High Court Karnataka High Court

Chikkamuniyappa vs M Gangadhara on 13 September, 2010

Karnataka High Court
Chikkamuniyappa vs M Gangadhara on 13 September, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KAIRNATAKA AT BANGALORE

BATE!) "rms THE 13% DAY OF SEPTEMBER, 2010
BEFORE 

THE HON' BLE MR. JUSTICE B.SRIZ)}3NIVAS;E' 

Miscellaneous First Appeal No. 7419. -a--.--f~.. 

Between

1.

Chikkamuniyappa __
S/0. Late Chinnappa ‘
Aged abaut 49 Years.

2. Muninarayaneinzfifiai ; AA
W/O. Chikkan1L1niyappa
Aged about 42 Ye’:’:L1″S ‘

Both. ar.;e”R’/At Véfi1§ataTgiri1:o’te,

Vi} ay”ap_i;11″”é1 ;;:_I”i1_()’.3_14’i , V ” eV’a.1:1gh3a11i Taluk,
,VBa11gTa![Qre P_u1’a1″E)’1Strir:t.

‘– ‘ V ” . ‘ ‘ Apps.-llantg

[Bjf Visflfitjéilatha, Adv.)

‘ V ~ . _ %(:}af1gadhara,

A “S”/3:)». MuI1in.arayanappa,
1»1aj::r..?’
R’/’ air.’ Venkatagirikote,
~~ vvijayapura Hobli
Devanahalli Taluk,

V H Bangalore Rural District.

2. The New India Assurance Co. Ltd,

181 floor, Mayura Complex,
Next to Pezenya Ind}. Ass. Bhavan,
KIADB Main Road. Peenya,

$0

Bangalore ~ 560058.

Re-spondents

[By Sri. A. K. Bhat, Adv. for R2,
notice to R1 is dispensed with}

$=k=i=

This MFA is filed U/S 173(1) of Mv ACt&V.aga.lh:sta..ti’-2e

judgment and award dated: 17.3.2008 passed”
No. 231/2004 on the file of the Presidi1H1_g”‘Qffi§:er; *”‘a–st_
Track C0u1*t«lV and MACT, Bangalore (R) Di’sat’5’ictV, partly’ ”

allowing the claim petition gfor_dCQn?_per1*sat–i.Qn”and
seeking enhancement 0fcompef:sa:t_iOI1_ ‘ ”

This appeal Coming» A.Admissi-QIi;,..;”t’hV£s’: day} l

the Court, delivered the follow.i_1»’1g;V

up T

This appeal seeking

enhsvlhcelriiefit

2. Heard. is admitted and with the

consent learned.’VCol;znse1 appearing for the parties It

disposal.

< "'FCr_th'eV'sake of Convenience parties are referred to

as*–the'y. referred to in the claim petition.

V as "B1'ief facts of the case are:

$3;

That on 02.03.2003 when deceased Shivaprasad
proceeding as cleaner in the mini lorry bearing

registration NO.KA.0-4 A 5892 along with a <;:0o.l_ie by

name Jagannatha and when the said levrlfy-.._'l'evas

proceedings towards Poddatzur ii: dashed agai11s1;~aj'i5oad

side tree on account of the rash and negligent d_1<i\§irig–o1_" 0
its driver, as a result Cl€C€'.}S€f.'14 S'hiva'pr';asa.d_l_gand 0'

Jagannath died on the spotfiu'pa;;?en'ts,g_of

deceased Shivaprasad filed a4¥__elai_rn petition V'oefor'e,

MACT, Bangalore eomgjevnsration' of'

Rs.5,00,000/– and the 4ll"T_ribVunal" 0} awarded

eompensaliorig 7.3.000/~ with interest at 6% pa
5 "rio regarding death of deceased

Shgixlfaprasadi fiiliheliaecident, negligence and liability of

offending vehicle the only point that

' ~. remaVii1s_"_vior~ eorisideration is:

H «V Whether the compensation awarded by

-the Tribunal is just and reasonable or does it
call for eiihaneement or reduction’?

8. After hearing the learned Counsel appearing for
the parties and perusing the jtidgment. and award of the

Tribunal I am of the View that the <:omp_en_sa_tion

awarded by the Tribunal is not just and .

is on the lower side and therefore».it, to' hell'

enhanced.

7. Deceased Shi\raprasadWVv*as léfiyears as
on the date of his as evident from
post rnortern’ _re.p.ort.:.~’** parents of the
deceased! that the
decea.sed_§vafs ~V p.m. by working as a
cleaner examined first claimant as
PW’ 1. to the accident disclosed that

}.’1§~:’,:Sl_,E1S.t3l:I’1€d”l11j1lI:iCS in the accident and died while he

“v–Wori4:irig as cleaner in the offending lorry.

the age of the deceased, year of accident as

2003 and his profession as a lorry cleaner his income

reotild “be assessed at Rs.3,500/~ pm. as agaisnt

Rs.2,00O/W assessed by the Tribunal. The deceased

was a bachelor. Hence 50% of his ineome is to be

6

Rs.1.,73,OO0/W awarded by the ‘I”ribuna1 with interest. at
8% 13.21. on the enhanced compensation of
Rs.1,€>2,000/~ from the date of claim petition”‘tiI}«.::ii*1rie

date of realisation.

11. The Insurance Company di::Ae<::teda,.t1()..'deposit ~t11e

enhanced compensation"i_with i~nteresr;;"A'{rg:'it1f;in_V§ twods»

months from the date of of this
judgment. Out compensation
Rs.1,25,00(_)_/.{:w_ith is ordered to
be investeddddiin 2176 claimant who
is in any nationalised or
schedule with a right to withdraw

intj.e1_fest ""periodi–_cai1y"~~–and the remaining amount is

'd V' . A o:rde1te.d to be i"eie'ased in favour of both the claimants in

" .equa_I'' proportion.

E x No ‘order as to Cost.

Vb/–