MFA.8835.2004
MISC.CVL.¥\l0. 1061882010
IN THE HIGH COURT OF' KARNATAKA
CIRCUET BENCH AT EHARWAS
DATED THIS THE 13?" DAY OF' SEPTEMBER, 20 1--0':' L"
PRESENT 300'. 0
THE HONBLE: MR.JUSTICE_ §::.g.4RA1\g1ESHi'_'; . '
AND I A 0 0 0
THE HONBLE MR.JUSTECE 0
NHSCELLANEOUSI¥RSTA§PEALNO.S8H3GF2004
A/WfNHSCLCVLJD6i88fi20§O ' 3
BETWEEN:
pt)
A N U 1
The Manager of
Abdu1sabé3/10o Bgwdeisab 1'
Age : 1' :~:_a3:--'.s ,';7_VR:'/' Q T\[idhy'.a:1'aga_r,
Harihg;r;..DaVai:0ag,erf¢ '_D"ivs'tri(:§t.'
.--
Age i 'ye ar1s,0. Rf 'OK./id_1_r1yanagar
Harjhar. ' '
;' C171-am.an _Sharie§' S,' 0 Abduisab,
Age: .23 yé'a1*vs.,..R/0 Vidhyanagar
Ifiariharv. ...Appe1}ants
D. Gunde, Advocate)
National Insurance C0.Ltd.,
Krishna Agency building,
P.B.R0ad, 1 floor, I-Iaveri.
MFA.8835.lZQG4
MiSC.CVL.NO.106188.2O 10
The Manager of
United lndia insurance C0.Ltd._,
Divisional Office, P.B.No.237,
Akkamahadevi Read, P.J.Extensi0n.
Raja Hanumanthappa (Adar.n»an.i)
Auto Driver and owner, I A ,
Siddeshwaranagara, Hi Croés,
R / 0 Ranebennur, Hav,eri__ District:
M.Ningappa S/0 Mallappa._ '
Barikara Since d--e...f:1d hi,s"LR_'s- V' _
Brought througl*i--.__0rder of-this
Hon'ble Court. A' A
ReVanasi<'iclapp3, S [0_:'i*Jingappa' "
Age: 32: ye2gr's_, Occz 1 Agricul.ture'
R /0 Iilaleisabéi-J._u, V'illage_," g_ '
Hariha.ra*'i?a,1uk_g ~
-- A
Age: 3 O year$,~ Agriculture
R / O Halas'ebal.u.--Vi*l1age,
_ . Harihara Ta',lul<_
Basayaraj AS"/"d'Ningappa
Age:»3G-- years, Occ: Agriculture
A * 'l~fal_é;_';sabalu Village,
Har'il1a'r:--i Taluk
A H Sure
Age: 22 years, Occ: Agriculture
R/0 Halasabalu Village,
1-Iarihara Taluk
MFA.8835.2004
|V|ISC.CVL.NO. 105 188.20$O
(cl) Siddamrria D/o 'M.Ningappa
Age:24 years
R/ o Halasabalu Village,
Harihara Taiuk
(e) Mallamma W/o M.Ningappa
Age: 50 years,
R/ o Halasabaiu Village, V
Harihara Taluk
5. Ramesh S/o Kenchapp*a,)*~.,.p
Tractor Driver, _
R/o Halasabaiu .\fi11agei,""' =
Harihara 'E'a1uk,"~-.._ . a _
Davanagere Districtf f.--..ResP0ndents
[By Sri.N.R.Kuppe'1ur for Sri's}_1~ai1'a;='AdV. for R1,
Sri.K.Sur--.s;s1'ij'iAdVocate for
Sri. S.?\E.B.a'n_ai{ai', A-dvo'eate forR5. Notices to
Resp_on'd.efit5:_;No.3_p,"4_(a} to__A4(g)§ are dispensed With)
Thisaippeaili Section 173 of MV Act
against and award dated:13.05.2004
Mi/'c.cccc.No.346/1998 on the file of the
Judge (Sr.Dn.) and Additional MACT,
RaneAb'en'i3,i;1'::'vrpartly allowing the ciaim petition for
co:-"r__1pe;(1sat§..oAn and seeking enhancement of
coInp*eri'sation.
This appeal coming on for orders this day,
_"}?l.G.Ramesh.J., delivered the following:
MFA.88-35.2004
|V|ISC.CVL.l\%O.106188-.2010
JUDGMENT
Though the appeal is listed for orders,
of the learned Advocates on both sides,
the appeal on merits.
2. This appeal by claVim_antsVdirected ” it
against the judgmen:t._.and’..*avya1fdldated’ “13 ,/.~05/ 2004
passed by the Additional ennur in 1\/[VC
No.345/t99g.r.«si:,§;\r the Tribunal
has Rs. l,54,000 / ~ along
with annum from the date of
claim payment for the death of
one _R.afeed”‘ may vehicle accident that occurred
/ms; «
appeal, the appellants, who are the
parlentsand the younger brother of the deceased, are
0’ seeking for enhancement of the compensation awarded
Aigyl the Tribunal.
Mf3A.883S.2{}{}=%
MiSC.CVL.NO. 106 188.2010
U’:
4. The *fin_ding of the Tribunai that the accicient
had occurred due to the rash and negligent
both the drivers of the Autorickshaw and
traitor is not in dispute. Hence..:”{%1€.Qr1?§y qiJeistio’i1_i_{or’._V V
consideration is as to \\’hethe%.V the” apipeil-ants”
entitled for enhancement of tvljie~._comipe_r1sati’on”~–éii/Varcied i’
by the Tribunal?
5. The T.ribun,a1;~v:o§1 a’n’&:a’pii5reici*a.tiion of the oral
and before it, has
i,i54,000/ ~ under the
following
1 .Lc$”ss_of it 1 ,44,000 / —
of ‘ei<Vi};)_e_ctanc:y 5,000/ –
j3» 1?u'1a,§§ra1 expenses 3,000/»
and transportation
V [expenses 2 ,O0O/~
total. 31,54,000/–
MFA.883S.2004
MISC.C\/L.NO.106188.2010
6. Learned counsel appearing for the appellants
submitted that the compensation
Tribunal is on the lower side and be
appropriately enhanced. l~lo\5;{ever.,, }leari1_ed–. ‘c.rJvu_nsel,’
appearing for the respondents supported
judgment and award. He speci~fica.l,ly stibrnittedfgthat the
Tribunal ought to have..l:,deAdi1c€;_ed”oneijihalf of the income
towards personal an_d”*li.iziiig’ the deceased
instead of.oIi—e ~ _ V
deceased was doing
laundry work onA,_jc.oritria»cit.–‘ basis at Bapuji Residential
School, In the absence of any
doaimeintary evidence relating to his income, the
Tr_ibnnal_, “hla-svijassessed the income of the deceased at
which comes to “€3,800/M per month.
Thouzghlthe deceased was a bachelor, the Tribunal has
it ‘..Vo1<i.l3r'i deducted 1/3"'! of the income instead of onemhalf
….«towards his personal and living expenses and by
"(
3
9._ ;
2%,’
vi
.é%~–;;3
‘E .
.:’-«xi , ”
f
If
,/
I,
/’
MF/\.8835.2004
MISC.CV%..NO. 1061882010
-H}
adopting the multiplier of” 10 wiiich is appropriate to the
age of the mother (63 yezi:”s), has assessed the to4ta}i”~Eeis.s
of dependaricy at %’i,44,eoo/424,400 x 10). –
legai infirmity in the eissessment ‘ifieid’ei’_’:\. ii
compensation awarded under the;’t>At}iie’r’~t}1ree }’1e’etcivsivii1S’57–:
cannot be said to be on the .I'”‘u,jer siide. ‘TiAI-E; is
devoid of merit and is a_c<.:oz'dii1«gi§"'dismissed;~..
8. Registry is the LCR
forthwith. 1v1;:s;;’c’.”‘;:;c:};-V1.ibisigsé/é0.,iIo°”fwd for return of
LCR standsji
Afipeal ” h
J LEDQE
sa/s
~ JUDGE
Knriv