MF'A.No. 5061 .2002
.. 1 ..
IN THE HEGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16'?" DAY OF JULY, 2003
PRESENT
THE HON'BLE MR.JUS'I'ICE K.L.MANJt;E*;A'i*;¥i%;'-Vi.'
AND : _
THE HONBLE MRS.JUS1'IC3E»!3.AV.£§Af}A#§}?y+fi?iA
M.E.A.No.5fi§"\.:*."',
BETWEEH:
1
INBIRA DEVI W/0 L.ATE RAM_AKRlSH.NA
AGED 46 YEARS ' , V " "
R/AT N-3.652, 'sow;-21 S.%HANKAR'NILAYA
DODDANEKUNDI; MA[RA*rHA_HAL:.I'_'_P 0
BANGALORE S6603? * "
2 R i}S:~'s?AE_Ar§i DfO__LATE RAMAKRISHNA
ACrED_29_¥.EARS.__ "
'R/'Air N€).6-S2. G{_)V."RI SI-IANKAR NILAYA
DODDANEKiIN£)I; MARATHAHALLI P 0
» _ BANCEALGRE 560 037
'AGANGABfV{"AI§AN s/0 LATE RAMAKRISHNA
'A-G339 27 YEARS
'=Rf.A'F.N,O.652, GOWR1 SHANKAR NILAYA
D_0D'}:)ANEKUNDI, MARATHAHALLI P 0
EAEGALORE 560 037
' 'IASHARANI 1:)/0 LATE RAMAKRISHNA
AGED 25 YEARS
R/AT NO.652, GOWRI SHANKAR NILAYA
DOBDANEKUNDI, MARATHAHALLI P O
BANGALORE 560 037
. . APPELLANTS
(By Sri: B M ADIGA 8:; T P SRINIVASA, ADV.)
MFA. NC}. 5061 . 2002
1 AIJAZ AHMED S/O MOI-LAMMED PEER " '
MAJOR, No.19, 2ND CROSS
MARAPPA GARDEN, J.C.NAGAR_'_ "
BANGALORE-560 O06 : * ._ ~
2 THE ORIENTAL lNSURA_NCE'(i10'--LTD ~ =
No.44/45,130 COMPLEX * '
RESIDENCY ROAD caress'.
BANGALORE560 025
3 SATISH BABU _
MAJOR, s/o.v.KRzsHn;A'p'PA... "
RIAT CHANNASAN»DRA'-.«
SUBRAMA§iYAPURA;..P Q AV
BAN'GA,LC?i?ME * I k «- M
1111 % V $ L;. RESPONDENTS
(By7szi:_ :2 ADV. FOR R2, R1 815 R3 SERVED)
TH:s'%--M1'«*AV F'I_LED {ifs 173(1) or MV ACT AGAINST THE
._;m:>eMr:N'r~ Am) AWARD DATED: 21.11.01 passms IN
34683.9? on THE FILE OF V ADDLJUDGE,
V «._wm.crf, _C:<;}URT or SMALL CAUSES, MAYOHALL UNYI',
BANGALORE, PARTLY ALLOWiNG THE CLAIM PETITION
. VFQR-V EQMFENSATION AND SEEKING ENHANCEMENT OF'
1 COMPEISESETION.
" .. MFA coming on for QR-DERS on this day,
.% _ %NA(;_Ar2A*rHNA -J, delivered the following-
JUDGMENT
….._……………………………….._…………_……
Though this matter is posted for Orders’, it is hcaxd
finally with the consent of the counsel. Being aggnbved by
the Judgment and awanrl passed by the MACI’, Bangalore,
W
MFA.No. 5061 . 2002
4. On the above pleadings the Tribunal . fi1_e
following issues:
1. Wheiher the pefitiofué-r._ promzs ” «.iha’i~ =
K.Ramakn’sfma died in the, motor-o’ ao;:’den’i ti2§1i__ .
oocurned on 5.10.1997_ai about i().30a.m on ‘
Road near ATR Complex;-Bangalore whflé Ifxeyiasl
riding his soooterN0.CT£§ 2229? = V * ‘V
2. fimher proves
that the above said due to the
rash and negtigeni wifving of foiviirser of the van
N0.KA-04671 0.? _ ‘ ” L *
proves
that the-..aE3’c*ér’;_o solely due
to ihe’v~..ra.égIig”enoe£_of “fine of the scooter
‘No. gm: 2229?
_ _ pétiiioner is enzmed to the
co:1q3ensafiorg »_:j’=–_so ‘to what amount and from
award or order?
1 of the clazimanifs caso Pwzl and 2 were
Exs.P1 to P8 were produced, While no
AA cvi<.ie::.t£:e was let in on behalf of the respondents. The
awarded compensation of Rs.3,00,000]– with
interest at 9°26 13.21 from the date of petition till its realization.
Being agg-ievcd by the said Judgment and Award the
claimants have prcfexred this appeal.
%
MFA.No.5e61.2ee2
…§..
6. We have heard the learned counsel for the apfiéilants
and the learned counsel for the xespondt;;f1t,*
company.
7. It is submitted by the thg
the Tribunal was not right
of Rs.2,60,00()/ – on ..(1epexideni§y. It is his
contention thatjn o1t1g:1_*:_£c§ of the deceased.
Ex.P7-the the Tribunal did not absence of any other fixed the minimum
wag<;§'df.'_thu rate of Rs.55]- per day as in
mg ye.§I<–.. into consideration a sum of
deducting 1/3"' of the same and by
' 13, granted Rs.2,60,000/ – on the head of
" r which is inadequate and therefom, it
xérzhancement at the hands of this_ court. He has
~ ,g1so"V~;$mduced additional documents which is the salaiy
fiatecd 20.2.2002 to contend that sum of
1 123.6, 150/ – was being drawn by him as monthly salary as on
the date of his death.
ME’A.1’~§0. 5{361.2002
awarded by the Tribunal. The award of compensation of
Rs.30,000/~ on the other heads is left undistt1rb;;d_, * %. K
10. Hence the total compcnséfioa. A_ Bis ‘
Rs.6,54,000/ -. The e;nh,aJ£(,~¢:;_c1:: = A’ ‘ ‘ «. V’
Rs.3,54,000/ — shall cany inVter§$*t_at thé
date of petition til} :;~m; the’
compensation Rs. ‘? L. ixltflmst
shall be dspositgfi for a period of 5
years in y}:.§:*- 555: M% and balance
€516 appeliants 2 to 4.
allowadn part without
any ordérV-agstp .–
_____
Judge
sd/-‘a__
Iudga