High Court Karnataka High Court

The Managing Director Bangalore … vs Sri Kodandarama S/O Late Sri M … on 16 January, 2009

Karnataka High Court
The Managing Director Bangalore … vs Sri Kodandarama S/O Late Sri M … on 16 January, 2009
Author: Huluvadi G.Ramesh
IN 'Hm HIGH COURT 012 KARNATAKA AT BANGALOR£..,_
ihted this the 16"' day erJanumy, 2009 2' 'f ~

Bcforre

1HEHON'BLEMRJD'SH(.'E HUI.b'3i4,DI   

MisccIIaneou.s Fvxtdpped     

Managing Directur

Bangalore Meiropolitan Transpmft 
Corporation (BMTC),KHRr3a.d"'«.    

Shanthinagar, Bangalore ' 'M       _ Appellant
(By s:iARa»&shanka;f,'~Aav.)  " V'   V  ' 

1 52   j
Sfo M.VMuma:,-;ya..#--21"  "
N  Pallipattzlielgli
.ThiuwaBavar Taluk, Vellore District
  mu  

 Vi  ..sm§Yog§§ani DfolateRaghavan

' 3o.jm.,_ CI.'i)=Sm_;zpw1, # 122, :6' A Main
' -,4" Black,  Layout, Bangalore; 96 Rwpondents

   AA :   Appeal is flied under 5.173(1) of the Motor Vehicles Act
  set aside the awmi dated 3.12.2005 in MVC 4911 by the MACT,
_  Bazxgaiorc.

This First Appeal coming an for Ordm this day, the Court delivered

'4 u ' '. €14: foliawing: Jib,



JUDGMENT

Appeal is by the BMTC challenghg mgawasd hz§ACfI’,” VA °

Bangalore in we 4911:2001.

cam petition was filed by m; bgoirmfci the pk

appears the 2″” respondent claiming Gf fled V

another application stating thaf 13;: fati:ei’tiifiii years ‘hick such, she is

also entitled for compensation. 4’ in appeal on me
gonna that the rclatiofgship is Vtivie ‘Lslginmm and in such an

went, Vn(}xtT’:h#V’E?« isoxnpmsatmrn’ .

,’rhe_fact.§ m75.1’2.2dé1 around 8.45 pm while the doceaaacd was

” V. “‘gattitig. beam’ g No. KA ()1 F 1327 near Jeevanahalli

the mirror the driver moved the has in reverse

gag: to deceased feli down and the whee! of the bus ran over

who died on the spot. Later, the deceased was shified to

% ‘~1%fBs§s§~:in_g Hospitaf and post mm was condnctad Contending that the

‘ was eaming Rs.5,¢}()(M- as a masts: and his was the only soie earning

u complaint was filed before the Framer Town Police and a ciaim

petition was aiso filed for compensation. Matter was contested by the.
.3!»

BMTC. However, 3 stand was taken by the BMTC that _

unlawful gain (wrongful gain), petition was filed. rubumz. mg: « 4″‘

the accident was due to the negligence on

Question, awarded cemiifmsation of ;

Txiblmal ought not have awarded , C up in

appeal before this Court.

According to: £3 rwndtnx has not

pmoduced any the brother of me deceased
Rmhavan. and claimants l and 2 weave
living eise Zfrahereé’ %_2’~””*’ rcspondent had in her cross

examination, know about her faflaefs death only

‘when sh:-. advocate and also stating that asnper the

V. .jfl§;iaufmmt, the deceased was a bachelor and died, but, the

émmwnat by the 2*’ respondent staiing that her

A 1″a:fl1er in aééident and poinfmg out that there are two contradictory

” at the the of death the deceased was living aione and

clahnanis dependency on the deceascd weuld not misc and

awarding of interest at 8% is on the higher side and exccssivc, appeal

‘ } f % ~ ~ié f1led.

Heard the counsel representing the parties. Although notice

on 1″ rmpondcnt, he is not reprmented. Steps have been

respondent twice but, she remains unserved. In the ..

notice to 1″ respondent my not be necessary}

Claimants are contending me “deceased. V

However, as regards the “of §wm”£ted;”it’et3pems to be
not on the higher side. soeeeiete deposited by the
appellant and the so far. The fact
remains, in the claimants themselves,
it is for of competent court as to
their miatioosttip end the amount in deposit i.e., 50% be

transferxjecl to the ‘eeid amount be made available as and when

V’ «-the a.pgearV”before”the authorities seeking for withdrawing the

execution petition is filed for realisation of the amount,

wee’ peeefef being related to the deceased is produced by them and

‘else after. the order of the competent court as to apportionment,

Vt VA amount be disbursed by the appellant. Till then, the amotmt be

It –

With the above observation, appeal is allowed in

appenm has disputed me. relatiomhip ofthc claimants an ._ J

oppostutiiy shall beaffordedto the appellant ignizg

approadx the competent courtsecking f{}I’3 offlfihi ‘V

withthedeccased.