High Court Karnataka High Court

Archana Harish vs Vishwanath Jogi on 23 February, 2010

Karnataka High Court
Archana Harish vs Vishwanath Jogi on 23 February, 2010
Author: K.Sreedhar Rao Gowda
1 .

IN THE HIGH COURT or KARNATAKA. I3AI;\TG£;L{)._RJ'3f.i:_.V  _

DATED THIS THE 231w DAY OF FI.*3E3R1--f»./.-."\.:I':€3.r.V'_.V :{)1..o  "  

PRESENT _S
THE HONBLE3 MR. Jvusfrlcrj'%g.'S'REEI3:¥:AI§4fiAd; 



'rm: HONBLE MR; Q'USTICE_A;'r§.jviia:r~.1;JGo1>A1;§A GOWDA

M.F.A. Arc'; 39S1"1_§'c§F.12d'o21'{MVJ

   

SMT.   S
AQED._AB:f)_:U:T .31 YEARS. 1

'  \vINDQW 0}? '1.A'n;' HARISH B..

 US}LAmi"v1," ~.  .. . 1' 

M'iNO~R AG EaDA'AB'O.U'T 8 YEARS.
REP.» BY NEX1~'--._I«'RI'ENU AND Mo'1'1~1£«:R.

' " SMT. AI2.c;HANAHARIS1~1.

ii/1F%.S';'«..}vAYA K. MOORTHI.
 _ "vAc3E:I),\A--B0uT 57 YEARS.

r3.z§§.i.':_'KR1S}~INAi\/EOORTHI.
 ABOUT 6'? YEARS.

"ALL ARE R/AT NEAR KALKU RA COOLING MISSION.

POST -- PU'I'I'UR.

PUTTUR VILLAGE.

UDUPE TALUK.

UDUPI DISTRICT.

APPELLANIS

{BY SR1 N. RAVINDRANATH KAMATH. AI.)\='OCA'i'E}

ck



AND:~

1 . VISHWANATH JOGL

MAJOR.

S/O. MTHAYYA JOGI,

R/AT VENKAMMA NILAYA.   -
MALAUTHAI TEMPLE, '
MANOOR VILLAGE.

UDUPI W TALUK.

2. S. SADANANDA 
MAJOR. _ '
MITHUN COMPLEX.

N.H.l7. 

3. NEW II\IOI.A';AsslURAISI'cI::<.O'OIv£.PAI§I'Y LIMITED,
BY ITS--._KUjNDAPURA _BRANu<:III MANAGER.

    

'a_PI,I_3I~IRA'e3IIILI):I'RO' 'MAIN ROAD.
I«:.UN.IjAPI;'RA_I; _ '  -~
 -   »-- I  RESPONDEINTS
_ {BY SRIAI _ANAND"'SHETI'Y. ADVOCATE} FOR RI 3: R2}
" [BY SRI'K.,N. SRINIVASA. ADVOCATE FOR R3}

 IS FILED U/S.17'3{I) OF THE MV ACT

  'AOAI:\IjS*Ii%.'I"HE,V}_IIII)OI\/IIaI\I'I' AND AWARD DATED 27.02.2004
PASsEO'IR_ IIZIVC I\IO.225/02 ON THE FILE OF THE DIST.

JUi)OI':_AI\I'O MEMBER, MACT, UDUPI PARTX ALLOWING

 .fI'II_E CLAIM PETITION FOR COMPENSATION AND SEEKING
 ENII1ANCEMEN'f OF COMPENSATION.

This appeal is coming On for hearing 'I.hI1s day.

 SREEDI-IAR RAO. .1., deIIveI~ed the following;

(E



'3
J

JUDGMENT

One Harish. Professor in Meciicine w01’ki.fi_g

Cenire at Manipai died due to 11191101′ vehittle —afcci”der1~t_. Then

0(>c:u1’1*er1ce of the accident. negiigenpe .151″ ‘the.d’1’iVe1f”=..Qf%:!:e

olfending velucle and coverage of thef: ‘1n.su1L.afi(:cv_are _jnof

dispmc:-.

2. The \2xriI’c:5.—-.__r.’r::-in0~i_* QV-!r:iid~._ parents have filed
petition seeking c0n1p.:?nSaiiu;f_1 .an’fii”vVare’j_i1’1 appeal seeking

er1h3.ncen1e1a_i ci};iT«~’Cc-m:;)e1?ays2iLi0i*1.._’I’he—-d*eceased was getting

,’ was paying income tax of
4 the net irlcome after
c1eci11c1irVi’g__’ ” iI]LV’:V(1If}’.1a£T.’ ” would be Rs.2.97,000/— (

Rg;j3.”60,00o/»w.. — Rs.63.000/~). 1/41,11 is to be deducted

‘t.(E}”E\»’i’11’EIf.:[.’V3 1V5e1’s0r1211″‘éE§<p€:nses. Rs.2,22.'750/v wouid enure to

Qf"t;.!':{~r depenclents, The :".()E:aI loss of de'pe11der1€:y

.'vm5'Li}d Ab'§ j_RV.f;.33.41.250/– [Rs.2.22,750/– X 15 {multiplier}.

"I'1:1"e is em'it1ed for Rs.25.000/– towards loss of

" r:3c).:4_'1s0ftiL1m. The pt'[i'{,i()11E'.I'S t0geI'.f1c1' t-:;1.E.i1'.1ec1 for Rs.25.000/–

V1'Tow"a1'ds 1033 of expecéancéy and Rs.10.000/~ towards funerai

— e:xp€z’1scs. In ah. the 1i)e'(i£.i()r1e1’s £1}.”€ er1I’.i1.ie(fi for iota}

ag/

:1

Compensation of R33-4.01.2530/W as agaizlst. W

awarded by the l,ribL1naE. On the enhanced

petitioners are entitled to 6% p.21; mf’i”b’I’;2 flthe daie

till the date of payment. The er1h’é1.r__1ee_:j1A. eompgfisatidxfi’.’$1533

be paid to the petitioner N0s’;..e:iL:.”‘and equaellyfi. Sfiare 0 f

minor shall be kept attafl1’fis~maj0rity. The

appeal is allowed in ”

Euéga

‘” ” A §§§§%