sd/-é
Judgg
LI’