High Court Karnataka High Court

Abdul Khader Dead By Lrs vs Suresh S/O Lakkappa on 14 December, 2010

Karnataka High Court
Abdul Khader Dead By Lrs vs Suresh S/O Lakkappa on 14 December, 2010
Author: N.K.Patil And H.S.Kempanna

IN THE HIGH COURT OF’ KARNATAKA AT BANGALORE

DATED THIS THE 14?” DAY (:31? DECEMBER, ;2a:;{i{ ‘j<«.._:'~'-

:PRESENT:

THE HOZNPBLE lVER.JUST_IC.E_N.K;l5A’1″I¥!§fv. ‘
AND /. * , ,

TI-IE HON’BLE MR.Jt7ST1_CE f1;s.’KEM’§An3.r:AVLV

M.F’.A.No. 767i’c.):F :2Q05′(M.V_j

lVE.F.A. C–R( T-I3. ; o.;j__1_.7″(;)F. 2’0Q©{MV}

M.F.A.No. 767} 0}? 2005… ‘V

Between:

Abdui Khadé::.d&:;%:¢i Q *

1(3) Sm L. N&1:Zé’t3’f;f1Llnh4iSa.._.¢ .’ _ —
W /20. Late A1′)rj”L-32 FiTh£i;%_c”:’ ‘

1(b) Miss. Rashmgkkmu,
D/Q. Late AbéL1l’–K1*1adé1*,
yt:.>1rs. ‘

NC} Li.}i:a«,” «

S’/A<)".'–v.LéIa:é*Abdul Khadcr,

. '5 Age'(f§

1(d) "i}'a.abi.;'ia 35.11 u,
D,'..o. 'Abdul Khader,

x T Aged.-é1bc)ut 25 years.

T ‘ 1-_(£é}~. .S_e:’z1e1uI1a ,

S/0. Lz;~1¥;’e Abdul Khader,
Aged .’:’~ibOL1I’ years.

3′

If
f

2′-“‘””””

1(f) Yasmin,

D/0. Laie Abdul Khz.-xder,
Aged about 21 years.

Hg) Thasin,

E),/0. Lexie Abdul §{had€r,
19 _\,”‘C2_’~’1I’S.

R/0. Gava{etevan1.1 Viiiage,

Sirigere Post, J _

Shimoga Taluk.

(By Sri. U.PandL:ra1″1ga Nayak, ‘}1{dce1t.c:~,)-._ V’

And:

Suresh,

S/0.Lakkappa, _
Major, DrivCr,,_
R/0. Yemedgddaé viilaxgcé, V
Bhaciravathi Taiuk. _ * 2′

v 4′ A
8/0. EVEQh’;_1m1T;r;d’
1\/I21j0r,(}’.yrieroi’_Lhc: ” ”
Tractor, ‘ V
Rffi). G.ava.t<*:t'aAv_cru Viglage,
{3%i1'ig;c;r§-2 90st, """

‘ ;S§’:imoga_fl”a.1_L11<.

“F./,£”_(>hé1rfim_ec%.iH’L1Ssain dead by LRS:

3i-a.) F.’-‘_”c.l.’.(f'[3_i’1FV” Ahmvd,

..Sf..0. Late Mohammad Hussaén,
‘M£1}or,
R/ 0. C}avat.<':rava.ru Vi 3 la gs,
Sirigc-rre Post;

Sh.imc>ga Taiuk.

Q4 &
I W/””

» ‘

3(6)

3U)

‘.4 J

Abdul Rashecci,

E3/0. Mohammczd Hussain,
Major,

Rfo. (Em:-Ltetex-‘am Village,
Sirigerc? Post,

Shimoga T’;-11L1k.

Smt. Dilshzici,
W/0. Syed Ummar,
Major,

Merchant,
Hormali.

Shamshad Banu,

W/0. MohammedQééist-agié-, _ VA

Lar1d10rd,

R/0. Ayanur Kate,
Shimoga Taftisk. ”

Smt. D_i1bar }’Z§a_r¥_l3;v _ V
W/0. ‘£r’>ira_j-°Ah’2*ria.c1,
Agricu1’%:~L.1f’i*si:,;,. _ ‘

Ratteha1IiP{}s_t’;’VA ‘

D 1i2:1jw”:ad .b V ..

ASmt. N’i)’;v_:§had.’– Ban L1′:
.; W/’ca. {}ho’L1sc Peer,

,. V ” ….. ..

R/’O, (.’;é1xt_at€teve1ru Village,

T ” ‘ Siri i?<;:*;<t,
¢S};ifi:g)g;1.'"F;é1uk,

s<g)%%%%

Sm't'. Babu
W/3:). Nissar Ahmad,
M'ajc)r,

A Fruit merrshant,

M.R0aci,

Shika1*ipLzra,
$himoga IDistric:£.

:/J flw

5/

., ,_MajGr,~.

4. SL1lth.:–1n Sab,
S/0. Bas%’:ee1’Ahezm<?d,
Major,
Gax-'atei'€vaz'L1 Villzage,
Sirig<=31~e Posi,
Shimoga Taluk.

…Rc%sp<)ié'dfe131S'v ' .

(By Sri. GS.Balagangadhar, AdxI<)(7ai4c; fg1f R2 8z{'R';%('?i}';.
R4 served and unrepresented; 7 " " «

Notice to R3{a 85 C to g) dispe_ns€,:'dT..:;K-'éf11 'Av/0

O8/O?"/2009; V . .

Notice to R1 dispensed vvéih V/0. dated 15/ 1 1V/220v

-k’k?€’£.-‘.5<':\r'1'§

This MFA is filed gun/s 1.73'{l)_"r.)f"-MV Act“aga’énst the
judgment and awarci da:e:;:1′:«–26305./2e£)::s_pa:ssed in IVEVC No.
1808/1995 on the me c;f:’:/1:,» mr:;11; CivYi_i*,Judge(Sr.Dn) and
AMACT, Shirnoga, part1yV_V_a’i1Vr)wving: ‘c~1fa.i..1”;1 petition for
compensation and srgekixig eh’}V:§1n_Cc.r;n–¢ntV-of_C{)mp6:ns2:1tion.

M.F.A. <:,_iRo13_f 1×773 _
E3etwecr1: " A V

Shamsheer A1ia.;f1ed,.v'*
S/0.,.M0harnmcd "H.usse1i:1,

()wncr 't?1({:4T'ra(:t()r,

' R /"0, {121V2?,Lé L.€iV'.6;r*'u. Vi 1 lagcz,

$i.I_"iVg.tf:3£"£) VP:iS~t.,._ VV
Shim Oga Ta1'1'%.:'i'§: ,"

‘ ‘ ~ Cross ()bj<:ct0r

('By$ri..G.-.8. Balagan.ge1c1har, Advocate)

" _ f}f:{'1»:

vé V. _Ab§(j}L11 Ir\Ihac§ee1′ I’)c-?2.1c1 lay LRS.

£4

A’,//,,,…9

1(a) Smé. Naz<:m1_1nnisa_,
W/0. Lair: Aiaciul Khaxcicr.

Mb) Miss Reshma Baum,
£0. Laitc Abdui Khaciccr,
Aged ’29 years. _

1(c} Semiulla,
Sfo. Lat..<: Abdul Khader,
Aged 27 years.

Md} Sabina Banu,
D/0. Abclui Khadcr,
Aged about 25 years.—-.__

1(6) Sanaulla, _
S/0. Late A1;>d.L,éi Khaeiicr, ‘ _ :

Aged 4′

1(1) Yasmin, 2: _V ” b _ &
D/0. A’b_d’ui–i;3{had_Cr.,_ ‘ ‘
Aged abouéx y’eg;rs_ _’ ‘

1(g)Thasiz1,=._ » ,.

D/0. LatE:–4Abdu1’Kh£adCr’;
Aged about ‘-19 years;

‘_ fig. V _(}avatete\”7an.L1__X»-‘ illage,

¢ S’irig€2i*e Pc2st.,

‘ ‘E’.~1′;i11:1_§g;a’Tei’iu1<,

T – " Respondcsnts

Bx; Sri. U.,l?'aur11.dAL1re1n0z;1 Naik Acivocratc for res cmdents

7'v".'£"k'A"k7E

. MFA.CrV.Ac:t against the
‘ —-.vjud;i;,>;mc1’1t. zmd awzzrd da1.e:d: 263/{)5/20033 passseci in MVC

A

.1 air’;/r'””””

/
.4′

E)

E\§0.18()8/1995, on the fiie oi’ the learned Addi. Qixiii
Jud§;e(S1′.Dn.) and CJM 81, Memberr, AMACT, Shi§?.ji()’g;a,
awarding e0rnpe:1satiozi of ?’233,000/» together with _ih.te’2=es~t

(&’1_” 8% 13.31. §’rt.>m the c,§2′:1t’e. of petition, tiii the dat.C_…0.f4’&£Ctti’;%§ifl

deposit and to set aside the same.

The MFA and MFA Crob. (‘.()II1i{1gb()I’1 this./,i

day, N.K. PATIL J, delivered the f'();’~v.ii()’.-‘»-‘iiIi’lgf” ~
uuoemggfii-i
The appeal by the he’:-eii;1»ant.is. uahirxdi
objection by the 0w:’ie.1_j of:i’tiheiii_:’etfezitiinéiivehiele are

directed against the same :_jV’Li,1.i.(‘,:i.g:iiI”¢1;1€’1.1xf_’i’~é;i”}.di”__aWElI'(:1 dated

26*” May 200§’-):’i’§”>.:£:1w;_¢S€{Zii:i_’iI];: on the

tue ofthei Addt (awn Jedge-hhrbn) and Addfiknufl
Motor .,iicciidenij_, Shimoga, (hereinafter
referrecitto ‘ Tfih’t:.§ia:E’_f'(;: “S’h_eft).

2. ‘FhettTrib-1,152-ii its _judgment and award, has

awarded a S1i1’m..i<ifv?2:"3,.O{)(5/– with interest at 8% 13.21., from

..petitieh"'–t§–H' the date of deposit, fastening the

§:e..biEit;y :Qrii*it:i:e'"' ciwner of the T1'ac.t.0r5i'rai§er invoived in the

a(;~eide'nt,i'<)h–.. if-.1iiC:(i(JUr1t of the injuries sustained by the
dece'e:sed__'iC'lai<;'hant' in the mad tmi'i'i<: accident.

3,, in brief, the f21C§.S of the case are:

X'/"M"

The c1airne.mt’s are the legal representatives of the
deceased Sri. Abdul %{1’1a1der, who has sustained i1’1jL3:FlCS in

the accident. that. ()(‘.CL1%”I’L*.Cl on 3.4.1990 when 1/1CV–“.\’£(:”i;iS

travelling in the Tra.Ctor laearing Reg.N0. CTS

Trailer N0.€)838 due to the rash and negligent_ H’ its

driver near Sriramaptzra on B.H.R0ad bet.’w.ee.n A_\,*a_nt1rV_21i’:’1’ici

Shirnoga, when he SLECldC1′”1l_’y’ t%.,1,rned the ‘E’–ra(:t0r Vt’t)A\ikards ‘=lel”‘i.

very rashly, resulted in deieintiting the T’-railvl’;wihir;h;–ideeeased claimant

sustained i1’1jt,i_I?i£”f«-2.’ “and; i:nrnecti;it:e.1y, her was shifted to

Mc.Gan;H0spiilt’a.l,., Sh’i3rn(;g2§t’;.._Wherei11, he has taken treatment
as inpatient “and §ltlE3:’l.Oi§.§dl:\-“”alf(?Ct€Cl parts of the injtzries,

his left. leg and Vrigvh,t.’–a2*rn were cut and removed and he has

Vhecornie a;:-otnpletely lhaéidicapped. On account the injuries

st2’st.’_a[ineiCl4._&b;,7°t§f1e’..claimant, he has filed 21 claim petition

before the Treeiit_fl3é.1e1l claiming compensation against the driver

rgznd insurer of the offending vehicle. During the pendency of

‘r_tj§n.e (‘ll”‘c.’..i{T1 pe¥;ii.i0n, the e1ai1’nan%;’ died after the lapse of seven

i }-‘Ci.§–t%”S of the z-,t(,’.Ci{i(*.i”11, his

zgal represegitatives have filed an

9}

4. We have heard learned counsel appearing for
the claimants and learned counsel for the owner of the
offending vehicle at considerable length of time.

5. After careful perusal of the impugned judgrtlezit

and award passed by the Tribunal, we do

error of law, much less material irregula.rity’–V..asj:s1,ich*

committed by the Tribunal in;_ axfiéadrjdiifigll_jeItst–..’-andpi’

reasonable compensation of-l__§’25,l0.Ql(“)’/»~

medical expenses incurred by thevlaieceaseii ‘ lt is not in
dispute that, the deceas_e’:1_c’l_aiman–t:_’himself has filed a

claim Zpetitione. _v cla’fin;i_ng:’ compensation of 325,000/~–
towardsWmedica_l.”e_}tpe’n_:ses.~*’ and the same has been

accepted and._:lawardedll”‘by the Tribunal. Therefore,

°inte”rfere’nce”l’ by this*C’o’urt is uncalled for

learned counsel for the claima.nts

submitted there was an agreement between the

‘4″-..l”deceased” claimant now represented by his legal

,lrelpre.sentative and the owner of the offending vehicle

l ” ~»that, he will refund the medical expenses and also agreed

/__”_W_h,_c._W.,

to give .2 acres 18 gt1n1′.as of land in lieu of the death ofhthe

Ci(3C€;’£:’1SCd*A§Jdt}i Khader, but he has failed to fL1i_”f’}~],i’:i’-..t_’\i.i’;~”2

promise and therefore, claimants have cc)ns1raineciia_to’fiiieaairi-‘._.

original suit in (.).S.N(.).E’>{}8/200?) ztndthe it

Consideration before the gtirisdieticuned (_3’i*:i§* C’oL11<.t a'sfspe':.':~

the evidence of PW1. But the*sa'rne eaiuriot be n.2i{'}'e;ep4tVed,_§for

the reason that, we do not t1'eii1spi1'ed
between the deee21sed¥ele:1'*;neiit ir_ei1d»VVii"i'1e owner of the
offending vehicl6,_€1s 'efoith'§5'–i'i'\aeeident and
rhereafter. fited a suit
against Vehicle and therefore,
there the..iieieiimants to redress their
grievanee"hef0re' Court where the matter is

pending <:.<_)ns'id_erat.io1i.°.Btit the said aspect of the matter

2

‘raniioit h’a.ve’i–g1ny bearing on the facts and circumstances of

the _c9a§E..,i_13i ~}i’a.11d.*?. nor it can be taken note that there is a

nexus be_1nw’ese_riii’the death of the deceased and the injuries

V._sustai1’ied’:.by him in the accident. Taking all these factors

“ain.to ‘eonsiderz-ition, we do not find any merit. eit.her in the

” appeal or in the cross ob’§ee1.ion. Nor the claimants or the

Z
W

cross 0b_j€C[OI’ %1z»1$ made out any good grounds to ccmsider
the reiécf sought by il’2cm.. Hence, we decline to 1′.n{crfert: in

the impugned j?.1C,i§2jI}’1€:’.11i and award passed by the Tribunal.

7. Accordiizgly, the apgxiai filed by the C1E1irI”}&1.I”7′..\VS’i’i”;-}”fi1i.C,i’

the cross objection filed by the c’)wne1′ of the o§’1’Cnd_i§iig ‘vs%_h–a__ejIe.-v___

are dismissed.

1%” is ¥]€Gdif;’S-XS to clarify tdhs2t,i=_the:-..}§1i’iSdiCt,ii(§nai=’Civil,T.’

Court is directed to dispose vofdthe fn_ai;t€r (1;1″iAmeri.§s,i’;ind

according with law, without: ir1f;Iu.efi1cédi’:by the
observaéjons made: Tii”ibV_1,1:ri’g3.1_ .<)ii1'~-by' this Cour? in

prccedézzg paragraphs. '

The aniciniat_«di£:.positie2d by ihe cross obgector shall be
€;z'ansmit.£€dV to the .fE'i1*i?§i;:117ay!i__i"1"nrhedieliely.
Dravv tfib ;1vv'a1'd, 2i'e':c<.irding1y.

Sci/m
JUDGE

Sd/*-v
EUDGE

' '£4s15;;"'