High Court Karnataka High Court

Bangalore Metropolitan … vs S John Basco on 16 October, 2009

Karnataka High Court
Bangalore Metropolitan … vs S John Basco on 16 October, 2009
Author: K.Sreedhar Rao Malimath
 

.. 1 .. 
IN THE HIGH COURT OF KARNATAKA AT BANGAEQCRE

DATED THIS THE 16TH DAY OF ocT0BER~;«2Q5__9"'.;~ " 

PRESENT

THE HON'BLE MR.JUs1:c:E"i{.'SREED}iAr§: _ 

AND

THE HON'BLE MR.JUsiicE RAV'1_1\z£A,i';I1\&A'ffi
MISCELLANEOUS FIRST_APPEAL No.'3--59V2 OF 2004

MFA§c--1§ioB 2004

MFA;N6;3592géi§04§'fif-
BETWEEN ;" . V' V" % u '
Bangalofé "Me'trQp,0lAiAt--aun'  

Trgnsport Cdrp_0rati0n
Central Office. "  EEEEE ~ -

A A .K.1-l.D'oub1eE.R0ad.
 V  S'nan thi11agar;«.
 . i3'anga1br¢ ---.500 027
'Byits Mafiaging Director. ...APPELLANT

(B10 .D.Vijaya Kumar, Advocate)

  H S.J0hn Basco,

S/0 S.Susin Nathan,
Aged about 47 years.

2. Mariya San} ana,
h



 

D / 0 John Basco.

3. Monica Swetha,

D/o John Basco,

Aged about 6 years.

Respondent No.2 and 3 are I  u g 

Minors represented by their father» A. .3 0 ‘- V A
And natural guardian Sri S.JolFin Basco ” * . «. V’ ‘
The Respondent No.1. 0 2 A. V’ *

All are R/o No.50,

Evershine School Cross,

Old Mill Road. ‘ ” A

Karnmanahalli. _. ” ,
Bangalore —-560 08.4.” v __ .V “”‘;v…RE1SPONDENTS

{By Sri yshe.pa-cit: _ A¢:§zo¢,}ate for C/R1

for R2 and–Rfv3)

MFA’.isVddfiled-._under section 173(1) of MV Act
against “the~Judgrne’ntVa*nd Award dated 16.01.2004 passed
in MVC.N’o.1’60/2?.00–0 on the file of the MACT, Bangaiore
aliowed and Awarding compensation of

5.-34,.O00==0V0’v—-with interest at 7% and directing and
V’ A .appe1Ia;nt._ herein to deposit the same.

A ‘- :g[FA;’tiRoE.A’.ijz<-5. 181/2004:
A

.A Sfiohn Basco,
"AS/o S.Susin Nathan,

. A .fAged about 51 years.

0    Mariya Sanjana.

D / 0 John Basco.
Aged about 10 years,

is

%/0



 

3. Monica Swetha,
D/o John Basco,
Aged about 10 years.

Respondent No.2 and 3 are
Minors represented by
Petitioner No.1.

All are R/o No.50, . 

Evershine School Cross,  

Old Mill Road, 0*

Karnnianahalli,  .   =    

Bangalore — 560 os_4:. . ~ CROSS OBJECTORS

(By sn Shripad V Shasytril, Ady_ocate”for for
R2&R3) ‘i n

Bangalore ll/£et:opoli.tan_ .0 ‘ ~-.

“Trans’port_ Corporatio’n.._

Central Offiee,
K.H_.Double Road;

Sh;ari’ihinagar, _ V
E§a;ngaloi’e — 560′ 0-27″

«sy its’ Managing Director. …RESPONDENT

A .0 Kumar, Advocate)

e,,This:”VlMFA. CROB filed U/O 41 Rule 22 of cpc against

the ~~Ju;~:lgment and award dated 16.01.2004 passed in

= .. ],VI_VC.No.160/00 on the file of the VI Additional SCJ 8:
yM’ember, MACT, Bangaiore, SCCH No.2, Partly allowing the
‘-_l(‘:laim petition for compensation 81 seeking enhancement of

; compensation.

4/

This MFA and MFACROB coming on fc.r3Tfi’naltV1’hearingV

this day, SREEDHAR RAO J ., delivered the foilowingz

JUDGMFg1x1_””« . g_

One Srnt.P’1orence Basco ‘d_ie”d_ in a tmotortv

accident caused by the apptei1a:nt¢K.S:R.Ti’.’C., tifhestsketch

of the scene of offence .disc1ose’s–..that”the deceased: was riding
on a two wheeler front the r”0a:d”entering the main road
which is in ‘V appe11ant–K.S. R.T.C.

bus was false .cdmi’ng’ satne_’ direction entering the main

road.”” was to the right of the
Scoot”er,tabout: the junction entering the main
road. acci.dentA’too*kttt place towards the right side of the

The bo1iee——i;ave prosecuted the driver of the bus for

V rash negiigent driving.

evident from the sketch that the driver of the

have been more cautious while taking deviation

” and entering the main road. The driver has noticed that the

wheeler was on the extreme left side of the road at the

H time of the accident. Therefore, the Findings given by the

-5…

Tribunal that the accident occurred solely on acco.uVnt._’of _ the

negligence of the driver of the bus is sound and ;. é

3. The husband and twomminor;”eh.il:dren: of

deceased filed the Petition seeking comp7ensati.on a’.nd__ar.e. in

appeal seeking enhancement-._of ccmvpensaaofi,

the salary certificate producedlby the appeillantségpetitioners
to show the basic sala.1_ye-of t-ihegwhichl Rs.8,500/–
and HRA Rs. 3,400 Besides,'””thel~:l..’deVceased was paid

conveyance 4″ Rs.100/– towards

educational. .ra.llov§iaric_e;flhe conveyance allowance and the
educational a1lowlance__lVlmay not form part of net salary.

Because, the’ conveyance allowance is to be expended for

trai’1sp.ortation lfronrhouse to workplace and back. The net

i Fg<.P–13 would be Rs. 1 1,900/~p In. In the year

it 'I.I_rr:come~tax liability and professional tax liability

approiaiirnately was about a months' salary. Therefore the

igarinual net income would be Rs.1,30,900/~«( Rs.l1,900/– x

llmonthsl

4. As per unit system 1/ 3″‘ is to be deducted towards

the personal expenses. A sum of Rs.86,394/– rounded of to

E

4*}

ll” “-T:’ib’t:11’i:a fol’ V p”a.1yn1c11E .

Rs.86,400/- would e1’1u1’e lo 131$ be1’1e’l’il’ of tl1cj’..cir>:}§”c:fid.§i11ts.

The 101.211 loss of depe11de1’1Cy would

12.09.6500/–. The l1usba1’1d is”éi’ii.i’tled’l_1() Cl0lAV1′;l”p”CIlSa:{l()£L. of’ j

Rs.25.000/~ Em’ loss of L1()I1sc5;fl’.it;-xii. .V21.;)1i,.;éllf;1’i’1€’s~

pe1,iLione1’s t’c)ge1he:” are e11titsl:;l.c”l~..if()1′ suI1’1-VQl”?Rs’;§25′.’OOO/– for

loss of c:xpeet.e1r1cy.-yza sum’ Rs.10.000,/–..vVl’0:” funeral

expenses. In all, the ;c1l3–}3’€llé¥.].’fl§5~})C’t’il.i’Q1lCIfS are en’é,itIeci to

c0mpe11sa1,i(_m:§>l7.Rs. i’ml’e1’es1 at 6% from the’

date of tglic-l”l79_e1t*i.E’iEg1’1.’E..ilE.___jmyli-ie1–iVi as a.g__{air1sE” Rs.l5.3-4.000/~
awe; 5′,E1l1c=. ‘jlf:1El:31:i’r1§i3(

l’Fh’le l21p1j’eal”‘rjf is allowed. The C1″0ss~appeal is

mg EC. (zed .

:’fhe’«._aI11()u1’1t i1’1–clepOsil. is 10 be l:1’ar1sl’e1’1’cd 1:0 the

Sd/3
JUDGE

Sd/.:

JUDGE

rsk