High Court Karnataka High Court

Chikkathayamma vs C.Mangala on 26 August, 2009

Karnataka High Court
Chikkathayamma vs C.Mangala on 26 August, 2009
Author: K.L.Manjunath & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED TI-HS THE 26TH my OF AUGUST, 2009 

PRESENT

THE HONBLE MRJUSTICE K.L.MANJUNATH  Z"  '  A

AND

THE HON'BLE MRSJUSTICE B1Q2(.N';aOARAjf§{IuA'~ 5' A

M.F.A.NO.99'SC.il"i'2oo6'" V
BETWEEN: A 1'

CHIKKATHAYAMMA    _  
W/O. KEMPEGOWOASAGED AB'OUT*'~4_S'YEARs,
R/AT NO 25S,v..1o'm   '
   
MANDYA '     '
MANDYA D'..ISTRI'CT._  5_  *

V ...APPELLANT
{By SMTE' BHUSr§ANi';_OKUM_AR,' ADV.)



     ~~~~~ 

 W/GOA' C PUTTASWAMY
 ' 'AGED .ABOUT 40 YEARS
 NAG1a1,1r¢GF;SHwARA MOTOR SERVICE,
. 3RD CROSS, SUBHASHNAGAR.
VMANDYA CITY

 S 'I'Iz-IEIBRANCH MANAGER

» V «NATIONAL INSURANCE CO LTD,
 13.3. NO 54, V.V. ROAD

MANDYA
. .. RESPONDENTS

TI-IIS MFA FILED U / S. 173(1) OF MV ACT AGAINST
THE JUDGMENT AND AWARD DATED 15/ 4/ 2006 PASSED
IN MVC NO. 1454/05 ON THE FILE OF THE ADDLDISTRICT
81 MACT H MANDYA, PARTLY ALLOWING THE CLAIM

,4.



PETITION FOR COMPENSATION AND SEEKING
ENHANCEMENT OF' COMPENSATION. 

This MFA coming on for ORDERS on thi.Vs"'.4

NAGARATHNA J, delivered the following-

JUDGMENT

Though the matter is postedl’1’fo19..’,Aorders;

finally.

2. This appeal is filed one Asha seeking
enhancement of pclomperlsatiorl her death by
challenging j_. “the 5lT:.’ .._;’1logy;-11,: illhxrard passed in

Mvc.Nq..14t54~,’.:;’oos_c1atc¢1 by MACT, Mangalore.

3. The ‘1*e_levar1t fa’ots.– case are that on 17.10.2003

the deceased Ashauras going in a motor cycle bearing No.KA–

_fifro_rn Mandya towards Gulikoppal as a pillion

theyewere near Chikka Mandya. a bus bearmg

No.KA–2__140§}57 came in a rash and negligent manner and

:”‘dAasphed*a:gair1st the motorcycle. As a result, she fell down

0’ and sustained grievous injuries and she was shifted to

3./«’~%é1ndya General Hospital, Mandya where she d1ed. Imually

her parents filed the claim petition seeking compensation on

account of her death. 1%
/.

4. After service of notice from the Tribunal, respondent
No.2 appeared and contested the matter. Based on the

evidence produced, the Tribunal awarded cornpensation» of

Rs.1,64,000/- with interest at 8% p.a from

petition till realization. Subsequent to the displofsalfo:ffi’thefts M

claim petition the father of the decea’s’eti«wh*o

No. 1 died and thereafter the mother of the decleaseid

this appeal seeking enhancerneritvppof_cornpei:isation.V”‘~,””

5. We have heard the appellant
and learned couns-§el.__for :.he”re§épo_naf¢n;, .. ” if

6. Itfis V’ of the appellant that in the

instant casethe deceased aged 28 years and her mother

was 48 yearsat the time of filing of the claim petition.

..deceaSe-rihevas working in a printing press and was

la Rs.4:OO0/-p.in. However, the Tribunal

V . has the notional income at Rs.2000/- which is

.rnea.ger. “$he further submits that the award made on the

e._ccnVentional heads are also on the lower side and therefore

appeal be allowed by enhancing compensation.

fie.

7. Having heard the counsel and on perusal of the
material on record, it is evident that the deceased was not

married and she was working in a printing press and though

her income was stated to be Rs.4000/–p.m, there

corroborative evidence in that regard. However, we xthatj’ it

the Tribunal has assessed the notional’ inconie at V

p.m which is on the lower side. We therefore.._.as,sess.:the’3

notional income at Rs.3000/ lconsidgerfingi ‘fact °

that she was not married, 50% .is–.deducted*vtowa§1*ds her
personal expenses and “4’lteepirigE*»igI71 ‘the age of the

mother as 48 years the that would be

applicablemlisi’ ejorfipensétibfi of Rs. 2.34.000/– is
awardedxg in a sum of Rs.30.000/~ is

awarded towards. conventional heads. thereby making the

“V”«..tAota-lid’ €;o:Iripensation~—-«’V at Rs.2,64,000/– instead of

;:awarded by the Tribunal. The enhanced

cornpensatiioiri shall carry interest at the rate 6% p.a from the

‘gudate ofpetition till realization.

‘ 8.; Out of the enhanced compensation 60% of the same.

it “along with interest accrued thereon shall be put in a Fixed

Deposit in any Nationalized Bank for an initial period of five

years and the appellant shall be entitled to draw periodical

/E…