High Court Karnataka High Court

B Krishna vs The Managing Director Karnataka … on 25 January, 2010

Karnataka High Court
B Krishna vs The Managing Director Karnataka … on 25 January, 2010
Author: N.K.Patil And Gowda
IN THE HIGH comm' 01+" KARNATAKA AT BANGALORE
i..);'\'I"I'*ZI') "PI----{ES 'm:~: 251" DAY OF JANUARY. 2010
:PRESENT:

TI-IE HONBLE MRJUSTICE N.K.PA'I'EI.. _ _ : ._

AN D

THE HON’BLE MRJUSTECE B.S§{EEND:’AS.E'{~QOWDA ”

M.F.A.No. 10294 01?’ zaqés

BETVV [ZEN :

B.K1*ish1m.

S/o.Basavaj21h. _
Siliflt’ [)<?(':eas'~3ccivir;}y=L.Rsj§.. _ V .,

1(a) K.I-'€:a.vi.'::..

EH3} .ii{;”;r”‘.s5hV’xg*;i11i;'{:5
He} 1 K.Rc)_hiV1ai_;

z?\’i’ixz1i’e131’e;jpi’3 ‘ __ <
1'/e1V'{4)/Mf'€L').<5i»z1. 23"

, — -.Mz~.md’i M()imilz1. V-D()C1cEa.v0kkaEageri,
E\/Iysore C’i’i.§L _
‘ H “”” ” Appellams

}’,1_i(.’T.iV.Z11%:;11′}tC.’1 Ad»: )

E ” ‘VI’E’i.:> Mam1ging I§)1’.re(:1′()1*.

f{“a1′:’321t.a.I<:£§1 St 2:19 Road '{'rans§)or"E'

V H C01*p(:)1'z1t.§u1'1. £'{.E–'"1.Ii)()z,.zblc:' Rcmci.

Sha1'1t.}1.i:'1s1gge11'.

E3e11’1gz»11()1*té.

2. R. Scgtcmza.

S / 0 . R:;mga1’al-1
E

Ye§iy{‘)u:”1.1 \”i11a§__{(‘.

K0: ha i. h E 1—-£(‘)1’)§i .

M2-1£’1c§y£1 “i”z’1§1 114;.

…Rc’:$1)0ncic~__n1

{{3}-»’ S1″:’.K.N.iT)21y:I11:.:. AdV0(:z1£.e for R1:
R£2–sc’:t*ved)

“ms §\/IPA filed U/S 3.7341) or E\/1’Vh!\{‘§:._; «.-.1g.g.;1m{ss:% 1’.i–1.é_ V
Judg1ne1’1t and Ax-v’z211’Ci dated: 26V.5,2OO6–‘}jé1S*$.r§d ‘i’:1”.§\/H/.’C”‘

N0.305/2001 on the file of the if)’-xddifi «(M1 ;JL.:dge_ (S”r’.’I)13 §J
and MACT Mysore. paflly z111c)\v’i;1’1g :_}”i*m’ (?1*a1″_11’2. 1″‘:;<%1'.VEt.,i'L-2I«1fur
('(')n1§3e11s'sz1Ei<)r'} and seeking ISI';I1anCc%'.1_1e'I1_1' of C0r;f1pC':1SE1'l,i:§)fi.' '

'i'1'11's d;')1I)C211 coming ()i"i-,i'G~r I*ie21;=ingvv.T1}1is5".Clz1j}'. N.K.V

PATIL J. delivered me following)"-,
.-;;'–I} To C: M_'_E mg;

The i1’1siI.g11′}1. ,a1’pp–é:a1 ” di’;'<;§t;véd against". the

ctcnmxj§V{.§fiTV_j'1a(iLgIr1tf'f'§;i' a r'1'd:'zuve1'f€iV"C§z1{,ed 26.5.2006 passed in
MVC 1{:'e.:3e5V/20Vo=i'j_m_i' ».£.'i:1.a-. of me 11 Additional. Civil J1,.1d§,;e

(Sr.D\_m.) V_§\/1ACL'–l' {herei11af14c1* rcfe1'1'ed to as

'i}y~._i,"1i:c:: impug1'1ed }1zci_g1"nr;é:'1t and award. Efihe

'1':=.1_I%31,111.a~} _L}j1-21$ awarded a sum of Rs.3.Ei1.OOO/W Lmder

ACijii'I'er.I,1’t heads with i:3t’eress1 at 6% 13.21., from the (late

‘ ‘(>=$”.p€*I’.i1′..it_)1’1 {ill ciczposit. as ;21ga’1ins1′. t”h:=: claim ma<:ie by the

.—-i:ppt:1IaI'1is for 21 sum of Rs. 1951.500/~»on z1c(rm,1nt of the

(E62-11%': of 1' he (ie,<?c.21::ac?(1 Q 1'11 i.. Gayz»1i.h1'E in t'hc':= road 1I"alT"i(':
M

40-

amridem. E’3(‘.’i11g’_§ :;.1;_;_$_{“:’it.%x’t.'(‘l by the said jtE(‘1&£____§I’1″1(.Ti’11’ 2-iI’E(f1

21w2;1rcl. the 2-1ppeE1a1’11..$ have pres-.3ented’ this appeal for

en101eu1(:e111ent of v()11′”1pe1’1ssatEon on the g1*(:>t11’1(l 1′.1’1j2{it~.,j the

Q~(‘)i1113CI1SE11.101’] a;1\>-.:a1′(i<=3(.i by the 'l'ribL.:1'1ai is

3. in brief. the facts of the ease ‘

‘mu on 30.1.2001;;u :;tb0t.’_1t’S3.’2._t)

Layout. near I..alit’1’1a:na}’1a1 Palace: wrsc>ree,.5tl’:’.1Ae’ <iecea'sed'a
V V 4_ _ 3 V V 1

Smt. Gayat.hrE xvas t'.1'21vc%.ili1'1.§gaihti the s2c.00V"t0e1:" bejming N0.
KA.O9.U. 1300 piilfisn rtcleg'.Vé1i021g"«Wil:.h. her husband
Sri. Krishna ftjom s<').1.1th'–,t,(3._ 11:.01*':"_.}'1g (.')::/givv–l"ieli;)e1cl Kaehha

rcmdat. tIi'aftj'v1':i11'1?e.' t0.he«..§iriver the KSRTC bus bearing

N<).KA.'OV9."F,2'iOE5..?fd1*t;;t(e.the sa111':e in 3 rash and

xltrgligegratt nia1,1'11":e1* a1 1d dashed against. the fé'»('.T£I)()II€1' on the

V' .1jig}1t :,,_~\/1'«;i{'Vit7§,_ 1'J<')rti0r"1. due to which. the deceased

.st,t:;tT21'~i-fleet» g:f:1'i.t?'i»-'()t1S injuries and died on the spot. it is

{rife ca__;~f;e -raf the appellallts that.. deceased Smt. Gayathri

' ..wes 2-igecl a.b(:)t1t 38 years and (i0ir1;j.j§ er11br0ic]e1t'y anti

"'._t_é:i'ii(51'iz'1g work. On .21(:c0t1.nt. 0f the death of the deceased

'"Sm1'.. (}21}»*'e;1t.h1*i in the Said aCeider1t.. the .';'":tppCUE"iI'11',S have

filed a claim pe1.itic')r before 1':he "I'ribm1aE eiairning

<'(m1pe*1'1sa1.t':ion. "I'l'1c sai(l claim pet_i1'ir.)n had c01ne_.;,1p for

mmsidera.t:i011 bel'01'c ihf.' T1'lbl.lI'1Ell. W'l]i('.h in t:;ii'ii1_};1§':.¢1'

l1cz1;.*i1"1g both sitales and al"1"e;* 2,15-§SCSSil'lg V()If'E'Hl 'lé1l:l'Cl

cl()(_*umcma1'y evidelwe. has 'r,1llt3V\:~'t?*d 'the 'C:l;21ill'm

petitzioll in part and awa.rde.d afs:s_1.1i*:1

(_'(m1p<:1"1s5ation Lll"1d(:'l' clifftéreialazads \.:-vi.i'l'r1u.aif1;1t__é'i7eSi:' at 6% V

l3.a.._ from ll'l€ cl21.I';€é:"..$}l' Belnéi
2:1gg1'ie-.xf<écl by H16 award, the
appella mi 3 t. I

4. c:ounsel app€aa’ing
for cour1sel appearing for
fi.1*$;t’ 1’v¢Vl.9;~.::J1a(.’)’11fic11l_t_: length of time.

.5. Al”fe:§ pt-.1~5L1sa-l ()l”{,l1e m_at;e3*ial avail.abl<:=. on record.

'' ' liV:i'(':l1.1('lAil1A1g"i;.l1e iI1'1p{.lg"l'1U(i jL:(.ig1m':11t and award passecl by

"me. fl"ribV:;i'1z-1:1'.-,,ivii emerg_ges t,hat.. t';h<: "1'ribur1al has awarded

a ":~.»;..um__v'of, .:'Es.I3.3E3.000/– towards loss of depeliclency by

.' .i.aL.l~;ir1g;§V—lhe im;~.01n of the (ieccéased at Rs.3,000/- per

“;_i1’1*<;1"11,l"1. aft::er cied1.zc:t.ing 1/ I3"? towards her personal

"expc:11s,ses and by a.c.i(;}pi'ing l"£1l,lltipli€l' of "l-4'. 'l"hc said

('ompc11sat'i01'1 awarded lay the 'i"ri'b1411a1.aI is inaclequate.

,,{),

emd 11. needs 1'0 be @111'12'111c:c-rci. H21\«'i11g z'e.g_§arci 1.0 the facts
and (ti1'('u1'n:-3ta11"1(*Cs of the ca.'-)0. vac zlward a sum of
R$.10.000/« I'uwe1rcis 1.1'a11sp1 an 2.1] .

8. Ha\»’iI’1§,{ regard to the i’21(:1 §Va11’1ci <7i1~(:a:.1if1Vstaricrcgs __0f'=

the (_?'c1.',-if} as stated above. the i';npt_1g17}€d'TTjL1'dgmé1fi't.__ a:';1j: d

a~1wa1fci passeci by tlhc T1'i}3i1_a'1':aA 'iieibkfr tti: 'bz-:§"vn1QdVified.–. L

The 1.()t.2'.1l (*.0mp<;'.1'1sat.i(_)n pe1yf¢_1__};)u1'0_c«'}[_1'1es{,0Rs.3_.:9O,OOO/~
and the b1'c=:2~1k« 1,: p is; 'fc;.I1'(3wi%{:}

'i'()\2vafcis {A.A(3'é.-."[:~':._–»(M)__If (§g:pc1'1'ci§31'1<jV ' Rs. 3.60,000/ ~
'i"c)\v211*'rj§;j<)ss: of t.a1te"=.__ " Rs. 10.000/«

T()w211'ds.V_l<§ss c)§7_l()"vc g1i"1«£{.2TVf"f<?(7i1i011 Rs. 10,000 / ~

'1'()u7;»1;'(1::; {flu1'15p()1?t:ai1:vi()V1'r"£1116 1.0.000/ »
MFLil'§_1CE1'EI'I <':x})c;?r1~s_es

Total Rs.3,90,000/~ W

«A 9. A::c?.€)'i<ciingly. the appeal is allowed in part. and
the i11').;3141§;f;'1é(i ~j1.1dg___;r11e1'1£ and awarci passed lay the

"l"1'i}'31,211"2=;} in MVC No.305/2001 st:am:is modified. gra11t.ing

" ':4:'=-._(r<)fi"Jper1s21tior1 of Rs..'3.90.000/» inst':eac1 of

""Rs.3'.b?1,000/~ (c°.1'1}1aa11'1(7emCnf being Rs.29,000/–}. The

wM_WwuW…..