M,F.A. Na;2846f'20{)4
3 1 2 C;'w MFA Crab .:"5'9,'{}8
11:: THE HIGH comm? or KARKATAKA %
cmcvrr BENCH AT nnamvan % V
DATED THIS THE 15%: DAY OF JmN%ES%Li'é§§%9%%j~j J? _
THE IEOWBLE MR.JUS'I'ICE N
THE Horrsm h€R.JUSTICé
MISCELLANEOUS 1i'::§';é:*:f A,ppf§;;i'L' ~--;»;';:i{2s4e 12005 {MVC}
cxw M.F.A..TcR{>B ;sz,i:z:)::és
M '
£11 M.?é;A3~:ov.1i2_.3_g§:;i'2@%'
BETWEEN: AA %
I. N.:*-mth Afiainafaka Road
v_»'§73::a::Sp 0rt COI'{)Q_If8;ti0fl,
E:¥.u'::'2'Ii Divisien, Hubii,
' "$3:-' §.1js~1Z;iéJ§1i:r:i0I1a1 Controller
V .;Re'Tg:;f:::«$e":2t€d..~by its
H Cfihief I§.'g§.vA'TQflicer.
2. '£§Vfi:$t Kamataka Raaé
AA _'I':'a;n;"%p0rt Corparatixm,
' Entematiena} Insuranse Fund,
" --».<T:okuI Road, Hubii by its Managng Directar,
Rcpregented by its
Chief Law Qfiicsr. ,..APPELLAN'T'S
(B3; Sri. Madam Mahan Miiarmur, Advecaie}
/4-x
§»§.F,?:. ¥\e'<).f.3;846f2004
:3; Cfw MFA Crzéb 59/O8
AME:
I. Anjana, W/0 Raxnachandra Dhumal,
Aged abom. 2"? yams,
2. Kumar. Shxikant,
Ramaehandra Dhumzli,
Aged about 10 §;e:31"$,
3. Iiumari. Kavita : " ..
D/9 Rarnachaxlcira Dhuma}, A
Agsd. about 8 y<=:a1*$, '
Respondents 2 35 E?» I11i110fS-»
Represented by hig r1a€;ura,1_
Mother petitioner ‘ca; L
4. Shi:1′(i’s;..[{§”‘2’¢éi;!:i1z.i’:
@:’H01?f13<1?—'1t1¥138l, * – –
agfiii 'absut 8}'. V» ' "
AI} r/5 E::§ma.1:§3*;:%1u1;-:% Chikodi,
Qisargct: B’61g_3.u1n.’ …”RE}SP€;)NDEN’FS
:Af%’/f§€;«Data3″, Adv”. far R1}
‘~’fh;is misceflarzsaus first appeal is fileé Eifiéifif’
Ss;x_j;;i0fi i’?’3{1} of the Matcr Vehicles fiat against 1:116
_§Vu;dgf3:1ent and award dateé 16.99.2004 passed in MVC
N0.387j2()02 on thé file fa the civi} Judga {Sr.D:1.) 65
Additiafial MACE’, Chikodi, awarding camgansatisxz of
‘””Rsk3,;’28,00{}/- with iI1I;€I’CSt at the rate of 8% pa. from
the date of the petition tjfi its entire realisation arid
cii1’€<':t.i1"1g the appeiiantfi hamin ta d€:p0:s;.ii: the $211116.
Méia. No.2a46/:29e4
; 3 ; {fjw MFA Crab 59,568
In ?a£I.f9.A. Crab. N::).2846I'2€3G5
BETWEEN:
L
. Kumar. Shrikanih,
Anjana, W/0 Ramachandrza.
Age: 80 yaars, ‘
Sf 0 Ramachandra Dhuma}; ‘
Age: 10 years, ‘
. Kumari. Kavitha, D9 1?:zam_a§t:If1aIid§’a:V%£3?1umai,
Aged about 8years,__
AppeBants_”Nai;{£ A31§e”i:1ir:0.:’S* ‘ ”
R€pI’CS€;’lE.”§(i__ hisf n;3fi.Lf a1~”I1ir3t}’:;f”:r
Appenaxag: N_d;.:’_1, A1: If/’ci_’I{cji:ha1i,
Di.s’.’f:’i{:t: ‘Be1ga.;1m%. …CRC}SS OBJECTGRS
{By Sri. x:f,._R;a3;m§~’,-§iga§:::.¢§:é;
‘ fiierporatian,
_ ‘%i:1b’1i.}3.:vis§;a::, Hubii,
A18? its ifiiikisianai flantralier
zA~:.s V,
kA:~i%o%:E:[%a§;7es: KazT1éH;ta}<a Road
1"-éE':::p:r%:=$e:1'és§ by its
Ci1:'::=*:fi';-.1w Qfiicer.
§” dr{h West Eiaxnataka E25336}
. “f:é’az1sp»0rt Carporaticn,
Zntcmaticrial E11su::’a.n<:c: Fund,
" Gekui Road, Efizbii by its Managing Directar',
Representad by its
Chiaf Law Qéficer.
M
§4§.F’.A. Ne.2s45,!2eo4
; 4 ; cg»: MFA Crab ;t~:9,re:>8
3. Shiddu Rama Dh1m1a} @ Eiennadhumal, _
age: 90 years, QCC2 Nil, ”
R/0 KothaIi,Ta1: Chikodi, % * Dist: Belgaum. ' '..&...APPi?L'LLf;NTS
{By Sri. Madam Moharx “1§§,d€3{)Cat’€ )
This MFA Cross Objectiérg. ia:,VfflecI’z;r_.21de1′ iflrder 41
Rule 22 of cm in Mm NoA¢+28e46;’2″m5 fledfaggajzlst the
order dated 15.09.2Q0f4_ pa:3_s:=:(§”‘-.’Lb}f”~£h€ Civil Jduge
(SRDHJ anfl AddL ;MAC$;,@Efikmfi, in .MVC
No.38?/2002, .partly*A.~z3–l.1Qwii;g ‘=_t}:1ev_ {piaim petition for
r::oInpe11sa1:io1f1.~,_ _.
Thesie f:3″‘E’A””a.nd”‘–.<3:zft§s»s, ;objAe€tions coming on for
Admission, =f1:i§;1:d,ay, J, delivered a
the f0}lt:vi%ing;i:i:' "ff _
F §fi§éMENT
V- "':Ti1e1'€%'is ea ""déV£ay of 998 in filing the crass
_0?t:_§::5_*<*;":§<:}'n._$; -?3.<;*:£_a§ is condoned.
2. fhazzgh this agptsal and cross abjectian are
“..f£i$’iz’es:i_f0i” admissiarz, they are takan up far fma} hearing
“the cansent cf the iemned sounsei appearing for
” iiie parties. $3,/”‘”‘
MFRA. N<:z.2846;';2004
Cfw MFA Crcfa 339138
(J!
3. The appeal fiied by the North _
Read Transport Corporation is diractefi. 2 9»
jtifigflléiit and award dated
No.38?/2002 011 the me .91′ Aad:2::a;§§::%V%;§:§¥.:ez~ fA
Ac:cider11: Claims Tribunal, C?rV§ii'<1§.,V 1
4. The the wife, txzw
minor ch:1drg:n;«;;%;d Sf <§i':§I?¢'i:§2,»;:i£:hz3I1dra, flied the
ciaim fer the death of
said in the motor vehicie
accidefifii that' 12.92.2002. 'Fm: claim
p€titAianLAwa'é;' c:;éA11t€i{sté c;¥; the appellant-Corporation. O11
. *fi'S$€!§SJ§'fl€fiis~;€}f the' (}r'a} and documentary evidenca, the
judgment under appeal, aliowed the
p€ii:i0I:__va1?é;i€iz1g ztompansatien of Rsy3,28,§8G;' -.
" Span service: of noiica 0f the appea}, 'aha
1'¢Sp01'::dant$~claimaI1t$ have filed cross abjeetian inter
aiia contending {hat the C€}II1pf3I1SatiO}"1 awarded by tbs
MEA' ?€€3.284€:[i2€}Oé
: 6 , C/us £«:'£§<'A Crab 59,2233
Tribunal is an the lower side an-:1 des<:¥v'é$VV'..__§(§wl'
€I1haI"lC€fi.
6. We have heard both the
7. The death Qffiefi aeé;c’t::oui:1t of the
said accident is mat far the
purpase sf u§;f’*’fA.;;{E:p€I1d:*i~11cy’, has
taken th€;’éé£fiy éi§3c.cased at F€ss.?’S/~ and
by (f’f§€1};};C7V;¢.i.7′.V{1A.:gf”. towards his personal
axpefiggfi’ :11ulti;.;~}.ie:”* 16 with regard
to the :}f._:-h%’–._»’cZ’r:ffeas€d, assessed the ‘less of
aAi:xI5<E'::~;;'2',8é?s,fj)(3{?:/~, and furthesm awarded a
. ~ under the canventionai heads
€3QI}1§)€I1S3Ii()fi :31' RS» 328,508} WV
73:: is the centeutiari 01' $16 leamed ceunsel far
_I;h¢ :%.;zppeI1ant~C0rp{)rat:;0I1 that in the absence of any
Wpfisitive éviderrxce with regarci to the incame cf' £3116
'€';$"fi/"
MR3. No.2846f2{)G4
; 7 ; Cjw MFA {firob 2’59/{)8
deceased, the Tribunal has ccammitted an error in
the daily mcoxne at R335/-. V_ _
9. On tha ether hand, it is stibmjifid
learned counsel for the Y6Sp(§§§d3fltSi*Cia’»3;ifi}5v§ifi’%§3 = =
having regard to the Cost of livifzg
when the accident 0Ccu1″r€ ci’,-.. ‘héVLv§;1g1 ‘
fact that the deceasefi was tfi himself,
his Wife, two n1in(§i”*. ‘éi:;dA ‘a,ged father’, me
Tribuyfiéiv §.%,V”.:(‘) the income 0f the
decea$<':irj{,":3,t 1°00/~ per day and quantified
the.'ia$_S 0f"c§r:f:pe'r1d&1i€_§:*v'at that rate.
'£356 366:' '{:':;311sicierabie force in the submigsiora 0f
~{.§€i{:_iI'iS6§ fer flue I'€S§OI}€1€I1tS-C18.i§I1&fl'€.Sg The
'a<:;;;:;Vi;{ie:1?f,':(}}§f;<;:£;:*:*e€i in Ehfi year 2002. Having regard £0
the f7a.:f:"i'.'3~£hat aiaimant. was requirafi :0 Hzaintafii himsefi',
'iai%sf%;'¢ifs, twa minor Chiidrmtz and ageé father, 3.11:1 taking
., _5f:1t0 consideration the cost crf living <i'::1'i11g tiha year
/2
f
éga/,/*°'
L./"
Es{.§’.A. N=:§.284′<3j'2(}G4
; 8 I Cfw MFA Crab 59;'{}8
2092 and also the Wages paid te a eimiiar
other €I11p10}"j{I1€§I"HZ, we are of the
Tribune} is 1101: justified in
fieceased at 1735.75 / ~. In the
the case; we deem it fit to the i';:1ee§1§1eVV0f the
deeeaseci at Rs. 100/ qeefifiiying the
'less ef depeneezacy'. fact that the
deceased of dependants,
We find Iiiethed evcxlved in the
case _i'RfLOKCIIANI)RA reported in
SLR this method, the total 2,3111:
iecfiidxflg ei1e'~-fieeeeeed would be 8 as there are three
minors. The cost of each unit Weuld be
'Veeet: 0}" two units ef the deceased mexnely
Re.."'?§{}V, §f'éedueted, the baianee weuld. be Re.2,25i}d If,
u tliien ieemitiplied by 15, the tetal lees ef dependency
'A'wei*§<e em; to Re,4,32,000/–. Qfie earn; em meme
find :10 ground to enhance the eempensatieri Elifldfif'
'.3
%v£.m,; Ne£584é;':L20€34
; 9 ; Cfw MFA Crab 59588
c:011ve11'::io11a} heads as time Txmunal has avxardtéci.
R$.4{),()()O/– in ail ) :._zn<i€r these heads. '1"hus, the
re$pox1(ie11tsw~<:ia§.111a:1t:s are eratiflszd to t.1f;e';',:.:4"'»:.§)t.a3
<:o'z11peI1sa£:i011 :31" RS. 4~,'?'2 £980 / — a $"' ' «' H
Rs.3,28,GGO/~, as awardsd by the 'E'ribrL;.:2a:: i,: 2 :
sf the matter, 9.26 cm net see fi; £
by the C0rp0r*a<:io11. On {rug .gthef"
filed by the res:30:1dents;'éi;-§;i1n_;;;nt§:*§"fi§:Sé1'§¥é;$ to "tag
a1k::w€d.
v§:c€:ordi:ii*J’ , -‘§i “‘}(55E1} ‘flied EV the Cor aratiarx is
I {:.J_ >pf ..
ciism,issr4;1:{_._ ‘”=:’EfV1éV”¢::_z*i3~_=*’s$”z§af’_:_L;’e(:1::rT_0a/1 filed by aha I’€SpOi”1d€I}iiS~
:::§9i§11ai;1:s is.’3;E1o§ved,. Tbs cczznpensatian is rzmhancecgi is
»A e_ as against Rs.3,28,®QG/~» awardad by the
.$1′;-{3L1iia§.;’_”-..’f’}:i§-: enharzcsed «::0m’}j:ensatio:1 sshail cams;
i3″1§ &’§je$;vi:AV a..t4 V6% par aiinum frail: 1116: datfi Qf the petitien
i,i;i}-._%;§1%Nfiate of p8.}r’3iI1€1’1’E. T316 appellant shall depesit the
‘(§I3.}i81}C€C§ C0;EI}}3€I1Safi.€)I1 tegether with interesi wiihiTI1
V’ Hézight xmeks. The apparftiamtnern; 23,5163 disbursement Qf
.” §
?&’f.FXA. N328-¢6f2004
I. K} : Cjw MFA C/ro% 59598
the €n}r1a1’z<:eci compensafiiion shall be i21A..«..tij<:
prop0:*ti011 as imiicateci in the order of 3
The ameumt in deposit bfifgffi
-:9 be iransnaitted to the V. for’. f;
disbursemerzt. A .4
E{ms*