High Court Karnataka High Court

Indira Devi W/O Late Ramakrishna vs Aijaz Ahmed S/O Mohammed Peer on 16 July, 2008

Karnataka High Court
Indira Devi W/O Late Ramakrishna vs Aijaz Ahmed S/O Mohammed Peer on 16 July, 2008
Author: K.L.Manjunath & B.V.Nagarathna
MF'A.No. 5061 .2002

.. 1 ..
IN THE HEGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 16'?" DAY OF JULY, 2003
PRESENT
THE HON'BLE MR.JUS'I'ICE K.L.MANJt;E*;A'i*;¥i%;'-Vi.'
AND :   _
THE HONBLE MRS.JUS1'IC3E»!3.AV.£§Af}A#§}?y+fi?iA  

M.E.A.No.5fi§"\.:*."',   

BETWEEH:

1

INBIRA DEVI W/0 L.ATE RAM_AKRlSH.NA 
AGED 46 YEARS  ' , V  " "
R/AT N-3.652, 'sow;-21 S.%HANKAR'NILAYA
DODDANEKUNDI; MA[RA*rHA_HAL:.I'_'_P 0
BANGALORE S6603? *    " 

2  R i}S:~'s?AE_Ar§i DfO__LATE RAMAKRISHNA
 ACrED_29_¥.EARS.__ "

'R/'Air N€).6-S2. G{_)V."RI SI-IANKAR NILAYA

DODDANEKiIN£)I; MARATHAHALLI P 0

» _ BANCEALGRE 560 037

'AGANGABfV{"AI§AN s/0 LATE RAMAKRISHNA
 'A-G339 27 YEARS
'=Rf.A'F.N,O.652, GOWR1 SHANKAR NILAYA

 D_0D'}:)ANEKUNDI, MARATHAHALLI P 0

 EAEGALORE 560 037

' 'IASHARANI 1:)/0 LATE RAMAKRISHNA
AGED 25 YEARS

R/AT NO.652, GOWRI SHANKAR NILAYA
DOBDANEKUNDI, MARATHAHALLI P O
BANGALORE 560 037

. . APPELLANTS

(By Sri: B M ADIGA 8:; T P SRINIVASA, ADV.)



MFA. NC}. 5061 . 2002

1 AIJAZ AHMED S/O MOI-LAMMED PEER "  '
MAJOR, No.19, 2ND CROSS   
MARAPPA GARDEN, J.C.NAGAR_'_  "
BANGALORE-560 O06 : * ._ ~

2 THE ORIENTAL lNSURA_NCE'(i10'--LTD   ~ =
No.44/45,130 COMPLEX *  '
RESIDENCY ROAD caress'.
BANGALORE560 025  

3 SATISH BABU  _    
MAJOR, s/o.v.KRzsHn;A'p'PA...   "
RIAT CHANNASAN»DRA'-.«  
SUBRAMA§iYAPURA;..P Q   AV 
BAN'GA,LC?i?ME * I k «-  M 

  1111  %  V $  L;. RESPONDENTS
(By7szi:_ :2  ADV. FOR R2, R1 815 R3 SERVED)

  TH:s'%--M1'«*AV F'I_LED {ifs 173(1) or MV ACT AGAINST THE
._;m:>eMr:N'r~ Am) AWARD DATED: 21.11.01 passms IN

  34683.9? on THE FILE OF V ADDLJUDGE,

V «._wm.crf, _C:<;}URT or SMALL CAUSES, MAYOHALL UNYI',
 BANGALORE, PARTLY ALLOWiNG THE CLAIM PETITION
. VFQR-V EQMFENSATION AND SEEKING ENHANCEMENT OF'
1 COMPEISESETION.

" ..  MFA coming on for QR-DERS on this day,

 .% _ %NA(;_Ar2A*rHNA -J, delivered the following-

JUDGMENT

….._……………………………….._…………_……

Though this matter is posted for Orders’, it is hcaxd
finally with the consent of the counsel. Being aggnbved by

the Judgment and awanrl passed by the MACI’, Bangalore,

W

MFA.No. 5061 . 2002

4. On the above pleadings the Tribunal . fi1_e

following issues:

1. Wheiher the pefitiofué-r._ promzs ” «.iha’i~ =
K.Ramakn’sfma died in the, motor-o’ ao;:’den’i ti2§1i__ .
oocurned on 5.10.1997_ai about i().30a.m on ‘
Road near ATR Complex;-Bangalore whflé Ifxeyiasl
riding his soooterN0.CT£§ 2229? = V * ‘V

2. fimher proves
that the above said due to the
rash and negtigeni wifving of foiviirser of the van
N0.KA-04671 0.? _ ‘ ” L *

proves
that the-..aE3’c*ér’;_o solely due
to ihe’v~..ra.égIig”enoe£_of “fine of the scooter

‘No. gm: 2229?

_ _ pétiiioner is enzmed to the
co:1q3ensafiorg »_:j’=–_so ‘to what amount and from

award or order?

1 of the clazimanifs caso Pwzl and 2 were

Exs.P1 to P8 were produced, While no

AA cvi<.ie::.t£:e was let in on behalf of the respondents. The

awarded compensation of Rs.3,00,000]– with

interest at 9°26 13.21 from the date of petition till its realization.

Being agg-ievcd by the said Judgment and Award the

claimants have prcfexred this appeal.

%

MFA.No.5e61.2ee2

…§..

6. We have heard the learned counsel for the apfiéilants

and the learned counsel for the xespondt;;f1t,*

company.

7. It is submitted by the thg

the Tribunal was not right

of Rs.2,60,00()/ – on ..(1epexideni§y. It is his
contention thatjn o1t1g:1_*:_£c§ of the deceased.

Ex.P7-the  the Tribunal did
not    absence of any other
   fixed the minimum

wag<;§'df.'_thu rate of Rs.55]- per day as in
mg ye.§I<–.. into consideration a sum of

deducting 1/3"' of the same and by

' 13, granted Rs.2,60,000/ – on the head of

" r which is inadequate and therefom, it

xérzhancement at the hands of this_ court. He has

~ ,g1so"V~;$mduced additional documents which is the salaiy

fiatecd 20.2.2002 to contend that sum of

1 123.6, 150/ – was being drawn by him as monthly salary as on

the date of his death.

ME’A.1’~§0. 5{361.2002

awarded by the Tribunal. The award of compensation of

Rs.30,000/~ on the other heads is left undistt1rb;;d_, * %. K

10. Hence the total compcnséfioa. A_ Bis ‘

Rs.6,54,000/ -. The e;nh,aJ£(,~¢:;_c1:: = A’ ‘ ‘ «. V’

Rs.3,54,000/ — shall cany inVter§$*t_at thé

date of petition til} :;~m; the’
compensation Rs. ‘? L. ixltflmst
shall be dspositgfi for a period of 5
years in y}:.§:*- 555: M% and balance
€516 appeliants 2 to 4.

allowadn part without

any ordérV-agstp .–

_____
Judge

sd/-‘a__
Iudga