1.
IN THE HIGH COURT 01? KARNATA;T§{A' fl f
CIRCUIT BENCH AT_DHARVJAD*~.::: y T
DATED THIS THE :8? DAY ojmpfzxig 2&9
PRESENT
THE HONBLE
" .
THE HONBLE M'R;;ii{:~'f'ICE T»rT.AL1MATH
§'I3NiDA??3;fi'j' -» " ~ '
S /0, BEERAPPA EEEC-ADE,
AC}E"3..0YEA.'RS; "
.000: A;GRICUL'I'-URE,
/<3. KERU'R.....Q£IIKODI TALUK,
BELGALJM DIST.
; KTI':»TAR,"s1DDAPPA,
. /0 'BEERAPPA HEGADE
AG£'E -3.5 YEARS, ocC:sTUDENT,
MINOR REP BY
SMT. SATTEWWA, MOTHER.
; * Sou KALLAWA w/0 SIDRAM NULI
AGE: MAJOR.
R/O. BUSIHAL,
RAIBAG TALUK
BELGAUM DIST.
@-
SATTEVVWA W/' BEERAPPA HEGASE
AGE: 43 YEARS '
OCC: AGRICULTURE V
APPELLANTS 2 AND 4
R/ C}. KERUWADI,
CHIKKOEI TALUK,
BELGAUM DIST.
(BY SR1. SACHIN S. MAGADUZQIV;-..fi.D3{.)
AND
I.
u VEHICLES
SR1. SHABBIRAHAMED, ' % 2
s/<3. HUSSAIN SAB; I%{}SANI.?S.NI_swT'
MAJQK .o(':::;'13£e1%.I§;1§ IN 1<;ARNATA13<2'v1cE CENTRE,
fi'ALUKA ~HOSPi'I'AL, ATHANI
D133' BELG;E§LIM'...v
~ fTHE.},?I_R'E_CI'OR,
OR BRANCH,
-- A '=»BANGAL{)RE (CERTIFICATE NO.2{)OO-2-{}01/
60_1332=2 FOLICY NO.10-4078) RESPONDBNTS
» "(By sx9i..:§.s.PA'1'IL, ADV. FOR R1,R'2,
. =S}'-'<¥';K. 13. ADHYAPAK, ADV. FOR R-8)
THIS MFA ES FILED U/S EC 173 (1) OF MOYOT
ACT, PRAYING TO MODXFY THE
JUDGMENT ANS AWARD DA'}'ED:28.4.2004, PASSED
Q24"
IN MVC.NO.10()2/2001, GN THE FILE OF' fm1:;A%vi::1i;':1j;A%¢
JUDGE (SR.DN.) & ADDLMACI', CHIKODI, Af*+fD.E;'I'C§; _ x
THIS APPEAL HAVING BEEN '«}?ES';?§';I§i?E;*i} M' x
HEARING, THIS DAY, MALIMATH:_-.J..;v meowouiwzcfizn.'
THE FOLLOWING: _
JU9c m£i§:N:_' V 4
Being aggieved dated
28.4.2004
passed in the ieaxned
Civi1Judge the pI’€S6I}t
a13P€a} V enhancement of
C0Iflp€¥flSafiG3{1..V 71 4′ ‘
2. of appellants is, that 9116 Vithal
‘_ was to the Sugar factoxy on his
‘ bicycia:v4’car..fyit1g food ‘so his brother on 16.1.2{)0’1. A
‘flats: VA’\;+*.’V<¥:'V11ic1e bearing NO.KA-23/Cr-27 Came in 2-1
féxfildr xnegligent maxmtzr and dashed against the
VA '~~ " Abifigfcitéfl of deceased Vithai Hegade, as a result of which
sustairled gievous injuries and was admitted to
'i'.D.B. Hospital, Chikadi, and was subsequently shifted
to K.L.E. Hospital, Belgaum, for further treatment. He
efi/<'""'
ultimately succumbed to the injuries on 4.S.20{)V.1: 'The
deceased was a minor and was wor1o_';1"g" « §as__i
agricultural Coolie on daily Wages of
The Tribunal by virtue of the impuggzefi o1f(.:;4e1I",—
compensation of Rs.21,896]v_v6ith
per annum. Seeking enhaIf§ee:f:e.pt of some, the
present appeai is f'2iefii;«-ii?' _
3. ‘ogre Counsel for the
.._ Tehe for the appeifgants
eont;e:1d,, tfiat, order’ gassed by the Tribunal is
enfo13eoi:s_on_fac¥:s and in iaw ané hence, interference is
so~::g1ite%[‘ra%r. He submits that the Tribune} has
eofixmitfed error in relying eolely on the medieai biils
R progiueeei While determining the compensation. He
. sxibifiitted that in terms of the decision reported in
ACJ 99, Manju Devi 85 another Vs. Musafir
Paswan and another, and also in terms of the decision
€64″
reported in 11.2 2098 KAR 3.896, s. sana%&%%fi1f1g’;a§a
another Vs. A. R. Shivashankar and
Tribunal should have awa1v;iéd””
Rs.2,25,@OO/~ ill respect ofthe of
He submitted that, in the présent (:;>2.sé’,« T£i3eAV”1;iE{ie§1sed V’
was a minor, ageci :4 app 1ying the
aforesaid juciments thé to be
enhanced. é ”
H édiésidered View that the
axnount’ Vwaxvarégd’ 3:0′ Claimants is meager and it
reqlmres to be e11h’aI1 e’.-ted fer the following reasons:
. censidering the case of the
i4éé§1s:’\i.;~e1i€ci on the medics} bills produced by
The dmeasttd passed away afier a gap of
:2 10 days from the date of the accident. The
while detemgining the compensation has relied
afxly on the medical bins produced and has awarded the
same. In additisn, a sum of Rs.200{)/- tewards
a? 11:”
attendant charges and a sum of Rs.2DOQ
conveyance allowance was also awarded; .–5i’:E3,ere: is no ~ ..
reference by the Tribzmal to
reierred to supra. In t}1ese_jd ji1(iginen’i’.s; cQ3uI*’£s. 7
have come to the cor:oiusio1:_£ha}t’ tifie ofideeth of
a minor, the I}otioné3″* fieoeaseé be taken
at Rs.15OO0/3_:’p,”a. e;t’1°/E: of
the cozlzpelzsatjon shall be deposited in a nationalised
3 A?”
bank for a p€I’i{)d of five years and the _
entitled to withdraw the balance a;13o1::nt;_0’i” = _ ‘4
Accorciiilgly, the appeal , J, V’
“, Judge
Judge
*sub.