Karnataka High Court
Managing Director vs Smt Gangamma on 22 February, 2010
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 22m: DAY 01%' FEBRUARY.;'4.'_2'Q_i0.:V"
BEFORE
THE HON'BLE MR. JUSTIC:EImA'_.'S...vE3DEfA..I$I1\I;'X_rj,__I'
M.F.A.N0. :'CO'5;z/2"ov0I8 . _
M.F.A.so. 79153»/Izqos "
IN M.F.A.NO. 7052/2008'-C.
BETWEEN: I
I . M a n a g I 0 « '
NWK_R_'_FC'~,,VH 'V "
2. Divi:§io.n~aIIII§'I.aV;jIa~gbé'1§:*2. I I
NWKRTC, Gad'.?§:g_.
3. Self ir1sC1a;1~v:*axiVrz<:.Ve.V'«Fhtznff;
NWKRTC, 14~i~m;)1i, _
I 'Ail by its
C'I'1_i_e'fV f'fi"c;v.3_ f_',,
q._[By 'Hosamani, K.S.Bharath Kumar,
A.dvoca"ies"--,
»_ SI:r1f'.V.VIGa:ngamma W/o.Shekappa Malathar
Age: 50 years, (300: Cooiie,
RV/Cc5'.'MuIagund, Gadag District.
is
to
Appeiiants.
Respondent.
in.)
This MFA is filed U/S. 173(1) of MV Act, against
the Judgment and Award dated 20/9/2007 passedin
M.V.C.No.2/2007 on the file of the Civil
(Sr.Dn.) and Addl. Member, MACT, Ron, awar.d_ir1g"t'he",.
compensation of Rs.25,000/-- along with
at the rate of 6% p.a. from the date ofMpe't.i.tio:n4_ti11'--«
deposit.
IN M.F.A.NO. 7053/2008 V
BETWEEN:
1. Managing Director,
NWKRTC,Hub1i.
2. Divisionai Managedr, E' ;
NWKRTC, Gadag. '
3. Self In sur2in&;:::s 'Fu,r«.d,€ V'
~
All repre sented' by fitusé
Chief Law 'O_ff'icer,V.._ V " <
NEKRTC, Central O.ffitte,'«...~7
Gulbarga. _ _ " V'
' Appellants.
't/*..,_.}»~Iosa'rr'fiAani, K.S.Bharath Kumar,
A-dvo.(:' ate
AND': .
ja,.,__1E$a_savarajt@ Basappa Shankarappa
5,J«ato_thi athottar
_AgE_'e',35-.,years, Occ: Coolie,
R./U,_M--uigund, Gadag District.
; Respondent.
This MFA is filed U/ . 173(1) of MV Act, against
tlle Judgment and Award ated 20/9/2007 passed in
_M.ACT,..
Kn.)
M.V.C.No.3/2007 on the file of the Civil Judge
(Sr.Dn.) and Addl. Member, MACT, Ron, awardin_gFthe
compensation of Rs.20,000/- with the interestl"a.t"-Vthe
rate of 6% p.a. from the date of petition
These appeals coming on
interlocutory application this""'»-day,-h vCefurt;
delivered the following:
COMMON
In both appellant
corporation is vllthe common
Judgment in a batch of
cases. relate to the case
in M.v.c*r_Ne.'2;2';§'or3V:%}j:a.§i'«iii::'3./£007 on the file of the
learned and Addl. Member,
these appeals are listed to
i""~.i'~consid.er t.heihf,-applications seeking condonation of
..i.i.i'.j'jv.-dellay, I"h__ave heard the learned. counsel for the
ap'piel.1_ari.'t in order to consider as to whether it is
'1*2eVce_slsary to issue notice on the coridonation of delay
lli'»»a1:}plication. Since the matter does not require the
«i
consideration on merit the same would be a futile
exercise.
3) Sri.RaVi Hosarnani, the learned;i_coufip'sel*'._,_l.'T.
appearing for the appellant strongly4contertd'_edl"'that.,vl
the Tribunal was not justified iri-v.pfi:=..«'<_'_'icni'g theliaibile-it§rI1.i_'
on the corporation since the aVc"c..iden"t was ii1Vot{_'c~a.usied
due to the negligence the:T.dr:iv.er--._Vof It is
contended that the Trailer was
ought to have'"b"e_elnv--inade.,___li..ab-ledEyen with regard to
the quan.it'u'n1.,gpl.ofl clampen-slatio--n..._the learned counsel
contended that on the higher side and
the same caljisw for tnodilficiation.
T' regallrldvto the negligence the Tribunal
has this aspect of the matter while
lli'decidi"ng No.1. Apart from noticing the
at E3xs.P.l to PA namely, FIR, spot
l_'1nlalh'a--;z.alr, etc., the Tribunal has also referred to the
':l_4ev»id:ence of PWs.1 to S. No doubt the learned counsel
for the appellant contends that the FIR was lodged
wherein it was indicated that the Tractor Trailer
A
,«
Rs.20,000/-- respectively in any event the same
cannot be termed as excessive. Therefore ever1vVo':n.._4t'he
said aspect the Judgment and Award does
for interference.
6) Accordingly the appea1A:s.__a1*.ez'of
and the same stand dismissedofr-t,
7} Consequentl3%_hfMisc.;§LiiV'i;l_'a_No.101739/2010
and 1.A.No.2 of A2008 of delay
and aiso the" :uvnn'e"c3essary and the
same are a1s0--w..¢di-s;i?.Osed«oif'.f' ~
8) in deposit before this
Court shaltRb'-evhhtran~srn.itteid to the Tribunal.
.....
31306?-
” ‘,Iv44rV\k/ i~ it