T m% maxi or - %
% " % % -n.+.1'!E!_! 13.;
"n-b.m"nT=%h-.-it Ii-" ._ ' '
r n-arr-1H." 9
Ii ' il'fiLi3-iil"i..Jii'_f'i"""_f'§i?ii1')i;ii{L3iE'§.i- % _
mm I-!¢l:l'_BL.E
gnu!
% 1i!tJR'1'H--w1;S1'----K_ARr§A'mKA 1209.0 'I'RA1NSPOR'-1.' %
CdR'POR&fF.1ON"" . ~ ' y: .
~
% % % cH1.%KK{>i.k;m_ PPS IDIVESIQNAL c:QN*rROLLER; % " % %
av I'r&3*:;H1I_¢B*TIT;;A;2a; £>E*F1c;L+:'R % L ~
% % 'r;e,4ugEé;R'r CLORPN % . ~
IN'I'.E1?NAL.liiS(}R*A"NCE P'UN-Eh % % %
QQKUL ROAD," sauau .. j - -T -
--BYJTS DEF'-'1-'£':'fiGE_NERAL MANAGER =
ITS CHIEF L--.a._t.z.I QE'F!C-E-iii ~
_no- .
M _-.'LAXM1'B'A'1f' .
'w:o_raHAI~ii?sPFfx t"r*_~_"i"-ii-, L
'AGED 'ABO_1JT_'26'_YEAR'S__ %
_ % TR~;.io%Gi€YTT'UR. -FGS7'i"HE_"B1iL' %
~ TALUK--.H_UKKE_RI- ~
r 2% .Kl:JMA_I2.W\DHU$U¢D1-IAN
1 :'SffO' D'HAm\_PPA' FA_'T'ii_- %
hi
AGED ABOUT 11 YEARS ,V .
we c-ryrrua, ms'? 1-{E2-.?"!.'.1.Al.-.'!'.*\..I..1..!.'*£ ~ .. % %
Lzamuca MINOR REP THROUGH we we "
PE'!'!'I'!0NE!73 NO 1 -
IDV um. DDA zmsiu vm I nrnn
[I-In unto I Iwlltrlwll I Mun, nu Viol
'FEES APPEAL is - LE 'o"}:'if.-7'.".i.'iGi':I_"_3.'.?'.';'~T:,#_1i M.-"i'
AGAINST' THE JUDGMENT AND AWARD DA'i'ED:19.'7;04 pass:-31:: IN
have NG.331;"0'.E on THE I-~:Lt~::-"eF'THE.LAcrv1L.J'un-cm iSR.'fiI~i§ Afifi
MEMBER ADDL. MAs:'._:P,~.. HUKKERi-«._V:\WAfRDlNG COMPENSATION
GF-RS.4,".2o,00'0/'- 'u'\Fi"i"n"'EIv'TERESTfi:1"fi%,P.£i_. F":'-Efiitvi fifi"i"I': 03-'-
PETITION TILL REALISATION. ' * I
This for judgincrlt and
coming :;day_§ ___fU3f pronouncement, VENUGOPALA
991.995. Jij yzuzsmnz-:.,.:! alga ii.-1!-.2'.-.':.-.:g:
R;:LS}.ItVr_i1¢lgV:1v:--1l.Az5*.'~._i1'v'z*.-'1"»9V¢:iI_1 had filed claim jyufifiuln unden-
166 'Molar Vehicles Act, 1988-[for slxurl. 'the
' um appellant claiming compensation on
A new
.r._..........J...... ., .... ..... .. .... ..
I 11' ":)f [11 . ¢_l_a-1.1111 t ' I Ln, .
vcificiéé accidt:n'L which took piact: on_ i5.3.'2(ii)fi%i11voivi11g A
v bearing rt:gisl.I'alion No.KA-22/F-135 [tn-:longiI1g to the
appellant. The 'l'1'ibuual has alluwud U16 claim petition
awarding colnpensalion of Rs.4,£25,000/-_wiLl1 i1.1w1'<:aL at
/'
/V
8% per annum. Being aggrieved,
preferred this appeal.
Heard S1111. Re11uka;".iea1'11eti.€3m1Iisei; ii;:'U,1e
appellant. end Sri V' for the
respondents and unetlltehaedl by the
‘V Counsel for the
tire impugned judgment and
awartl . and unreasonable. She
eejjteztded T1-ibunal in hei_i_ug l_._1_t. l._l1_.
‘ …’..-.:.l}.:.. .”……. ….. ……………. …l’ 1… ……..I.. ..-.-.I ..-.-.-I:…._. _-_…-_-..
u-\.»1ut:-‘1’2.’wg a u u art. 1 t..uI.’:-Luau emu 1 q5,u5cui.uuv1ug
T ._ its dliver, that it has erred in not Ilulieixtg
tile L.-outributoty negligence on the part of the
” Vdeeeveeed, that the Tribunal has erred in considering the
Iii: the htiiars f””TliiE-hifid in the petition
with regard to the avucation and income of the deceased.
R/«
/ ‘1
J»
She l’u1’l.l.ter conlxsnded that loss of
by the Tribunal as well as the amount.
:_;1_,:;_n_ e 1lin1;___l l; at . jg .3; Iflsfilfitj s_i_i;ti_¢;i’;1′()}l1
Czounsci «.:oni.emied IE1 _i.i_1e i*ai:.~; iiii.B1i*iifl§’ by
the Tribunal at 8% per a1ni’u1j1is excessive ajigl erlmmuus.
4. Pc1°c:o1lln=1, Counsel for the
deceazm Vi’–n,é$§ua4fiii8i1égiV”before the “i”ri’uu11ai and
that’, on alp1l21r;~:V-.(.:i_ailjo:4.x:(1l’ vvgnatazial csvidencca, the ‘l’1°.ibunal has
awal-Lixadél I113-jna’L* e:;ii1sl”1’i:atso11able compensal.io_n and no
cast: is nV1ad¢”OutV’calli11g ilnterfemlxcc. LBl:I1’ll6(l counsel
glnaidt-:.:;a_3!;: ._:i ‘$9119. in amp}.-u:’L 1.! !…I.: .-;…..rd Immwi Mr :11 –
* =5, Considen’ng_ Lhe rival contentious and the 1’¢DO1’d
lbllliliilllfiilled by the ‘Tribunal, the points that arise for
l. Wl1eLhe1’ the ‘I’rfmu1ai was juslified in holding
the accident in question was on account of
y
1\
,.
the rash and neglige:11t._d1’iving its
driver or is there any cont1’ibL1:tiz>~ry.tVVI1 ” «W611»:-.e
I . ‘
en uae part :2! the dea-.e.e.”.J?. ~ .
2. Whether the isat I
excessive or? -.._exorb*it:éntV for
-:-u u I 1.1.-uuI”n.;~t-A1,;-r nag?
illllil I-W-AI I11-Illa I
Ramrdinn Pom: Kati; __
AC ‘I.’I’?1l’.
. .-r 1. ………..;.1I ‘1″… …«.’
0. Wm: 1 ‘ ‘
.. .1- ‘V ‘ = ”
L: U u ll-:’.§fia._ n.’_§ T v
1. PW VF;’eIit:’Iiie.evide1111:, it 1 “ti be
eeelt Scene of t.he.aeciden~l.. He
in: which the accident has taken
1:! .e, the driver or the -bus, drove the
…’l. ,……………..I 3-. i.. (I
Ems in a iiiaiiiier enu iuuu mu niuu we
‘ l”i:1ui.e_I”¢:”t;Ie,_,awhicl1 the deceased was riding, on account 0]’
H ” cycle and the deceased were draggetl to a
littlefljietxeltcne, the deceased fell down, sustained injuariee
– . =
L 1 Vl…t.e-.2′ sue-;-.u;tL».ee.t P 1 is the ma 2 is the
‘ITI. . “I”! I”
scene of ofieuee 1′ paiichaiiainsi, M. r 6 is ef the
Motor Vehicle Inspector and Ex. P 4 is’_p«.>_stmu1’te1Ine}xu’t.
AIS’ against. the evidence of Pwe 1 Bild ‘2, (il’iVt1I’ of “the
\n/
/«I
011′:-allding vehicle has deposed as RW 1. 1
cunfidcm:¢~:. C’onsit.ieriug the ézyidqzxim: ‘”91”: if
documentaly evidenot: i.¢-:».’,
of RW 1, the Tribunal has it ‘v1-‘.zVV{1$Tt11c’c::’fg(11’ivc-:1- or the
bus who drove. the a;;;VAjii;*s1L;v.L’ lmgfigmnt nnmmer,
ha-I’ iuuxuiuu ‘ V A ‘ ‘V V
riding has ixeid that meat:
of the deceaaed, 11101.01.
cycli§3L.–. ‘ Evita’;-.,’1~::¢:1:é1sidc1uum1, in our view, the
‘l’1’ibu1é1″al__”Ai.~V3V in holding mm the accident in
* “ii aum’-emit “3” this i”um'”‘i anti
iiiijfifiilifiii ham. «’u1nf”‘ij:’7ii
*A ‘I;¢g!.igAi:i1!.A.VihiVh1g of the bus by its driver bclonging to the
H * men: was no <:unl:z'ibu'lory negligence by
tin-_*, who was riding the lIi0l.0l' cycle. We do not
.1 1 lug H (:u1;l_J'&.i_I.'y View Illan the one
against the appellams. 3/.
~ A
‘.7 .123 ‘.’.’:’:!.:-..-.na’. 113.3 held that LE:a*.~-43?’ “*”*%’«i
watrcimxan in ‘T’uucl1sl.u11t: = ‘I
to his death and was
l.ht_:1t:I’1’on1 and was also an income
t.herufi*o1n at Rs.3;(§!fii)_/5 ._i:n I.olaJ_ Rs.4,70(),l-
C’.
53
E.
In
E.’-
hi
E
S}
P”:
‘1
1
hi
7-‘.
E
11usba11g1.a=J–a;s month has taken the
i11ooV1ng_:_ VI:5{s.3,000/~ per month i.c.
5 Culzsidelilxg the age ul’ the
dwea&e:l__ “EIL lmldilgg that this un_a1iiph’._.1′
-; _. l __l” 41….
i=s’~.»1§”‘§_,___’:.?i¢::iut:i.iiig iii”: «.3 me: iixcrumc inwauias
»A ‘;»_\g:1*emL _1VIsai« living efipcnacts of the deceased, 2/3″‘ has
‘~ loss of depulxdcmcy i.e., Rs.36,000/- x 15 =-
Iéés.;’>; 4O;{“).V()0/~. In uddiLiou to l.l1c_ ‘same it has awarded
A ‘I9?;5,:20 ODD/– «:_t_:!;, I_I.w.!+_2:’ L11: !.,._u-1-I-1!.-:-, 11% 9!.’ cI_::.-…..=z’1iI….nrI-.,
ioss (if have and ai’:”ec:ii011 ami in iile eaiaie. Aipu1″Li’mm
‘ the same Rs.5,000/– has been awarded under the head
transportation of dead budy and I’uncral.cxpe:nses.
\/
/_…
3. .4 |..=.*.: *1.-:1_n.._.%,_1 has 619:
.FI V
‘V 5
1:
‘K!
E:
:
W
income of the R§i.3,uGuf’é.TT ‘
clailn petition med taefon; uge f1’*j’3.bLu1:i.i; f i;i a__
monthly income of “d¢*.§.(i,’: shown as
_Rs.1’T00_l- per 11$:-fijzu; ‘flag au _\V.§ralx:l11-uaxn and
– -E’Ut:i1′ iI’£_VVC4,)Ili11ii!__ 22(2) of -the claim. pelzilziun ii. -has
bee11″ss1au:d”m_s Iblluws:
‘fl’1ae dc’.:saw\. ~.-4.9.5 1.-.._:.=.;% mzeij .!:r_.:4a._.lL!;y
. . ‘prior txfthe accident. He was also -an Ex.
=,-‘.s%e’ni_icensa11. He was doing job work as a
A x’ft:2t,cj,hInan in Touchstone Granitcs Pvt. Ltd.,
‘ .”.”;a1i¢1’was gt-suing the salary u£’R_s.1700/- pan.
~ _a;,.—1’d alas was dcin-1’ .=9.g-ricult-..:m 1-.rm.1i: and out
or it he was earning Rs. 1000/ -‘._p.m_. and by
the said ilicome; he was maintaifiiflg his
Emnfly smoothly.” ‘ ‘
“PW 1 i11heral’lid_aviL evidence has s1at_:x1~l1_1al. her husband
mtg- t_l,i_,Tg walx:lm1an job in Tuucllslblne Glfiruiws Pvt. Ltd., %
and “ei”i1g 1’?’€.}{),”~ “-1’1::::’n£.l: $14.! ..c was m-.-.’1-zi:.I.g
\&
I -If
more than 1,500_/– per Inblxlh by doing
was ma1’11u=u’ui11g 1111: family. She [5,7-
salauy ccrl.il’ical.e dated
Manager, Tuuczlnstoma Ihat Mr.
‘1.~1_l.il was drawing
Rs. 1760 ‘- ‘Eij(i’ii.ii’.” Ufi tie”-s:a%d
peiiiiazy _____ __e:xi;rac’Le.ci supia, C’i)i1i§iii”fiii’g’ me
‘ ;Vii*:3cLn3;1,t’t:1’;t;:«s””e:LL_ Ex. 5 and 6 and the ilnlclestcd lssljluolxy of
” A ‘}Lii_-_!$ ‘.VI’V1cld that the income of the decxzascd at
– yer month, in our view, the ‘l’1°ibunal has
.-.1’
§tie¢.:case.(i at RS.3,u0()i- Jnoiiih, in “f the
admission of the claiuzams/pclilio11c1’s in the claim
petition. ‘I’l1t: incumc of the deceased 11:15 (0 be taken at
\A/%
//o
Rs.2,7’00/– pcr1nonI.l1i.e. Ra.32,-400;-
iiving cxpelmes of me dtzceaismi :1 4]
could be taken towards losapf
being 38 yuan; at the ‘V Ilse nnullipliel’
applicable is 15 asvpeéi’ I,11é:d§a;i:§i2):a’A.(}f__U1is (;’.uurl. in Gulam
‘I
‘ ‘l|l.|tILrIIu :no1u.uV insavuu-rIi..:..~.I] “iv-ix
-I LII!-Ila! B I..I¢1€!|..a.I.\.p l.’¢L»$.|.».
or dep¢:I{tl¢:§i.1g;:3A-:*::_3,Q4,0(f;)j M. x
9. :’:._The .. our View has awarded tzxcetss
a_11_;oI__1._1_1ft ” Heads. Comside1’i1_1g, the
.._I’;-d’v…nA, ..l’ .|lV ..- .VI ………. ..:| ..-..l ‘l-:.- .’ ……… .. II… ……….._..I 11–.:
am’: tub u l..l1l.”3’~uvl,’ol.»’!’.»’-‘r’:.flJLl uuu um unuusuc, um u.LuIuu.uI. uiul.
‘A under {lie lneadé, loss (30I1S0!’lilllll, loss of
H ” ‘1uveV” VA'[:=.1§.fi’IE:(:l:io11 and loss to the estate shall at
-, Rs. 10,000] – and Rs.5,000/– mspecfively. In
lliliiei’ the head i.i*ai1spui*i1aiit:i1 01″ dead ‘txx1″‘y and i’iijiai*ai
expenses. Since the Tribunal has awarded excess
‘/.
I’
ll
euuount, the same cannot. be sustained _.gi13z!.A’ _._tiwmd
Iwnnniluul In has -Irnuflfiucl
nusluuuu -uu uu -I-Ill-l\–Il-IIIJI-A1
10. ‘Consideri.ug the factes .3116 Vcitfiuutstaiapfig, nj)
made out, to reduce the
I’! E
Lu u
judglueul… It is held that the
2 herein, cm: e::ut.itled to
cuuiyt:1–asatid:a’:a§i’fgliaatvvs: ‘ 7
.91’ Rs. 3,244,000,!-
}.t’},”‘-:”t’ ‘-
Lo’a$”ul_’ love and a[I’et:titm 10,000/–
Lhe estate _ _ 5,000/-
.. *I’1hit1spo1’l.at:it:11 of dead budy _ _ ,
funeral cxpcnses 5,000] –
In substitutjult at’ the award made by the Tribunal, it is
with i11ls:rcsL at 8% from the date of pelil:it)1;*i;i1l..’ ul’
Appellants are dilflillfld zle1x;;sit_: aihufiint
awarded herein in the of three
months from in day4.7E’l_;e”.V_a1ija§’iiI2_tvvfiepuailtad in lhia Court
I n 1′ 4
at u’6 {$1316 in 1.I.I.u:s25′:.
‘I’1’ibunaJ :’1’~jit: Tribunal, uftsgl. the
anlomgj, is; the saint: in haunts -211’
its &ippL¥3’1301i§§i§:j:ii ‘
‘ ; ‘i:;VLt:1_11:s«.l_1é1~¢:ol2 . .- .
Vb/”‘