High Court Karnataka High Court

Smt Vimala P N vs D B Prabhakara on 10 February, 2009

Karnataka High Court
Smt Vimala P N vs D B Prabhakara on 10 February, 2009
Author: B.V.Nagarathna


mus MFA FILED 1.2/5 173(1) uh’ MV AC1′, J:a,<'f.+m:;:;';*
THE JUDGEMENT AND AWARD DATED ,1ém9~.;;a«::~{:2é

PASSED IN MVC NO.1%)8]'2C)O2 :.::N THE m…'a;«:: {2"1??f'~:::IZ%.:':'£.,i}?'

JUDGE (SR.DN.) 35 ABDYFEONAL MAST, BIF:A'DR:'iVATi-E./I4;

PARTLY ALLQWERG THE CLAIM '-FC?_R'*

::0Mm~_-:Ns.z=m0m AND Sh3i:iK£N(3r' "mi3;N§1_A;N£1.3£ME.if4'£f -.i«'<3r~:

c:uM;~u::m:sA’;’;<m. ._

This appeal commg 6-ri-for a {iII1iSSi0f}"'?ZE:iiS_v dag £11:-3:_"' L.

court. delivered the fnliowingg
‘i’i”1013.gh this with
the 00113611: gsf heard finajiy.

2. ‘1’i’1is5 who is the
motlzxfif Wéf fl ‘ * V chaflenging the
judgxxgéfi 4- by the Adcii. MAUI’,

3hac£rava£i1;,, ox;V.:–4.§.2’£i0b in M.V.(3.No.1(J8/2902.

3′. ” ‘£3§*if: r¢1eva’tfi,f”AAfacts :31′ the Case are’ that on

eibout 7 p.m._. Kumar was riding the

3:fiGter{:§i§g=:=VL’ Nt::r.1riA-14 1§-1L34 an B.§::I.i'<f()3.d, Near

when a jeep bmring £'~£0.K.A~{}1/1-':3 came in a

" and negligent l'I1a1'H1€':I' and dashed againsi him' As

ffisllit, he died on the spat. contending that she had

iost the only bread earner 0f the family, his mczther fiied

11. From the material an record, it is evident that PW 1 –

has stated that her de:<:e:ased son was wori{ifi§ :':;1$vV..a

driver at the rice mill in Bhadravathi

t<is.3,f3U0/~ p.m. H{}W€V(f.fI', t:t7;ei'i=:"*isA no '

evidence in the form of' Sa1£3Zf'§.*'__ £:t_¢rti1"i<fia$..e" .fpo1i1' '~tiie_

empioyer ef the deceafiad. t.i1af

the notional inceme, er coolia
if': sassezssed at £<Ess.(5,(}{3U the fact that
the accident; mfthe':'3%ee.r 2ou2 and that me

deceased 3: .2: dflirer, taimxg a $t1;m of

fin' Side. Tilerefore, the Tribunal

was – not jfistjiieé' in aésessirig the netiozlaj income at

. ., p3€:r'_day. 'lA<.'s.3,5U0[ — is taken as the income of

aftetr deducting 50% by sonsideririg

ti'1'c'3fi.fa:r:t'-:."-.i;J§é¥A: the dece:a$€d was a bacheier and appiymg

.mL;1ép£iér of 12. a sum of Rs.2,52,(}{)£)/– wouid be the

' ._€§6fipe11sati0n on ma head cf £033 01?' dependency. in

.. 4' –égddifion a total compensation Qf 1<Es.3{),00(,}/– is awarded

on conventionai heads making the mtai campensation of

Rs.2,.8:Z,UOU/~ instead 0fRs.1,8'2,{}0{}/– awarded by the

Tribune}. The enhanced compensation ef Ks. _3.,1,V')U, (}§}{);..

shall carry interest at the rate of 69/0 p.a._.fif5m 5f_ji:s3.§

ofthe ciaim petition til} '

12. (3111; of the enha11c¢d “aj 0f

Rs.’?’:’3,{)UO/’~ shall be de;ms::_g§&m bank
initially for a pe:iaa%Lj%e:i% the apgeuam shail
be entitled tr: ci:raW__ f£’OII1 the said

deposit, released to her.

13. «is ‘a3;aived” in the above terms.

Sd/-