Karnataka High Court
Raihan W/O Late Anwar vs B J Danmal Jain on 26 March, 2008
IN THE HIGH CQURT GF KARNAEAKA AI BANQALQRE
THE HON'BLE MR. JUSTICE CHIDRNRNDR_fifiL§fiSff flflU
AND
THE HON'BLE MR. JUSTICE B.$;9Acfi35PfihS' '{1%na'l_ observed that the claimants have not
'tproduced; the certified c-py of the scsne of
jeccfirrenoe penchanam or any other documents
w relating to the inv'stiqation to prove rash and
"a negligent driving. Anyhow, the Tribunal after
: taking into consideration the contents of the F.I.R.
C
9/
0("___,
L________(
[which has not been marked -in the evidence] held
that the offending vehicle was heavy vehicle when
compared to the motor cycle and in that viee%efrtue
matter assessed. the contributory neglicerlcefet
(D
I}.
on the part ef th
("1'
CI
and 20% on the per
river of the offending vehicle '
f the deceased. This finding is '
not in dispute. Though :it ieg_contendedi that 'the.
fll
egligence was solely on the part er the driver of
the offending vehicle, *itheieT¢the taut} of the
claimants to prove that act by ercdecing material on
record and examinincwieye neiteeeaee; if available.
In view of the tact tfiet no material has been placed
on record ite "prove gebeclute rash and negligent
an
driving on the part cf the driver of the offendin
H'
F.5-
:3
vehicle, we do not find any such ground made eu
the appeal tc.Qrove the eheclete negligence e1 the
lpart'of*thewdriver ef the offending vehicle.
4'
Viaoil'l3$he"ilearned counsel for the appellants
--' contended. that the deceased was a businessman and
Hd'the~_eseeeement of his income by the Tribunal at
4iJRe;75eO0 per day is on lower eide= Apart from
R"=redistration certificate-Ex;-2 and licencefiEx.?3,
"nothing has been produced
regarding
§Ef:f'
deceased, Except interested version of ?.'u'u'.1, no
material is placed on record. In the absence of any
'iaterial, the Tribunalhas taken the incotne'.:"of¥.4the
deceased at Rs.'75-00 per day as the :.'_'wa's'_
carrying on some business,.....Th'ere*f.orVe;.'.1» there .
noting on record to consider ;"enjha«ncement"' :'cff::,the
compensation towards loss: denendenc-yr'
'F. The Tribunal has" notiuewarded"conapensation
for loss of love anédhi the deceased
left behind _:'¢*l.§i1f":'iit9' \t§""n:'inor children.
Taking into vasnect of the matter,
we deexnamount of Rs.15,000-00
for lose__ofilove'.antfaffection at Re.5,000-00 each
for apnelliant/cla:;in:an't:"Nos.2 to 4. In view of the
factjwthat uth-eAA'clai.1xr':ants are entitled to 80% of the
3J"=of cornbeinsation, they are entitled to
there is contributory negligence o
25
the Vpart.--c--:VE'lV the deceased i.e.; rider cf the rotor
u_cycle~~tcj.'rh extent of 20%.
---cw
The Tribunal has awarded compensation for
_,loss of estate, loss of consortium, funeral
expenses, etc. Hence we do not think that the ewe:
13..
of compensation by the Tribunal is unreasonable c
:3
other heads. In that View of the matter; we are of
In the circumstances, thémappeél.i§h&11¢fied'1hi
part. In addition to the §@m§éh$atioh"awaffiéd by
the Tribunal, the appeiiagtalcléimfihgsfléE%"éfititléd
10
ill
:3
gill
.3
O
I-
:3
(T
O
H':
5
Eu
3...:
to
-
(3
C3
C3 ‘ V
(D
.–.
I-
1′!’
I-
I-
‘.1.
‘.25
fl’
fl
Q»
an
fl!’
m
H?’
G’:
g:
L:
So £ar§.va’s,_f_:he1g11st:£1bu£’ién._._9f the compensation
is concerhéfi,r”fhé”ifiihdihjh of the Tribunal is
maintained;fg’M
….. .. Ski/– /
fudge
So’/~
.Ldge
” . r'{Sm~”~’–7