1:: THE HIGH coax': or KARwATAKgi---- "' '
cmcxrrr BENCH AT Dflfifiwfifi " " 57" V
DATED THIS TI-{E am ms? die' §I".1'_1§;fi7C}&'i*,.'2'€):fi'3 '
?REsEHT %
Trim HOWBLE MR.
THE §iGH'B};E Mg,111isr1§:E;':V»$1§GARAJ
f'%%m;m..n%¢.555$:é;Q¢4t;:;~.é.?
V mv.;'en-A:r:e..§_9ao{:;co'4 'mm
an m.F,A.ua.55$5'}"éé~§43 " E
Between: "
1. The Manager,
KSRTC, Cezztral .C}'fi'1c's;~.:, '
V ;oa-bis: Réad,
" " E-»:%ii'g£%30rev, """ "
L "TIf1€"Z Tffiveggxiiff Managing fiimctor,
. Ii2'Larri;¢=:}'V'i'z1su1:'eii;<:e Fund,
E-{S§¥2"¥'C, §<;'£?i_ Uoublc Raad,
Siiantkzihgrgar,
Bangalore. APPELLANTS
Sififiavi 85 Shivakamar Assts ant}
' _ axiflavi VJ-iosmani, Advs)
1" « ' "}.--«. Smt. Basalingavva,
W] 0 Laxman Adagimazfi,
Aged abaut 28 yams,
% -gm
Housewife,
R] 0 Maradi Shivapur,
'I'a1.Gkak E)is.t:Bs},aum.
2. Ba.sava3raj,
S/0 Laxman Adagimani,
ikgeeti about 12 years,
Student,
3. Ningavva,
13/ 0 Laxman Adagimani,
Aged about 8 years,
Minor,
Responéents 2 and
Hence 3E.'€i§3I"t3S€f11'Ed by their moéhgsr M --
Regpendent No.1 I}€f€i:I}." _ 1 '
4. Smt LaXfi1a.V 2!a, V' _ _
W /'0':V_Shiv&ray'"a;;pa' AdLag §ma;r1i,
Aged ahcnzt 46 yeéLrsT,'
Housew=ifi':,~~ .
R/ 0 Mafédi fihivapuz', "
'fg1§ Gokak, é'is§_!::VB€1ga§um.
« £}_;1.rgappa Pujeri,
' Sir:§:£:v.V(:ié:t;%;z-*;s'c::..i represented by his LR
SA. " 1%?/o Ningappa Pujerri,
Niajar,' i~§Q:'1se°wifey
. V Rf ::,5Tt:1agina11atti3
AA Ta3:(§cv.}i:ak, BiS'f;Be1gaum.
A * Néfional insurance Ca, Lixi,
Bus Stand Raazi,
Gekak, I3:isi::Beiga1.1m. RESFOHDENT3
jjfiy Sri.M.€2..Mastiho1i, Adv fax
Srixfmash R..IVia}.imath, Adv for R1,
R2 and R3 minors,
. 3"§}3&ig?=s'3V&s~-
R4 sd,
Sri. Parvez Santhosh Assts for R5 (A),
Srivishwarzath Sfihettar, Adv_fnr,_ii6} H '
This appea} is ftieé 11/3 173 (_?_) '--of T'-the
judgment and awaré dated _{}6.C35'.V2Oi3.;4 paS'$$€i' " IVEVC
No.1%/ 1998 on the fiiez of the '~(3ivi1 ;_:}.udg:;t: (Sr. i"T;f12--;§.,m '£;}0kak~,
awarcling compensation of Rs.3,49;5Gu'}/ ~ wifIi1.._i;1t;e*.1*est3.f.§1t 796 93.
an nm*.A.xe.5oooi2oo4; A V ' V
Between:
E4 Smt:.Basaiing:iWa, H V .. . _ ._
w/o Lamas Agzagmmi. %
Aged Efi:)(1_3=i;1't.".'».."'»..§_3«:§'?ff.-3-.' ~_'"SV, ' V
Occ:Ha1i:3:h:)_1ci W<:$i'k,, ._
R/9 VMaradi.VSIiii:f:§}urzV
Tal. '§3i$t:B$:1a'Lui1:.. _ -
2. Basa§a1a§A V x v_ ~
S / 0 VAda_gi1na;fl;i,]
R651, W10» " 'V V I
V Lalxnlémvifidagixnani,
Agad"ab'('fi§1i "V; yams,
._ Rgtst "~'vdi:w;_ V.
A}:3p€}}gai1t i;%'Ios. 2 and 3 am minors 311d
, hemie firpmsented by their mother
AA Appeflant No.1 herein. APi'I}LL.é..1iI'i'S
V.8i:*i.;!§';£3§<3.R§as'tiho1i, Adv for
_ S'.a;i.Umesh Rmfialimath, Adv)
14, The Managing Dnwctor,
KSRTC, ¥-{H Doublé Read,
("""*{.\'~"""/'
Shalifff Nagar,
Bangalcre.
2, The Sepmfy Managing §')iI'€CfOI'?
Internal Ir1sura11ce Fund,
KSRTC, KH IZ}o11'i)1e Ric:-ad,
Shanfiflinagar,
Bangalore.
3, Ningapfpa Durgappa PI,1}€ri, .
Agtfz: Major, Occ:Busi11¢s-S, V V
R/0 'i'6:11Lgi11.a}1atti,
Since (i€C€€?iS€:i:Iv'1'£f';§}I'6f3éIZfi€tC:1V::bf ~ 2 a
3A. Laxmavvg; W]
Major, ()£:§:;H}:)i;3eii{m1r1 'W{)371{,"~
R/o5Fe1?$giiiaha't§i_,V._ ' " ~
Tal: Gokak; ~ L'i_s§: Eeganzfi.
4. Nafienal I-nguraipfe.C0..__,"i,:t(E'.S
Bus Stsi:;ci*'Roai;!, " A V .
Gokak, Dig t: }3e1gaun1. ' "
its ...RE3POKBENT$
shivakumax Aasts, Ad"-as for R1 anfi R2,
L R3&~Hc~£f.ieé'~Vs1isyensed with,
$t§,._Vish!@&'§tna1fih*'"S,8hei:ta.t, Adv for R4)
'}§"hi$ is filad ujs 1743 {1} sf {ha IVEV fiat. a.ga.i31.s€ the
_ ji,x§§igra;ent.. and awazzti £1ated 66.85.2084 pas-86:6; in MVC
" " 'i*JoI 1A9€:'z/ 19538 :31: the file of fhii'. Civii Jucige (Sr. £511.} 3:. Adzii. ivifiifi',
~pa1"t1y ailowing tile daim getifion far Compengaticrn and
${f:ékfi1g ..e:1111a11{:a&en1: 01" camp-ansation.
Thasa apgeals commg on far hearing, t§hi$ flay, Araii
'Ragaraj. 3., daliverad the following:
,-~...~.:""~"-x.......
JUDGMENT
‘These M’F.A.Ngs.:35ES5/04 an.d:7’;5 f<:C*'<;',*g}4 ::avé_': frfism 7.
1113 same jucigment and awarci dated
N0.196]1998 on the fiie: of th:e"'1f;§§;"ned axfi
Add}. MACT, Gcskak, %:s t?t1e" 'NE.AC'7l" far
short}. 1\éZ.F.A.No.ES;:"S55f chaliengiag
the cormfcIaima:1*£ Nos.4 and 55 Dufing the
pé:std:a:1i_-_:.}; petiiicn, {E16 E35″ z’r2spc.:)n,den”!:. Sh.iva;t’ay’appa
Z .%dagi2}i:311i,V.__'”fat;%A§Ef of the: écgtétased ciiefi Thaztfora, he is new
“”‘T: . “;i,*§i’§;{‘l§S€:{1’3Zi%Z;1(“§..~§§}’ the 4th I’esp0ndant–Smt.L3xmavva§, the mether csf
& “t?:1 :é –d7ece_:éis€d in this appeal.
r-f'”‘-»–\_.–
2. M.r2.;:.rm50(;0;2094 is mad $33; 1:11: ciaimmixs’
case seeking enhanc:e:ment of the con:13;}¢I1sati'<§i:' "si_c;ax ‘anti. 23$-:o’éic: 1
Rs.3,49,5f){)/– awazwsied in their favofiiy
8, We have .h€«:ard the argu::éen:1§é:V.Qf’1ez:13;-;;.§:€i*.g:c§v§,11;;*2éi”é;}§pea.ri1ig
for both the parties .b:3th’:_”a’;§’;:1§a}S «find Vpvjeruseé the
impugned judgment and aiv.-ar:’:§ 3§3sé{d_’£.h;ér material on recorci.
4. As in the extéigfef’ ngkfsglégcfizé’c§§1 if1e..;2:e§:’t 01″ the drivctr of the
KSRTC bus :;e.’uma: appeazing ibr t.h:3
appefla:3;:;Vf%iA$TR’i'{%§V5»§:1 contemied that the very
$31335 §Vit::1:or«. ~{‘:E2_a_1Tms’ Tributzal ciisposad of
M.v,c:.No_.114%;’-$93pp. £3=_1§t”:»’é:2r;>02 that was fiieed 335; one ef the
“tat: Sa:i%;I””acCéden.t I’E5C(}I’dIiIlg its fmziing that the
1%:2LSg;%.rV=,«fit1′.ix.{e”v<ié_'1'i~:.:z" e~,-*i%.:§;Vcf the KSRTC bus bearizmg registration No,§{A–
31~P'~34§ ai1§§'j__tE§a jfifip healing registratiofl Na.i{A~24–M«~2'?i§8
' Ware equaiigi réspanaibie for £)C{?1;2I'I'f:TE1{3€t 01° the said acciéeatxt and
éhafefarg '£36 :fi1::.d:Eng recorded by the MAC? in tha present case in
196/ 1998 that the éztivar of the KSRTC bus alone was
"~f:<élgLiig€:1: in ca11$;i11g the said accident cannet be stzstaizled in law.
a HE? .fm1:1fxe::" c:3I;t.emir:t<;i that tbs f:{11<:1i.ngS recorded in
(_,,__,_,_$"$r~–.–'f…'-
M.V.CZ,Noa 114/ IQQS as tax the extent sf :1egIig£:1’1:::e_.A’:.§;:*1_t;’,1*:A;V»é
the dzévers :31″ bag}: the said ve§1icJ§e&-s,__lizas*'”é£f1f;2{§fs§.€f§V”
inasmuch as $116 insurer of ‘ééie said xfr.?,i1i<:;li3A..=§131i2s3}§%* th:=:V?xEVtz&;1ti€i}m§3J
Insuragce Cnmpziny Limited =.x:h:i:_j:.h is".ms.peiéV§£eVzi:1«–V…§§016 ilk.'
Es:§.P'yA.N0g$E$5:3[2{){)4 [has; :10: ch0f_%éi:z.V.V§ile' épgafiai agaismt
the judgznexzt and avmxd 3E2} 'C333 challezlging tha
carrecmess of the f1m:ii:1gs driver 01" 6716
said jeep also of 50°/E) towaxfis
occurrence of tim s3.ik_i ao%}id¢ii£.f- ¢_
:3. That ifact. recolfled its finding ix).
MV.C.Ns3. 1 t§i’a.t.if1t:– ofboth the said vehicies were
Equally :’jtés;’pQnsibié thé occurrence ef 113$ accidtznt was not
insumr 0f the said jeep by filing any appaai
agé1;’i:’};s’t.T’:§1#E: j1.i;t§gi*nm1t and award is not disyuted. Themfora,
We are czf th_€:’ ‘epinimz that the Mféfif? committad; serious exfrm’ in
~ .fj;’v:*::’:§:t::»s.2″cA’l;’31g £15, ‘fmdmg in the insfazfi ;M.’V.(fi,No,1€95/1998,wi1ich
‘ts: dispased 9}?” subseqmant to the dispose} of tha ether
H ‘c%fée __€M,V.C3,No.}i4f19§8),that the érréver 0f the KSRTC was
A».s§él’€.iy msponsibie for the 0€3Cu.”£’.E”€nC€ 0f the accident, Tilfiifffilfi,
this fixnziirzg the impugned fiztrigfment dsgmsvess is be set asiiie,
,.._r—~–*~/’
8
holding that the cifivars of bath the: said vehicies were eqtzaiiy
respmmihie £231′ the eccizrrence of the said accisient.
5. S9 far as the quaritum of c?0mpe1’1satio11 awarc1€d.’E;§{ the
MAST in It/’i’V.C–.No. 196/19’E§8 is (T’X)1}.C6I’I1€(i, thtt 1C3f§§}§3’ifi:ViCfé1€:’.Vt§i3
Tribunal committed ermr in taking the ‘§:1c¢§fi:e’ of ¢:i;:c§::if§’£taiA Véi€7._
R580] — yer day while determmfiig 103$” de;iez;1d’£{ii{:§;s= {hr the” V
family of the claimants,
7, Per c<:5¥1fi~a_§ Vc_::011_:;¥i3::'I..–~appea1iI1g for the appellants in
the Oflilfffi' _appéa'i..{ ()4) while conceciing the above
:_.:§:;-zgtentifiiaiz tha 15$'? "»3£i COi11'.1S€1 for the app$}1a:r.1.t.–}{.8R'£"i3 in
as to negligence 01' drivers of both the
V v€h.ic1%:.s iii ::afi$5:3g.?'t}1e accident, as ti) the income ff:he dacsasad,
siivrqrigi}-‘ ;§o;1i:<:I1fiifid that filfi deceasaé was {icing milk venciing and
g.-r~;'-:"'€'/5'5'-1'-'°'%r$
Seflmg Eutzer and 'f1h.€I'8fGT€ the Eribunal committed error in
I» saizi amount of Rs.80/ — 0115* as the daiiy income ef the
dézfitééaéed, on the other hand, the MAC'? ought to have taken
fiiinimum of Rs. 1513/ — as the ciaily incoma of the deceased.
"____{"\a-Wu…»-h-I
8. It is not in ciispmze that the said accident OCC11I’t’8d “in the
year 1998. Having regard to the fact that the i11§;::<.;v_'143."1ge V'–»:v§if..V'1f;s.'?1V<:*
decsased was the only saurce of hvafihood tat;
consistsd of himself, his parfznts, his wj’ié:” a:1d two mi1f1:3t_Ch§Eti1Wé’1%:,
we are of the Considered opiflion that
taken the daily :i11C0m.e of the f3_s.’1TEf)T{}’f:~V”}f§é’I”déiy. Ii’?!
the: income is taken at that 1’€’:1¥C€V?,…f..3.VjV#_=;..ga~’1’i-J,,”1:”l»15:2m§h’i{3_CQfl:{§:3’§ comes to
Rs.35,0(>0/- (Rs¢}.Qi3X3ax1’2}~j .,1’fL__:?~g’;;:;:”‘–=;g;._fhg this amomn: is
dc:’:d.:1Ct€z:i towards gersmzaiiA{~§X}>e§iséS.§}f_th;é_ déiiéésed, the annuési
1033 of of the deceased (tomes to
Rs.24,{}C30/ –.A chos€z1 the mu1£ip1i€1’oi’ 16 in
View cafflié’ fact that. dekzeased was aged about 36 yaa1’$ as on
dafiéi “égath. Thereibre, if the annuai ziepenziaxzcy of
xfiulfiylied by 15, tbs: tats} 10555 of dependsncy
‘ ‘c*.::31r3;1e$ 43:) R§;;;3,$?’+i;{}G{}f«. After ded,13.c3;ing Rs.35(}?5.200/ ~ awaréed
” ‘”‘€hA’A€j :’11nd:=:r this heat}. the afidifionai {3OI}1§)€3f1S.E1ti€)I1 it: be
& faveur 0ft}.1€ claimants comes to Rs.75,80Q[~ which
I’€)3..1I1€3€d of ti) I-?s-‘?’?,{)(}0;’ «.
,–…r~——-
9, ‘Fm: claimant $50. 1, the “é£?i€i0’i?K? 0f the {}€C.§::dE%€(i:Ai=x?9éiS.
about 22 jgr::a1’s. €.”;laimam N0s.2 and ~ 1
ami 1. ‘/2 yearg respectivsiy as on ‘~,j§.E16 x:’£z–i.te c:§{:a'{i:V ‘L”–Qf:’?1.ti1e
deceased. ‘E’he:t:f£:)r&, the MACE’ was n0tj1:.siiifE<:ciéif1'é:;s;;a:'§i7:ig 0:13}-5'
Rs.5,Q9§j- towards less to T_}§§':)xx::»%%;t&£*%é”1’d.s loss of consortium
and
10. Thzzs, “€Ei},€* tafézi of {3Q}13p£3I1S€E1Li{1!I’1 enhanced in
vM.p’.A.3333,5300/20a4f¢om§:s to Rs.1{22′,{}{}Of- am iihe same is
x}azvé;5:dj;e{:i§’A…’This ainoum: shafl carry intersst at the rate of
6%- ef petitjsn till the éate of actual payment.
2 “”R¢spog::1en;_;~:.*1 T2g1d 4 in M.F.A,Ne.6Q0{)}200r$ viz, the KSRTC
éiafiiti the Insumnca iiiampam}? am hereby heid Eiabla is
“paL}’–,,i21ci~: hzztirtit amimnt (Bf campansation to {he Claimants to that
of 50% :::a<:.l: iaclizziing the ammmii. e:n3.:ga1.1c:=:{:1 3121 this
' ~ -fséipcal»
11
11. In the resilit, both the M.F.A.N0s.55:’3E”>/Offs
are allowed in part The fitadings 1r:c0_rgi;:(_if by _–:£.i ci-L L.
negiigence of the dxéver of the KSR”§C 33:13:’ iEi§’*21’6’§’i%¥3:i. u :~:;ét-_é1:éiefe
holding that the drivetr cf the fins’ [t}’1’é:AVV.:§i»Iiy¢r3 afé the
said jeep were equafly nfigligcnt flltf; ecétifififice the said
acci<:i6nt. As such, ;ZIiSa1I€:¥"' the said jeep shall
be liable is pay compensafiqfi {,0 therttin in eqilal
Pmpomion.
12. The __M%_1V..{:§;:¢o..1}95;1993 shall be entitled to
¢nhanced’c:§i::§é:2§§ation” of F3s.1,22,()G0/~ with interest
thereon K”: 65/; f1*t’)3;:1″”!’§1:2 of pstition {ii} the date of actua}
paymemg payablé bf; r{::éTpondent»KSRTC and also the Natianai
;§n$i1.3.ia:i”<:,e in tht': said. cassc in aqua} prap0.r::L.n.. The
inluipligaiteii and awani insofar as it reiatas iii) the
“”V’appor£i0.:;m¢vn[‘: the cempensatsicsrz amonggf, the c:3.aimant.s; ané
~ as to zthéidcposit 0f the Shams of the mixaor ciaimants is £635:
“u:it§:{$:1.;r%i;ed and the same ghafl be’: firilowed in respect of
-eii}:1au[i:s:d ameunt of cempensation. aiso. The I’€Sp€v:3{iVf:
..,x’g§:Sp0n.dents tharein S1133} daposit with the MACH’ in the said casa
the enhanccd amount of compensation as afiaresaid and aisca the
K…/’—*””
22
K”
F.”
£:<:::mp€n.sa.tio11 ass awazziszi by the Mfifif', if not yet}?
six weeks from tbs: dam of raceipi 0_f..c:(3py
1:113:92 apyeals, Tfm award shaii be mfi5rrii13§}3′. V A
I&d«.§§
41 gig
€}}QA3§i$,§\v.*iti’:[i3iv. ‘
of Mt’}1J1S: ‘a<§."g:he;2 it ' .