Karnataka High Court
Fakeerappa S/O Durugappa vs Venkoba S/O Hanumappa on 10 February, 2009
EN THE agga CGUR? 93 ;gKxé$A§gw >:"5f"
ciagngr BENCH AT GULBéR§& gV'H
BATES THIS THE 1$"'§AY gr ?§§R§a§?'2ée9,_=;
yxgggmwz'
Tfifi fiQN'ELE MR. 3US:gCE_v.G;-éaafififiir
é§pf='
TEE BG§'BLE MR.-Jusiécs Aggfijégsaagpufig
w;§§§;;a§E@§Z
8£T@EEN:
L. Yakeerapéa, .
S/0. Durugagga,
figez §3vy@ars;""
5, Ea§3fima;"A &
' %fQ;aF&kéera§pa,
£gég.éS_yg3rs,_»
Gc$:=Hou3eh3§ég
Vfl 3..Chan@amma,'"
.u'@fe. late Bheemagga,
'%g@: 30 gaazg,
"'."QC:: Haufiehaid,
.§éH"SrL§evi,
*§f§$ Eheemapga,
"u%ge: 13 yaara,
V "§. Durgappa,
S50. Eheemappa,
Ag&: :1 yaazsg
APE§éL=§qg:a29z 9? 29%? AMVL
é. Z Saiinqamma,
. Bheamap§a,
9 years,
7. fihandru, ,~w-
SEQ. Eheamappa, j _ V
Age: ? ycarfi, ". [T*;
Rppekiant NQ3.4 tg ? are the r'QGr3;Hrep. _
by nazt friend and aaturai "guar§iaé<_E
mother i.e., aypgiiant $9.3. *_.li are.
556. Jangamarahaii: vr.§ii$a§é; " "figstt '
fiaiapuz, Tq: Manvi, Dist; * V'
1..
I
Sr Basavaxaj R.Ma:b iQr_ b V _
S: ChandrashekarjP.?a:;;{gfidv;};'
§By 1.
1.
:. Venkoba,
Sis. Haaumappa,
Age: 33 yaars,'
Drive: cf Tract-r §
'iv
Rf§."§ad§3iadinni Vi
r~.:
?q:=fiafivi, Q$3t? aa'
F
('.3
:7.'
E; SharafiegQg§§} " V
:L3fo. Han3maa$g¢§£a Mai; ?atii,
fflwner of T5a§i0:"&nfi
4T:a:iez No.Kag35x?, 25? &
§f§} 3afi§&marah&lli viigaa
7?®st: fiai&pu:, Tq: Mamvi,
",b:3t;'R3iafiur.
*g_§. Tfiévfiaééger,
1'=Umit@d Endia Enfiurance C0», Ltd.§
LgSidhanu:, Di5t: Raichug. M £33?
1%? Sri. §u:uraj Seghi, id?" for RE & E53
E51. R.V.Nadagcuda, Rdv. for R3.§
The petitionerg are the father, mother, wiie and cniiaxen
of deceased Eheemayga. it is averrea 3n the c%é;& petition
that on 82.12.2802 a{ anon: "$.50 p.m. a@Q3é$§@ Efiéemappa
was going by walk 0n the Left side 9% th@mf§§a fié@%'§fié%pga
stané at Masai, at that tima Xekfibhuefifi %o;i«§§fi§h§£:§;n@
th% Tractor with Traiiar in Q gagb fin? nefigfiqenz fiéfifiég figd
dasfied tg Bheemagpa reSuit:n§,:he fatal inju§iéé"t0 him and
succumbed :0 the injuries at t§e°3fi@:. Tag ciaimants baiaq
dependants upon the incéme-efi_fihe'céG§a3ed figed the ciaim
..\
getitian, "éééKihg' ééfigémfiaticwi of Rs.6,§§,SSfl--Gfi Exam the
raspandenté,
fiuti;eT was 'i3s§ea ta the saspenaeats. Raapsndeai
ifiofi hag fii&fi,cQun:er avarring that the accidgat accurred
dué,§Q tn3 §egLiggnce an thé part or ifié decaased fiimseii.
"wffie de¢easafiL§uddeaiy came and cantactea the véhicié and
TFthe,occ1dunt GCC§£X@d aad tée acaidant was get due ta the
'":a3fiVafid.2@gi:qe§i Qrivimq ai tha Tractax and Eragier 33
}§li&q§d ifi Eée ciazm §@tiiiG§ aafl tha Eegice have fiiad a
V'=, fais@ cfiazga ghee: 3g3:nsi raspandext §o,z. Respsnaent
*N§.1 aéagtea the ahjéctisn stateman: Eiiéfi, by respondent
R@.2. Respanfient M@.3~§nss:a2ca Cempany iiiéd cauntaz,
\9fi%
Senying tha avermen: made in the petiuien regarding the
manner of the accidant and Eartha: averted that T 7%uantum
0: Compensation awarded4 :3 excessive and; fespdsdefit N0.1
was not hoiding a valid driving license at the iime7Qi'tfig
accident. It is aiso ave::@d that the claim pétition is
iilea wiih sale inteaticn to fia;n s§mpathy,of"th&*C0u:t and
ts achieve cemgensatian thsuqh aha Tractor and the Trailer
0: the 3m respandant W33 flotLinv9Eved in the accidant.
3. The Eribufia; égamédgtnéfliaiiowinq issueat
1} W§,th$r th§%pet;t;§fie§s prove that the death
0: Ehsémagpa has Qccurred in fifl accident which
gteet p§ace"5n G2.l2.2GGZ at absut ?.5Q a.m. an
'"S§n§naaur4Eifl§asugur raafi, 3&5: old figswgtand
*»_a: fia$ki_§ue is the rash and nagizqent driving
¢i ?;aCt¢r and ?:a1ier Ns.K%.36.T.2'? aad Z58
%y_ii3;dri¥er/resgondent No.1?
?} Ehether ifie petitisners are antitiad ta
u*$empea3atian? if 33, how mgch ané ifem wfiam?
'§. On behagi ofi the siaimanta, tfie 2§Q§fi@E' 0: tgé
"~_ éeceased as ?.fial :né an ayawitfiags as ?.fi.2 weze examined
*an§ got mazked ifie decumeats Exs.P1 to E. fin Sakai: ai the
\5Q%
raspendents, no orai evidence was ad§uced.{ Héw@fié:;,cGpy
Qf the Enauzaace Paiicy amd Qzivinq iic@n§e.di':@3péndé3t
No.1 was marked. The Tribufiai waiter densiQe§inq {ha
materiai on recerd and assessing evidencé~aaau$ed b§;tne
§ar:i9s, angwered both the is§ués ix éaqézjve and dismigsed
the claim petitiom an§.haid fiha%=:§ough tfie claimants wouid
have enfiitied for compensatién bf &s;s;§4,a33~a@, in View
6f the §indingT_cg 3iSSQe':fi§.§_ fi@ifiifiQ that the Ciaimantg
fiave faiied to firofie the ra@h'ahfi.negiiqent driving of tée
Tractar abd Wfiéiiefi by ,it3 _drivar, dismissed the claim
p@titiQm. Béi§§.aQqrié%é& by th@ Judgment and Award gated
G3.}G.2fi§@, dismgssing. éhe claim petitian the ciaimantg
fiave p:&E%rfe@ thi§'amfi€a;.
A¢S,g 'E6 he?§ heard the Learned csunfieg agfiearinq fez
'vtha ap§@iian:s afid far the raspandenta.
', 6», H§%imq regard ta the conteniiofls uraefi, the points
" t:hai'a:1se :9: Cu! determinaticn in this agfiaai arég
gm;
whether tfia Jfidgment and Awazfi of the
Tribasai {flat {fie ciaimamts have faiied to
grave that the accident occurred flue to ifie
Vix./FL'
his évidence bafore the Tribufiai that Bheemagpg was qeinq
by walk and the Tractor and ifalier came §§§§ pan1nd in
rash and negligent manner and dashed Bheem§§§§gg§é;%*;esuit
Bheemappa sustained bieedinq infiur:es. wH§ fi#$:a;$§-sgagad
that the Pciice have recorded his 3t$teménfi;;§ogy or the
cfiarqe sheet is at Ex.P3. »?,%.24fiyyanqonfi; éitéfi av Q.W.;¢
in tfie Charge sheet. Natfiin§~ has ~béem7 eggcitad in the
croa$~examination 0: ?;%.2Ito'disfieiieve E13 avidence that
fie is an eyewitness t5 the ¢nbi§én§ a5 his statement hag
been recbréeé {in 7th@ u¢rimifiéi' C&S@. On behalf of the
Eespondefits} the dfiver or the Tzactor and Trailer has 50:
bean ex3miné§, -The Qwfiaf has mat baen examined ané no era;
xaygéefiffivifi addgcad gm behalf of Eng zésponfiemts. Hswever,
'::'is_§on€en§é§ by fihé ieazfied QOUflS@i appeazifig far the
respefidentsffihat the reqistratien gumber 03 the ?ra$tGz and
Traiiei' £3 "£0: mentiened by' §.w.z aad. in ta% abgence of
"Amgntignimg GE the registratian numE@:' GE" iha Tractar and
3:31:95, the eviéanae 0: P.%.2 15 net tzmthfui and
r@iiabi€. There 15 EM} merit ix: 53$ coateatzsn as ii; :5
""£@ii sattied téat 33 ?.W.Z was examiaed bgicze the C0urt an
1b.@J.£@G§, wfiereas the acc;$e§t Qccgrrefi on $£.15.£§§Z and
16
the quastion as ta whether the charq@3"s$§§§§ fia3 be@&
propeziy iiied and as to whether it is §§;;@La@d déééy if
anyT in tiling tha compgaini §§;é_";Q _béA §@fi@i §§ ?pYi_i@@
Crimifiai Ceurt fer considegifiq Engigase Q5 the grfléagutfion
befsra it and it is not spam gb thé ?§ihfifiéifl£é go ifité tha
qaestion as to whethgg :fié c$é:ge fléheet} is filed in
accordance with law a§d w§%gflé#f fit' hag iflS§if@d tfié
comfidance of $§é.firi§fifié;§ i§§§ §G%fi$énts praduced befere
the T:ibuna;~%§§i%fii$ §@_¢QrfiQ$§f$%e the evidence of the
eyewitnes'é}"T":fiii 3L»é7'3"G2<'é::mi:2Qd"bérom we 'Z{r:j_i3u!1a.i zeqaraina
the fiact, thai'"€Ee .$Cg£fiéfit Qccurred due to ragh and
neq:iqam:"gf:§inqV=3: "$59" genicia and when ihé reasons
asaigfied by ihé.$:ibqn3i is no: at aii cengzstenz and im
ufiiew Q£.:%e evifienQ§_of P.%.2 and the dscuménts got marked
*i.a;,3 cogy é£_ tha FIR ;nx.P:}, copy 95 tfie Complaint
W"'
i
6
X.725[v,§Q§§ TQf tha chargé gheet {Ex.?3§, copyT of ihe
vV§an¢h§fiamaH {g;;?é} anfi cop' of EM?" xegort iEx.P5} it is
clear théfix thé evifi@nce 9% ?.%.2 is Cazrcbcrazed by the
uV§a;d:30cQ&ent3 and iurihez ragpondamt fiG3.1 and E &&v% fiat
_§i§@fitQd taat {ha accidaai Oflcufiéd dag fie the rash anv
'"aa§iigent fi$i¥1nq. Thaugh according to téém tfia accideaa
<'
\J}%
'fix'?
12
the age 0: {ha daceagefl Bheemappa at 45 y§a:§L§$§ come ts
aha conCiu3ion that tfie Loss '?fiV¢.a§@%#d§#§%a at
Rs.3;6§¢GGG-GS and has awarded:§$Lifi;$fi$~$Q %Q§§fi@§ kegs §f
estate, R3.f:_{},SOi'J-GU towgyds - énd
affestion, Rs.lQ,U0O~G0 tofiagds c§fisQr:1§m %5fi'%s.§;G@G~G@
towards iunerai eXP®$Sfi$ anfi"h$§-éfifiessédvthat the ciaimant
would Ema entitled ix: i§§ai,§@fi§§fi§§fiifin <fi? Rs.3,94,DQG~Q0
with interest at_.6%u' ;ag ffiom 3the' date 0f the claim
petitiea tiii'~:;Q ;§ate'ppfg'Qayment and apportianed th@
¢0mpen3atiéfi*a$Qum5f' fl;§:mafi€W§o.j being the wiie wouifi be
entitled {@'thG Cé&péf3&£iUfi awarded t$wards canaerzium and
3§% cf the Mcémpéasafigan awarded ander other headg.
CiaimanL»$o3.é»§O"7 béing tha ahiiaren of the éeceased ara
,"é§titieé;§o'§@% ea¢fi"Gi ihe tatai compensation awarded aha
Ciaxméfit fiésfi and 2 being tfie fiarents are entitied to the
bal3nc§7 am@fint3Vaf 15% éaah. The amomnt payable ta the
fiiaimaétsw 4' is "? shag}. be deposited in any Natianaiizéd
* §afik giefig with accrueé interest tawazds tfie minar sfiildren
*iI@,;_ éiaimant Nés.é ta "? with iibarty' ts ciaimafit %0.3
'*_i§e.g tme methgz to vfithfiraw the iaterast accrued an tha
"5aid depsgit g@:i0d:C&iiy. Gut 3f the camfiensation §ayabi@
34
ameufit 0: CGfl§€fi8&ElGfi shaii be aepcsgtea by :he ifisurance
Camgamy, within 2 msnths from taday.
s§,/%-3' SI %
1
-
KSm*