.. 1 ..
IN THE HIGH COURT OF KARNATAKA AT BANGAEQCRE
DATED THIS THE 16TH DAY OF ocT0BER~;«2Q5__9"'.;~ "
PRESENT
THE HON'BLE MR.JUs1:c:E"i{.'SREED}iAr§: _
AND
THE HON'BLE MR.JUsiicE RAV'1_1\z£A,i';I1\&A'ffi
MISCELLANEOUS FIRST_APPEAL No.'3--59V2 OF 2004
MFA§c--1§ioB 2004
MFA;N6;3592géi§04§'fif-
BETWEEN ;" . V' V" % u '
Bangalofé "Me'trQp,0lAiAt--aun'
Trgnsport Cdrp_0rati0n
Central Office. " EEEEE ~ -
A A .K.1-l.D'oub1eE.R0ad.
V S'nan thi11agar;«.
. i3'anga1br¢ ---.500 027
'Byits Mafiaging Director. ...APPELLANT
(B10 .D.Vijaya Kumar, Advocate)
H S.J0hn Basco,
S/0 S.Susin Nathan,
Aged about 47 years.
2. Mariya San} ana,
h
D / 0 John Basco.
3. Monica Swetha,
D/o John Basco,
Aged about 6 years.
Respondent No.2 and 3 are I u g
Minors represented by their father» A. .3 0 ‘- V A
And natural guardian Sri S.JolFin Basco ” * . «. V’ ‘
The Respondent No.1. 0 2 A. V’ *
All are R/o No.50,
Evershine School Cross,
Old Mill Road. ‘ ” A
Karnmanahalli. _. ” ,
Bangalore —-560 08.4.” v __ .V “”‘;v…RE1SPONDENTS
{By Sri yshe.pa-cit: _ A¢:§zo¢,}ate for C/R1
for R2 and–Rfv3)
MFA’.isVddfiled-._under section 173(1) of MV Act
against “the~Judgrne’ntVa*nd Award dated 16.01.2004 passed
in MVC.N’o.1’60/2?.00–0 on the file of the MACT, Bangaiore
aliowed and Awarding compensation of
5.-34,.O00==0V0’v—-with interest at 7% and directing and
V’ A .appe1Ia;nt._ herein to deposit the same.
A ‘- :g[FA;’tiRoE.A’.ijz<-5. 181/2004:
A
.A Sfiohn Basco,
"AS/o S.Susin Nathan,
. A .fAged about 51 years.
0 Mariya Sanjana. D / 0 John Basco. Aged about 10 years, is %/0 3. Monica Swetha, D/o John Basco, Aged about 10 years. Respondent No.2 and 3 are Minors represented by Petitioner No.1. All are R/o No.50, . Evershine School Cross, Old Mill Road, 0* Karnnianahalli, . =
Bangalore — 560 os_4:. . ~ CROSS OBJECTORS
(By sn Shripad V Shasytril, Ady_ocate”for for
R2&R3) ‘i n
Bangalore ll/£et:opoli.tan_ .0 ‘ ~-.
“Trans’port_ Corporatio’n.._
Central Offiee,
K.H_.Double Road;
Sh;ari’ihinagar, _ V
E§a;ngaloi’e — 560′ 0-27″
«sy its’ Managing Director. …RESPONDENT
A .0 Kumar, Advocate)
e,,This:”VlMFA. CROB filed U/O 41 Rule 22 of cpc against
the ~~Ju;~:lgment and award dated 16.01.2004 passed in
= .. ],VI_VC.No.160/00 on the file of the VI Additional SCJ 8:
yM’ember, MACT, Bangaiore, SCCH No.2, Partly allowing the
‘-_l(‘:laim petition for compensation 81 seeking enhancement of
; compensation.
4/
This MFA and MFACROB coming on fc.r3Tfi’naltV1’hearingV
this day, SREEDHAR RAO J ., delivered the foilowingz
JUDGMFg1x1_””« . g_
One Srnt.P’1orence Basco ‘d_ie”d_ in a tmotortv
accident caused by the apptei1a:nt¢K.S:R.Ti’.’C., tifhestsketch
of the scene of offence .disc1ose’s–..that”the deceased: was riding
on a two wheeler front the r”0a:d”entering the main road
which is in ‘V appe11ant–K.S. R.T.C.
bus was false .cdmi’ng’ satne_’ direction entering the main
road.”” was to the right of the
Scoot”er,tabout: the junction entering the main
road. acci.dentA’too*kttt place towards the right side of the
The bo1iee——i;ave prosecuted the driver of the bus for
V rash negiigent driving.
evident from the sketch that the driver of the
have been more cautious while taking deviation
” and entering the main road. The driver has noticed that the
wheeler was on the extreme left side of the road at the
H time of the accident. Therefore, the Findings given by the
-5…
Tribunal that the accident occurred solely on acco.uVnt._’of _ the
negligence of the driver of the bus is sound and ;. é
3. The husband and twomminor;”eh.il:dren: of
deceased filed the Petition seeking comp7ensati.on a’.nd__ar.e. in
appeal seeking enhancement-._of ccmvpensaaofi,
the salary certificate producedlby the appeillantségpetitioners
to show the basic sala.1_ye-of t-ihegwhichl Rs.8,500/–
and HRA Rs. 3,400 Besides,'””thel~:l..’deVceased was paid
conveyance 4″ Rs.100/– towards
educational. .ra.llov§iaric_e;flhe conveyance allowance and the
educational a1lowlance__lVlmay not form part of net salary.
Because, the’ conveyance allowance is to be expended for
trai’1sp.ortation lfronrhouse to workplace and back. The net
i Fg<.P–13 would be Rs. 1 1,900/~p In. In the year
it 'I.I_rr:come~tax liability and professional tax liability
approiaiirnately was about a months' salary. Therefore the
igarinual net income would be Rs.1,30,900/~«( Rs.l1,900/– x
llmonthsl
4. As per unit system 1/ 3″‘ is to be deducted towards
the personal expenses. A sum of Rs.86,394/– rounded of to
E
4*}
ll” “-T:’ib’t:11’i:a fol’ V p”a.1yn1c11E .
Rs.86,400/- would e1’1u1’e lo 131$ be1’1e’l’il’ of tl1cj’..cir>:}§”c:fid.§i11ts.
The 101.211 loss of depe11de1’1Cy would
12.09.6500/–. The l1usba1’1d is”éi’ii.i’tled’l_1() Cl0lAV1′;l”p”CIlSa:{l()£L. of’ j
Rs.25.000/~ Em’ loss of L1()I1sc5;fl’.it;-xii. .V21.;)1i,.;éllf;1’i’1€’s~
pe1,iLione1’s t’c)ge1he:” are e11titsl:;l.c”l~..if()1′ suI1’1-VQl”?Rs’;§25′.’OOO/– for
loss of c:xpeet.e1r1cy.-yza sum’ Rs.10.000,/–..vVl’0:” funeral
expenses. In all, the ;c1l3–}3’€llé¥.].’fl§5~})C’t’il.i’Q1lCIfS are en’é,itIeci to
c0mpe11sa1,i(_m:§>l7.Rs. i’ml’e1’es1 at 6% from the’
date of tglic-l”l79_e1t*i.E’iEg1’1.’E..ilE.___jmyli-ie1–iVi as a.g__{air1sE” Rs.l5.3-4.000/~
awe; 5′,E1l1c=. ‘jlf:1El:31:i’r1§i3(
l’Fh’le l21p1j’eal”‘rjf is allowed. The C1″0ss~appeal is
mg EC. (zed .
:’fhe’«._aI11()u1’1t i1’1–clepOsil. is 10 be l:1’ar1sl’e1’1’cd 1:0 the
Sd/3
JUDGE
Sd/.:
JUDGE
rsk