High Court Karnataka High Court

Karnataka State Road Transport … vs Smt Sujatha W/O H D Parashurama on 27 August, 2010

Karnataka High Court
Karnataka State Road Transport … vs Smt Sujatha W/O H D Parashurama on 27 August, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS TI-IE 27'rH DAY or AUGUST. 2010
BEFORE 

THE HON' BLE MR. JUSTICE B.sREEN1"vAsE~" 

Miscellaneous First Appeal No. 2006 OF    ~ 

C 

Miscellaneous First Appeal     

In MFA. 2006[O8

Between

1. Karnataka State Road  *   
Transport.CorporatiQn Lt:i;'»,'_ "
Shanthjenageiz', V_     
Bangalcre   A _  . V
Reptd. Bygi_t's Mazie;gi.;ig. Dirtzzctor

V %  Appellant
(Bgsrj. NgS1§j?:gti1§ LeAdv.)

   :__Su}.atha..4 ____ ..

 " --W_/_0. _'t'1,i Parashurama,
 'Age?  yvsars,
 Occi 'H_ousewife.

 2. Sevimya,
A.  D/"0 Sujatha,

 'Age: 23 years,
"Occ: Ni}

Both are R/0 Hanakere Village,
Taluk and District Mandya.

%"



3. H. D. Parashurama,

S / 0 Papayya,

Aged 49 years,

Gee: Business,

R/ at. Hanakere Village, Dudcia I-Iobli,
Taiuk and District Mandya.

(By Sri. G M Ananda andVB. 1:4."    
Advs. for C/R1,, ' "  " i

_5 ".'."."E"i,€'_:vsfv)"t"iIv1"ti_.,e1*v.-ts' " . V

Notice not ordei*eti~..is respect --5R.3) r  L'

This MFA is filed U/s,i1,73{1}-of MVAPI against the
judgment and aWaI'd4"date.d I_7§'OS,20.07 passed in MVC
No.31'?/2006 on the 7fi?'e:? oi] -,V%Member, MACT,
Srirangapatna, AWa;:ding__  a""3 Vcojvmpensation of

Rs.5,00,000_/.--_wi_th jEnte1'*e.st.,@'~.69/9,  from the date of

petition ti1i%3ep}:i~si.t..,  

In   
Between . it   
1. siitttjstuiathiatt .  

_ W/ 0}' 1-1'; D,',~Pai*_asii:1,1rama,
V,  Aged abmzt 38 years.

 V' --  H,  Parashurama,
  Ageciabbut 22 years,

"are R/(). I-Ianakere Viiiage,
Mandya Taluk.

 Present R/0.
Arakere Village,
Srirangapata.
.. . Appellants
(By Sri. G. M. Amanda and B. L. Asha, Advs.)

%/



1. Divisional Controller
K.S.R.'i'.C.,
K. H. fiouble Road,
Shanthinagar,
Bangalore.

2. H D Parashurama
S/O. Papaiah,
R/at. Hanakere Village.
Dudda I-Iobli, " 
Manclya Taluk.

V _ ..l'"Respondents

(By Sri. N B   'nl\".{_~._.2¥.served)

This P'flF.m:E'~:"i.S fil--ed={'U7S'"lE7l3('l).._.of MV Act, against
the judgemeiat1"an;_:1'awardd'at--e'd V_17.09.2O0'7 passed in
MVC No.3.1V7l,/ 2:006 'on"t'ne "file of 'Member, Addl. MACT.
Sriran"gapat'na, "*fgzat*tly '=allo'Win--g" the claim petition for
compensa.tiVor1.' _ it '   . _ .1'-.eek1'ng enhancement of
compensation?    l

_ _ Thes~ep"appVealsll Coming on for Hearing, this day,
 Court, deliivperedv the following:
J U D G M E N T

Z “lAs.’these two appeals are arising out of a common

2 judgment and award of the Tribunal, they are heard

disposed of by this common judgment, with the

consent of learned Counsel appearing for the parties.

%/

3. For the sake of convenience parties are referred to
as they are referred to in the claim petition before the

Tribunal.

4. Brief facts of the case are: 9

That on 15-2-06, when the

motor bike bearing registratiori

with his friend Nagendra_…?as__ pi1.1io171:V_’Arpi_der from
Kailahalli side .oi91t_i\’/V:I.'(3_iroad, Mandya.
near bus bearing
registration in a rash and
negligent their vehicle. As a
resuIt’,_phe_ and later succumbed to

the injuries. inother and sister filed a claim petition

MACT;—Si*irangapatna, seeking compensation

/–. The Tribunal by impugned judgment

has awarded compensation of Rs.5,00,000/–

with”,i;fi1terest at)_ 6% p.a. Aggrieved by the quantum of

‘coniipensation awarded by the Tribunal the claimant is

___?in appeal seeking enhancement of compensation.

Sir

5. As there is no dispute regarding the death of the
deceased Vishwas in a motor road accident,..___and
iiabiiity of the insurer of the bus, only point”
for my consideration in the appeal is: A it it it V .

Whether the .

compensation awarded by: th.1eTI”ri’nuna1′ is
just and proper or does ‘xjt call for ‘- ‘
enhancement? ‘ ” V =

6. After hearing the”p«iearned forithe parties
and perusing the award_ I am of the
View that the Tribunal is
not just and iourer side and therefore
it is deserxpred

7. The rdeceased;Vish}vas was aged about 22 years at

the«§ti’rn’e of in the accident, as evident from

» the_Vpo.st«.n*iortem report ~– Ex.P.4 and SSLC marks card —

‘ who are his mother and sister in

support.’ their contention that the deceased was

studying in fine} J.O.C. at C.P.C. Polytechnic College,

Charmapatna and aiso working as a part time

Computer operator in Guru Wine stores, Mandya and

%’

earning Rs.5,000/– per month, have examined the first
claimant as P.W.i. They also produced ‘Prashasti’

certificate -~« Ex.P.7 issued by Navodaya

school, Srirangapatna, deceased secured award = in

science exhibition conducted” Mat” « Governrrie_nt”‘5Pre.–

University College, Srirangapatna;

Ex.P.8 which reveals, he””1<1as been._V.av.n;..rd'ed'VV"secondV

piace in volleyball spomsis"'¢pfm1ju§tea airing 2004-05
issued by Goyernment'C"PolytechnicJfchtannapatna and

SSLC he has secured

66.40% i11V.S$f{;C.

V and I I disclose that he is
studying iny”~«’.Engineering. Ex.– P.12 salary
certificate Guru Enterprises, Mandya,

disgcioses was yvorking as a part time computer

drawing salary of Rs.5,000/– per month.

of Sri. Guru Enterprises was examined

as Considering he is a bright student and also

having. talent in sports and studying in final year

‘”‘~:f)ip1oma and working as part time Computer Operator

H in Guru Enterprises, his income could be easily

Q95

assessed at Rs.4,500/~ per month. Claimants are his

mother and married sister.

8. Subsequent to the tiling of the claim

father of the deceased who was arrayed as

to the claim petition. passed away; ‘-Tthe’._on_VV1# if

is his mother. 50% of his incoine’-has

towards his personal expenses. Mother ‘wast aged’

between 37 to 40 years. Multiplierljapplicabie ‘to her age
group is ’15’ as per Court in the

case of §Tl’ierefor_e.,_l_ofss of dependency

works outtolRsi%3;.e05;jQ0O/’–“”*{Rs§.4,500/– 2: 50/100 x 12
x 15]:V_and ‘ as against Rs.4,8-0.060/–

awarded the

D:eceased”‘a;..t.e1* sustaining injury was shifted to

Bangalore. where he succumbed to

‘the after two days. Therefore, a sum of

Rs.10,lO0O/~ is awarded towards medical and incidental

” « . V’ expenses.

Ei

10. Rs. 10,000/– awarded by the Tribuna} towards loss
to estate and Rs.10,000/– awarded towards

transportation of dead body and funeral

just and proper and they do not

enhancement.

11. In addition to that, a

awarded towards love and affec,tion o-f_the. it

12. Thus the c1airnants,Aaree.entitled fame following
compensation:

1. Loss’ ;depe_nden.ey’«..x”‘b~1 it ” Rs. 4.05000/–

2. Mea,a¢g1idA3ai1d ;1gcide.;:;;i
‘ ” _eXpenses=__°-._t” ‘ Rs. 10,000/–

31’ Loss Rs. 10,000/–

.’__I’ranspo-rtation of dead body
‘ arrd Funeral expenses Rs. 10,000/–

affection Rs. 10,000/-

Total Rs.4.45,000/~

r Accordingly both the appeals are allowed in part

and the judgment and award of the Tribunal is modified

to the extent stated herein above.

3/

14. The claimants are entitled to a total compensation
of Rs.4,45,000/– as against Rs.5,00,000/– awarded by
the Tribunal, and compensation awarded the

Tribunal is reduced by a sum of Rs.55,000/

15. Out of the compensation arriount’;

a sum of Rs.3,00,000/–

amount is ordered to be inve’sted iii in “name of ‘ i

the first claimant, who is the’ of the-‘deceased, in
any nationalised/schedule-., -La period of 9

years, renewab_}e. once years,’ arid she is permitted

to 3f:.the”–l:> ‘interest. periodically for her
maintenance: of the remaining amount
Rs.’4$rh;000/– is ordered to be released

}*fa§.riour of the-e1.aimants No.1 and 2 respectively.

as to costs.

Sci?/4
Fudge

dsprsngcn/_