I
up
uni
an
I
EN THE ma}: comm OF I{ARNA'i'Al<ZA AT BANGALORE:
BA'I.'I31iD'1'H}S THE 12'"! my OF QELCEMBER
PRESENT V' V.
THE HON'BL.E MR.JUS:*10Em:gPA1: 1'
MD : .. . .
THE H€ZIN'BLE MR..;'u_sfIj:cBV" K1'Ij1.'AMfi§§f%§§; ..._VV
BETWEEN: V AV
1.S§§ANA;JU--,- __ *~::;,
W/O.LA<?EgHéL:%::A.Sg8:14, 4 .« .
At:}'E',"E3£:§ B_i}iE:'1"*38 *:':2=s,A * _ '
'}{QUSEH€:°LD«WQE?3K.K
2.Aa:;ss:LE§A«,. - V ._ .
SXOEL,§¥1'".£§,HgLAL;5;$A'Bl,
- ,z%<3E1.:}~''AL3_a13:;>:i3_=;'. _%§*':f}~'£S. .. APPELLANTS
1 {APFELASTS .2xAI'€B 3 ARE
~ .. mmcszzs .:§@3p,B¥ NEXT rrzzzzma
A ,a:P:s:m,AN*r;
g.a.i.,;L';g§§ R;'<f}.8EI-TENB Gqzw,
HQESPITAL, GOPALPURA,
.;:'.~;m $122053, mmagra 'I'C)WN,}
(BY SR1 SPOQRTHY HEGDE, Ami FDR SE': £}.P,NAGARAJU.,
i~':£W.}
' -/'
6 .
M
AND:
i.B.THEPFESW3M'f,
S/£}.B;HANUM£XPF'A,
AGED £xBC,3U'1' 68 YRS,
QWNER OF' THE BUS .
NRE:3wARa BUS,
Rf 0.VA1i'ALAKSHM}N§LAYA,
STADIUM ROAD, 13? CRO€5§%
CHi'E'RADUE2GA.
2.1V!/S.ORIENTAL ?NS.C(3.L'FE}.,
BY THE'. BREXEESH MANAGER, "-
SE19? SHERADA CCJMPLEX, ' J '
<#:9m«;sR'r'<: BUS STAND. ._
CHiTRA13URGA----ST'?'$O1,;" ; ':%'§<E:SPt:)NDENTS
{B'3?A'13Ei.'£2_ .z?5*R SR1 S.SRISHAELA, ADV,
90;? R--2;'_
, *¢a2*
fzfggis IS%ii?A"£$VEV'1LE;1,}'§' Via:-.:f~.fiS'~......._ArmRD E)'1'.5f8/2084 PASSED EN
Mi?C.NQ.--v1_ 2'5{Q§;vQN THE mg: 0? THE CIVIL JUDGE: {Sr.'£}n.} AND
<:}.;;;\};i----.ag é';EJ;;:ffL.V.iM.é%.{:'F, CHE'1'RAE?URCirA, PARTLY ALLOWING THE
--V cmfiez v'--. ?E';:"f:o¥€ ma COMPENSATEON AND SEEKING
H " .%' E:;sI:e£;§iNCEr§aENT Q?' <:0M?EN3AT:oN,
THIS z'3~.PPEAL BEiNC§ RESERVED A533 CQMENG CTN Ff)?
PRGNGUNCEMENT €39' JUEDGMENF TEES SAY, K.§~1'£%MANNA.J.,
BELEVERED THE FOLLQWENG; :1
4
¥,,..
ygw'
/-"
JUI)Gh{E~NT
The appctiiants/cla imaats, iegal
deceased Hialasabi, have co:33c:'"" up' " b j "
Chaflenging the quantum of comi5:fin.éé1fi€$n 1
learned Civil Judge (Sr. TVbiE§':}3i;t;I*ézi:iv11figa,
MVQN0. 12:33 12002 dazegi .313/2Q<i4.V._
2. Brief facts of =Cv_:1 19/12/2001 at
abaut 10.45 pm: in ftmat of K.SR'i"{3
Bus St'.-311d was crossing the
mad, ci1ixrTAr.%i;L'{3f No,¥{A--16--5427 drove it. ficm
Bangalofé féza$*s$: excess speed in a rash ans?
:t1s':g1'Vigéx"1"s':LA. }Z!3z3V3tCl¥.:§fl.'«}Qf' VV'#'13'i11Iv.3()'£,1¥Z fallowing the txaffic rules and
dasimd against the zitzceassd, consequentb; he
fiieiit whee} cf thc bus Ian {war his hfiad <:ausi::1g
spot<«deaf§}1. A
_ {§,"..-zixcimittédly Eh»:-2 appaflants are the Wife: and childmn of
_ «":ii:--.r¥_r;.§'::ca$€'d$ fiscxfzaxfiing ti} apgguttllants deceased was aged about
VA ycam and was ewncr of II),i1'.Automob:ile Spars: Parts; She?
a:£1d was awning Rs,6,00Q/- per month, that due tax the
untimely death 0!" tbs deccascd the: appefiantg have became
Qrphatz and have sustainefi 1'nrf:pa1'a.bl¢3 loss. }"I€nC€?3.. f}'1f;%'é"~,if'i16{i
ciaim pctifion befare the 'I'1"ibunaJ. claiming <:cm;g;_(j'i%:13:»s§g,::?;L::i§:;;::-v'__€)ff
Rs. 10 iakhsw
4. To prove thsir case, appeiiantilkkffjl '
as P.W.1 apart fmm cxaminigg Que L.
got marked éGC'LZII1CI3.tS Exs.P.1 0f the
respondents Exll}. 1 /' £t Vkvronsent.
5* After considefing placeé, before
it and after hea;:i1’3;;; _fhe é3:’g:;Im«én;:s:.é:>f”<:o;1;i«ssl far both parties,
Txibunal fpcitzition in part awarding
compétnséitioii of' with zintemst at 6% 13.3. from
the dagixav sf £236 £1316 sf depesit. Being not safisfied
. V Eompensafion awarded, the appellants
1iT1Ei;§3'e?;. this appeal sesldng enhancement mainly
an that Tribunal exfrtzd in discartjing the evidence
piaced <iv;1V__Ai"r:c(3rd. and taking monthly income 9f the cicccased
Rs.3,0€}{)/~ per monfix; that the amounts awamied
under varinug crther heads am can the Icwer side. Hence, this
' ."ap1D€-a1- =4? /«
6. Admittedly H.La§asabi disd in the mower i:rafi’1c
accident. It is not éisputed before us which EVCII Qfi:s.{§i=._wise
stands p3£'(}’V€d on the material evidence piaccd
the accident in qucstian iyccurrad due to ‘e1nV§d’–?.:2’1e’gi§gé;1:
driving of ms bus by its dxtiver. The’ éj13 i.5c’;
PAS infiicatt that the accident ,q;i1esfiozi”oc€$t1fivec§’;:duc to the
rash and negligent. ::i1’ivi3§ig,.¢o:£’ its ci1*itvrér.V Rcsp0ncient
No. 1 was the Gwnsz” and insurfir crfthc
bus on the date of accident. The
liability df’–1f€Sp0i’ia:it§f; t: NV5;;2’/V1:I1S1.1I’€I” to pay compfinsafian is
alsq ;§1Gi: in c1isp”m;f: [ V
. :’h%’Q:11y question Iaft to be agmwamd in this apps;-1}
is_, “W1;LAct§’.§¥§:é17,.bV_ti.zA¥§v’vébmpensafiou awaztlcd by the Tzéibunai 133 the
app%:’1lan.jis’ % 1§:$£er various Iuzaeis is just; and pmsper? or any
. V. ‘ ” ‘ -. : ‘”¢nl;;a31ce:22ient is requirczé?
Accerding ta appellazits, mat deceased was caiwying
..:_13:; business in tht: name and styie of D,P,Autcsm0bi}:: Spars
VV Parts and was eaznmg Rs.6,()OCfif–p.m, The documcnts piacfid
on rccorci clcariy (iiSCi(3S¥i that dcceascé was doing business in
autemebile spam parts in a rented pmmises, ‘TV §fIfe§§;2:Ji1?se,
appellants have not gsméuced fui} detaiis about I
the deceased and as ‘£0 his ea1″niz1gs;*~~ .;*{Qweye1j; V;V3vQi,3a’b.1eV ‘ j ‘
materials on recon} discloses his avbcafjeil a$’–3{h1¢;:~:i:1t%?sT.¢3:ri1¢211
in automobile spare parts. V» TI’Aif)i1}f131.VVTV(:{)I1′;<3£i(i€z'i1ijg ma?
material evidence placed, beforeV.i§:i;aé"–~;;0n1e 't0..fhe..:::0nc}us:£o11
that deceased must _p.1n. Admittedly,
as on the accidefgifi " years and the
accident Consisiexing the fact
that Ifiaiieeaillfid R9100/– per day at.
that the nature caf business
caxrietti “:31; by -‘J.1e”d5e.c~eased, we are of the opinien that the
« de§eé1:§eeE’.Li11::is£._have eerneé Rs.4,(}{.}0/ ~ p.333. Accordingiy, after
3?’–.£§I’ income inwards his personal expenses, less
of 70:’ the agpeiiants W<::z1}.d CQIII6 is Rs.32,000[– per
' censidefing age oféeceased as 42 at the time ef hie
V' death, by appiying the proper zzmitiplgier 'I4' the
gfipeflantfi are entitleé :9 Rs.4,*§~8,9flOI- (Rs.3;32,0{}9 x :4 m
R'3E4,48,0{}0/~} inwards loss csf dependency as against
Rs.3,36,_,QOO/ — awattled by the Tgjlfaunal.
'J . ;_4;.),»/""5
,_ 3
9. Fllffljifii”, we award R5.5€},000l– ffzfi
czmvenfioxzs heaés like ‘loss of consortium’, ‘Egg-$’s~..V0f:VA_}:3ve éndu
afiecfioa’, ‘loss of estate’ and t9Wa1ds4″‘f111 3;:2″a1’anci’ Qbvsasrggiifis’ as
against Rs.4~{},9{)(}/– awarded by f}1$é’.f}’1:*ii*;A.z111a,Z. _”;AThus
appellants am entitled to total ~, V’
16. Far the foregoivgg maV$bx1..§_;’ tiie.._app:§a1″‘i$”‘fiH0w€d in
part. The jucigmcnt VVa_Wé’rd; Tribunal is
hereby mfiéififidj to compensation
of Rs.4,98,€)QUf ‘i’1_1f,:éi_1″c:§,:;i at 6% p.a. fmm the
daft of £:i.4é”i”£”.\_’:3::.V’1′:srf.’p’.’.Eif,;-“iI.”lf:l’.1t. Respcnticnt No.3 is
given 4 wet-figs” zfiéjjgfléit ‘(ha aforesaid amount. The
“akeady V’ii’$}:V>=:<)Vsii:c::i would stand adjusisd. Raspondcnt
V. I'€ <::;:'}_ £o cost of Iitigatian thrcaugh out C<:n.msel"s fee: is
if certififié.
Sd/–
Iudge
Sd/-8*
Judge
*mvs