__1.....
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 87" DAY OF OCTOBER, 2ojOs'
PRESENT
THE HON'BLE MR.JUSTICE...K.,SRE_E.DH}?T:RV»F§'AQ'_'_;  
AND
THE HON'BLE MR.3ROAsT1cE'ARA'a/I M.A'L1§«..ATH it h
MfSCELLA¥§E'E{3~{}S»A,'E%I:?;ST APPEAL No.78-45 OF 20o4(Mv)
BETWEEN":..:  
 Sri'«H'.4GL"Basavaraju,
'SXO,iatesfiangappa,
 Ag<--;djabEOut 53 years.
.S.'i"nt. C-Eowramma,
W/O Sri H .6. Basavaraju,
AA  Aged about 43 years.
Sri Shévamurthy,
S/0 Sri H.G.Basavarajt.:,
Aged about 19 years,
~é'/
All are Residing at
Haralur Village & Post,
Gdlur Hobli,
Tumkur Taluk,
Tumkur District.   " » 
(By Sri J.V.Chandrashekar, Advocate') ..:' A
AND: V 2 V
1. The Branch Manager,   
Oriental Insuran.c'é~..go, Ltd.)  jg 
No.20, Jalahalli C"ross,_   
Chokkasandra,   '
Bangalore  S60 E57'. 
2. The [_)i.re.ctoi:r:_~:'_ ~  1
M/s"S.pe"ed "¥:i%a'ns"'Cargo Pvt; 'Ltd.
H o . C-76 +  S .pe'e.d"'C_o m pl ex
Dr. Dev'araj~,U~rs 'nT.rucl~4{ ffermi nal
Kanteelrava. Stijdi,_o"Ma'in Road,
Yeshaataruthapur'a 2?" Stage,
 Bangalorre 5-" 560022. ...RESPONDENTS
B?:.C._._Seetharama Rao, Advocate for R1)
–o–o–o~
AMFA is filed under section 173(1) of MV Act
against the judgment and award dated 21.7.04 passed in
as . Mvc.No.29o5/2oo1 on the file of the 18″‘ Additional Judge,
_ MA.CT–4, Court of Small Causes, Bangalore (SCCH~4) partly
ailtowing the claim petition for compensation and seeking
: enhancement of compensation.
This Appeal coming on for final hearing this day,
SREEDHAR RAG 11., delivered the fol|owing:–
3uD’h§M”ENT
One Mallikarjunaiah died in a motor vehicle :accident.
The deceased at the time of the accident
driver driving in the vehicle. The
resulting in the death of i\’ial|ika:ijun:aiAah”;.g fl
a workman within t,h€’.___
Compensation Act. to the
claimant should be of Workmen’s
Com’péri5ati;on }=’i:’=;t:~.
2;’i7.hev policy~«.issu’led by the Insurer covers the risk of
;_s:pa..re drive–r–.~’ The maximum statutory wage is
V reckonable wage for compensation is
The relevant factor is 216.93.. The
compensation payable would be (Rs.2,000 x
A_:l2i«_6.93.)mRs.4,33,82O/–, as against Rs.2,25,000/- awarded
by the Tribunal. The enhanced compensation shall be
payable to appellants~petitioners 1 & 2 in equal share. The
interest payable under Workmen’s Compensation Act shall
be 12% on the enhanced compensation
n till the date of payment.
;e_JUDGEg
‘L. ._ V.