High Court Karnataka High Court

Nagarathnamma W/O Late … vs B C Revanasiddaiah S/O Channa … on 26 November, 2008

Karnataka High Court
Nagarathnamma W/O Late … vs B C Revanasiddaiah S/O Channa … on 26 November, 2008
Author: Deepak Verma K.Ramanna
IN THE men comm' ore' KARNATAKA AT Bx"£'£"~{_:€}111;«':';iVR';'3i?'  '

DATED THIS THE 25TH DAY C§F'A"NOVE'MBE}§";2¢;;€§$' 7 

PRESEN"'I'. V     A
THE HOINPBLE NIR.JU§';~.?'1.'§i3!E'.> I)1:§r::;>++3:<'3?I= iR'i§;:gi§;"'  
THE H0N'BLE"'n§i§.::JLsfi§1f3fi:'é~i';_:é§égix¢ANNA

%  Z¢L_F.1A;'NO.:S4§4"/2"i§0£T;   

BETEEEN:

1

NAGARA'FHN.'£§s€MA ., _ "  
W/0 'L21*I'E';§:£ANUr;:zANT'V "'ARA'i_APPA
25aYEM2_s *      . .
R/ONO U51,'    " _

1?'I'H~ {:1-'€088, vI_ MAW R-QAD,
NARASHEMHAIAH Co";mé#.3UN:),
PA£)ARAY;?;t3IAP[IRA 
,E§ANG.ALORE'- V

" 3/'0  HANUMANPHRAYAPPA

  m:A'Rs'MI~;<1<::R REP' av MOTHER

NAGAm;f;.'HIsaAMA

'R/0 I-If.) um,

1'*:*'rH Acreoss, : MAIN ROAD,
NARASHIMHAEAH COMPOUND,

.. , FADARAYANAPURA

V EBANGALORE

 Bmevamxsami

 D/O IATE HANUMANTHARAYAPPA
YEARS MINOR
REP BY MOTHER NAGARATHNAMA
R] O NO U 61, I
ITTH CROSS, I MMN ROAD,
NARA$H1MHAIAH COMPOUND,

7%



 

PADARAYANAPURA
BANGALORE

HANUMANFHAIAH   3
:70 LATE HANUMANTHRAYAPPA-¢  
50 ms . 
R/ONC)U61, 
m'H (moss, 1 MAIN Rom;-'--._ 
NARASHIMHAIAH COMPOUND'; . _ 
PADARAYANAPURA   -. 
BANGALORE '

LAKSHMAMMA " ._ T ' 
M/<3 LATE HANUMAm"HP.§YAP?A._
45423   I   ~
R/O no Ui61,;3"' _ _ .   
17TH caofis, :-V-;v,_   ,
NARAS14flMi%§A.iAH CGMPCJUNEJV, 

PaaA..R;AYA;1amRA  

BANGALGREQ 2  APPELLANTS

{By Sm'/sin: E M :,AKs£{:»1A1A.fi;-..§z2v.;

AND:

 RI:vANA$;--D2:>AzAH

 . " ~S](}»fC'-HANNA BASAVMAH
. "«.,MflJC}3§".""'~.
 R,tO'~v§ANAs(A'QI SOLUR
. "- §s/£A{3AiL'I_TALUK
3 BANGAMERE DISTRECT'

§;£,'..8""ursi:'15E£> rump. iNSURANCE co LTD
I FLQOR.

 * *-JAYADEVA commax,
._ Biff ROAD

'  "YUMKUR

  'ii9y«  Sn/Sm: .
~. A -3. mvxsmwxaa, A

JUDGMENT AND AWARD ¥3A'FE{):'2'7

 RESPONDENWS}

BRAHMANANDA REDDY FOR R185 SR!
DV' FOR SR! H.C.LOE{ESHWAR§, ADV. FOR R~2}

iiflifi

THIS MFA IS FILED U/'S 173(1) OF' MV ACT IXGAINW THE

8.04 PASSED IN MVC

"V15



NOI14/02 ON THE FILE OF' THE PRL. CIVIL JUDQE"(SR,DN)"éAN'D  4
MAC'I'--I§1, BANGALORE RURAL DIS'i'., BANGALORE,' =. 'PAR"I'L".'._ 
ALLOWING THE CLAIM PETITION  CO1§{IPE}§S!§.TION_=AI'\7D  
SEEKENG ENHANCEMENT OF' COMPENSATIGH.  -1'    '

'{'HiS APPEAL COMING on Févia"'z4EAR1Tr§c3.:'*I*i~i1s':';Safe,
DEEPAKVERMAJ,EDELNEREDTH'E_F'OLLCr'WiN§3:'   

 

JUDGMENT

Sri Laxman, on behalf of
appellant. None-fqr alter service.
Sn’ ;§.%pp7%eax~ed on behalf of

2. *i’*:h1s Section 173 cf the Mom

Vehic1e$ Act,’ ,1_4988,V. award dated 2′? / 8/ 2004

_passed.. ______Bangalo:we Rural, whereby? and

Aix?i:c§1f(é”u11cie:;*’«.I%::xf«:i_eat!1 of Hanumantharayappa a total

V /- together with interest at 6% 13.9..

from the datgfir petition an it is acmany paid, has been

= % % 5

‘V V fin. ibwer side and deserves to be enhanced.

‘ M According to the appellants, amount awarded is

“E5

have been fastened on it. The details of

were asked for and to prove that r1t’iVer«1§?.é13

licence to drive tempo. Aeeerdieg ‘te it,

occurred solely” on account of i”a§E1 and of

the meter cycle by the afievvtheieefere, no
amount was liable to same was
excessive, exe:bi’£e§;t However, it
also filed cops? that on the relevant
date, the eas insured with it.

7. ..me pleadings of the parties,

Claims Wet; to frame issues. Issue No.1

” eegfigent drivting of tempo by its; driver

No.1 and insured with respondent

N0′?

eppefiants to prove rash and negligent driving of

by its driver, examined P.W.2/Rajagopal as an

_””eye”wimess. He categorically depesed that on 24/1/2001

4.45 p.111. he was going to Madanayakanahalli

Bus Stand and at that time, Hanumantharayappa, the

W

I’!
3
I’!

from the evidence available on record, ”

proved that accident had occurrfxd” “s9{eiy ‘

rash and negligent driving of tkio “itzsté

owned by respondent Nofll

No.2. Issue No.1 also in the
afiiimative in favour after properly
appmciating Jggridezgsé

10. estabiished that
accidentfifés rash and negligent
driving ‘owned by respondent No. 1

and ins:1rodL4″‘~Vw§it.h..’:respofident No.2. 11: is also not in

‘V t:’z’zrr1t”§:3. accident, deceased had sustained

V’i:1’jt;:if’i_és. _succumbed to the same in the

‘ V’ hospitol. of the Insurance Company to pay the

~ of ‘Compensation is also not in dispute. According

§¢%sae 5-‘Ppéflant, deceased was earning Rs.8,000/- p.111. by

vonding business arid runnizog a provision stores.

However, no document was flied by the appellants to show

that he was running a provision stores in the city. As

“$5

deducting I /31′” amount that he would have

himself, the dependency of the appellant V’

at Rs.2,000/– p.m. i.e., to say Rvs.2%£G%?)0′]~+

post mortem report, age of ~~eI*iown” V L’

as 33 years. Thus, :_ inI.:o” ‘consiélerefion,
appropriate multiplier would be ‘I5’
(i.e., 24,000/— 3 ,=%

I2. established that
for a period of ten
days 11¢ to the in_iuries suffered

by him, exaamamos hm” claimed Rs.’20,000/- in this

Whiehwe ‘f”i:id”‘Vjust and proper and would like to

age,;hea:¢1~ega;.; amount of Rs.20,000/-. Towarcls

va:£’io:;_e oonventional heads such as ‘loss to the

–. jv»-v’««.__e:3tat6′, ‘lo-:§s of love and affection’, ‘loss of consortium’,

VA company’, ‘transportation charges’, ‘funeral

’11’ ‘expenses’, ‘amount spent in performing last rites’, a sum

?¢r12s.5o,ooo/– is hereby awarded.

I-Vjlvaléitlsfed.

13. Thus, the total ameunt of compe11sé§;t::i011″T

to appellants by respondents

work out at Rs.4,38,000/-. _

14. In the light cf tnellfgmgoulglldiséussgofis, the

appeal is allowed in stands
modified to the extent holding
therein that ‘lo compensation
in all, a and severally fmm
the Vflamount would carry
irlterest: ga; of petition till the date it
is actugzlly Vl anmy paid would stand

to bear the cast of litigation

llrhmugh C<)unseI's fee is fixed at Rs.3,00()/~, if

" ''\':3'é:§:*t.:ii,fl@fi§ .' "

Sci/-3
Judcfé'

Sd/-E

Iudgg

'Elva