High Court Karnataka High Court

Dasthagir Khan vs A Ranganatha on 17 October, 2008

Karnataka High Court
Dasthagir Khan vs A Ranganatha on 17 October, 2008
Author: B.Sreenivase Gowda
E

IN THE HIGH COURT OF KARNATAKA AT 

Dated this the 17th day of OCTOBER ?~«~mQ:§i-  " 

BEFORE

THE HONBLE MR.JUS'l"'ICE B5.<SREEN--'f';fASEI. :§GWDA%k« K x

MISC.F'IRS"I' APPEAL No)899'5,l:.'2(A)06"~ 

Between:

1

DASTHAGIR  '  g  
S/O LATE P.ACHA_KHAM <. _  '
AGED ABOUT:-34 isms  * *

SRiBAE§2§':,KI:?I2Xi§£.:   A  

S/G Pficéea    %
AGED%%A30UTj' 
SR1  % 

E~§,*'O_LATE. PACHA KHAN
A6139 :3BoU*r_32.YRs

"'Sf<1..,MI}NjEER KHAN
-I-_sj<:~. LAW};-VPACHA mm

W AGED  31 YRS

S1»1'1? SABAIRA BI
W/{:2 "RYDER ALI KHAN AND

A' ' I3/0 LATE PACHA KHAN AGED ABOUT 35 YRS

 '»-ALL ARE R/OF JOTHIPURA OPP T0 OIL Mild.
 AND NEAR RICE MILL HERUR POST

KASABA HOBLI KUNIGAL TQ
TUMKUR DIST

... APPELLANTS

{By Sri. : M V MA_HESEiWARAPPA )

g



 MVC

é day",

A RANGANATHA
s/0 LATE ASWATHAPPA

PRODUCTION TECHNICIAN IN MICO.    5AJff H.
OWNER OF MARUTHI CAR BEARING   3

R"E(}N.NO. KA--~O1 MA769   j;
No.33 NEAR GARDEN SCI-I0"OL'v__ 'A
T DASARAHALLY = ' . "
BANGALORE 57

NATIONAL INSURi&§~ICEA..f:{)ALTD"
REP. BY ITS BRAIw$C§~I_ n;1A§Ac§.*?::i2   
MARUTH1 INSURANCE R-NS:'VM_£IFC}R§5w__
YESHAVAN'§_HAPURA.::'»   V  
BANGALORE  

m1.:<:*z T%V%1~:Q.<*;it:3<§9 30 VAIJD' FROM
19;~_5~20Q5'-?{TQ_» %13T+e--1-was %

 RESPONDENTS

_MFA.P’i-LED U/S 173(1) OF’ MV ACT AGAINST THE
.JUDGME{NT’AND AWARD DATED: 12/05/2006 PASSED IN
N0. 7-887/2035 ON THE FILE OF THE CNIL JUDGE
‘,§sR.:3.;v} ‘& MEMBER ADDL. MACT, KUNIGAL, PARTLY
AI,E;QWING THE CLAIM PETITION FOR COMPENSATION 8%
= R ..fSE’.EKING ENHANCEMENT <31? CGMPENSATION.

This Miscfiirst Appeal coming can fer
the Court delivered the f€)110WiI1gZ

(By Sxéi 3 A RAVIS.i~i;?§NI§AR FOR R2 , NOTICE TO R.No. I

' "DIsPEimEDV-.wrrH ' %%%% " 3

hearing this

— JUDGMENT –

That on 10-7-2005 when the deceased was

tewards her petty shop on the footpath

gate on Madd”ur–Kuniga1 road, a

No.KA.02.MA.?’69 came from sicig

dashed against her. As , Q. r§§$2,1 it,. 2
succumbed to injuries on _t§
med the claim pet1t:;£§,_n { %1§o~;887/2065, seckzing a
compensation of R$.rcspondents. The

jiiéigfiient dt. 12-5-06, awarded
them. a”cen1pe:iss;t:anv%§r. %§;:..1,6s,ooo/-. Agrieved by the

q_uant;u_m c§ft’~~ awardedi by the Tribunal, the

‘~a3’e Vbei’t)i4e this Court for enhanczcmcnt of

%%~coi<:pensvIi0i1;{%%

E2: is no dispute regardring the death ef the

., :5;aC6a$3<§1V" in a meter road accident occurred on 10-7-05 dug

rash and negligent driving of the Mama van and no

"éf§ma1 has been filed by the ewner and insurer of' the said

czar, chaficngng the finding of the Tribtmal on £33116 No, 1, the

01217.: issue that remains for my ca-nsidcratjcn is whether the

4
compensation awarded by the Tribunal is just andfilroper or

it is required to be enhanced.

3. Among the appellants, 1 to 4

deceased and appellant: No.5

Therefore, they are entitled V’ go Ahleavarded. .V
under the head loss of andwl’ Waifection.

Although the eompensation
under the said two compensation

towards lose oiloéloi1le,t%l.–.”g,sv~’:I0$S of estate of the

deceased’ Therefore, the learned
Counsel “appellant requested this Court to

take E25.-v].,5Ol5AAfo1″d’ of calculating loss of estate.

fie. A learned Counsel apmaring for the

that, a reasonable sum may be

‘ _bakei1«.whi3e-eelculafing loss of estate. I feel, if Rs.1,000/- is

l H H ” and loss of estate is worked out, it would mat the ends

‘_’_&e.of’jiist$ce and the amount of compensafion awarded towards

T ’10$’s of estate becomes double. Accordingly, a sum cf

3 HRe.1,»44,O00/« as against Rs.?’2,0¢30/- is awarded towards

loss of estate. Rs.?’E$,00O/~ awerded by the Tribunal towards

R

1055 of love and afffiction at the rate of Rs.10,OO0;;”‘agai31st

each of the ciaimants is just and proper and

reasonings and tht’:I’€:f()I’C, it does not call “€3IIi’i§§§iIICCi11C11t:”.,__

Similarly, Rs.2(),0O0/- awarded t)ti14r:éfV

ceremtmics aiso does not ca1l,3’i’0;j ,u¢’){)%’:) )*;-
awarded towartis transmrtaticid reasonable
and thercferc, it does 7afj’or;V:_aj:1y..ezi1 ha;1ccment.

4. Thus a;§pegIj3;:1tsVA”‘éi:fcVV for enhanced
cempensafi:ti’Vc§f”-Iéé’;+099/1* at 6% pm. on the
ttnhanced the date of petition till the ciatc
of its actuai

v :w3,spofi(i*cz1t«~= Insurance Co. is dimcted to deposit

amount within two months from the date ef

V . re-ct:i§;:t éi” a {if the award.

AA ‘_ Aééordingly, the appeal is allowed. Juclgrnant and

by the Tribunal is modified to the extent statcd

above. No erdcr as 1:0 casts.

Sd/-é
Judge

mini-