High Court Karnataka High Court

Laxmamma @ Laxmavva vs Manjunath S/O Veeranna on 4 October, 2010

Karnataka High Court
Laxmamma @ Laxmavva vs Manjunath S/O Veeranna on 4 October, 2010
Author: N.K.Patil And H.S.Kempanna
IE3

etween:

1.

" '(.33

IN THE HIGH COURT or' KARNATAKA AT BANGALORE
DATED mas THE: 4pm DAY OF OCTOBER, 2o14Q e.._ *._V_

:PRESENT:

TI-IE HON'BLE MR.JUsT1(;;«; N.K.pm:iL., V 
THE HON'BLE Ma.JUs*r_1__cE   

M.F.A. N0. 1  of 2065 .{'M'vj 

Laxmamma @ La3crnaV_<ja, '     
W/0. Aj}a1ara._Mahac1.eVappa_.  
Aged ab0ut3é_i'3Iea;ijs, I  
Househo1Vd,VW{5:*}:. ,   V 
Manju1a,»,     .. 

D /r;'."Ajj'a1éira Ni;ahaid,evappa;'~~-- 
Aged a._bou't'-"1 9.. years  -  _ '
Household      ' 

. Nagaraj~ . _   
 0. 'Aj j a1aL'ra._VMaha.devappa,
"AgeI:i:a1;~Qut 14' years,
' » 8"? .Stan dard Student.
.' Dlllepfra, 
...S/o.v.Ajja;.1ara Mahadevappa,
Aged about 12 years,

 A 7th Std. Student.

 11$:-'Iampamma,
W/0. Late Dilleppa,
Aged about 70 years,

%"""""'---*"*"'"""

3%



(By Sri. N.K. S1ddeswara,AdV'oc'a.§e}

[0

Household worker.

Appellants 3 8: 4 are minors,
Represented by natural guardian
Mother 15¢ appellant and all are
R/o. Kunchur Village,
Harapanahalli Taluk,
Davanagere District.

And:

1.

Manjunath.

S/o.Veeram1a,   .
Aged about 36__years,   _  '
Gangamath_a.Cas_te,  V 
Driver of Han11;irian.Ei--us1; 

N0. KA«1.~"f'/'B9363, ' '

R/0. H.c._oa11i;;_ " _
Jubali~~BaVi'l.R0ad,..»_  ._  v
D.N.0. 388/£35, _Davanag_ re-2-.

Manoharsa   ¢_ "

S / o. Lav: Nagoosa' .Ladvi_ra.
Owner of Hanu.maI1'3B1i's Reg.
D19. KA 17/B9363, V

"R/'o'I;..adwa Street," '
* Harihar Town and Taluk,

V Davanagere District.

' The Neiveililnclia Assurance Co., Ltd.,

Waliv'..C0m§3lex, Shimoga Road,
Harihar Town and Taluk,

 as ,Repfesentecl by its
" _ Branch Manager.

{By Smt. Harini Shivanarada, Advocate for R3;

__W_#__W_,M_,,._..

XI/,.

 . J. . . . .Appella,11ts   ''

....Respondents

-~v-Notice to R1 & R2 dis ed with We. dated 19/12/2008}
*=E¢3l=**

This MFA is filed U/s. 173(1) of M.V. Act, against the
Judgment and Award dated: 30/08/2005 passed in MVC No.
71/2004 on the file of the Civil Judge(SI’.Dn] and MACT,
Harihar, partly allowing the claim petition for compenlsation
and seeking enhancement of compensation. l’ V V

This M.F.A. coming on for Hearing«l:__lltl1:is.:

N .K. PATIL J, delivered the following;

:J u D G M EN ii

This appeal by the appellants lisgldirectedl’ ‘agailnstg the

impugned judgment and award _30,/ passed in
MVC No. 71/2004 by’ the c.1_’ir:1:_ l;;tig«;1_g§’~1:sr.Dn}Al and Motor
Accidents Claims ‘i’ribunHalv,’l’ -‘(hereinafter referred to

as ‘ Tribunal’ frat =i

2.. “”” its”-judgment and award has
awarded a ‘l–, after deducting 50%

towards the_Vlcont1*ibu.t’or§5t’ negligence on the part of the

with””int.erest at 6% p.a.. from the date of

p’petitiQriv..tilll_lit:sT’realisation as against the claim made by

for a sum of ?27,10,000/– on account of

lgthe death of the deceased Sri. Mahadevappa, in the road

” l’tra:fil’c_« accident.

3. In brief, the %0f the case are:

{ WMMM

The appellant No.1 is the wife, appellant Nos. 2 to 4
are the minor children and appellant No.5 is the mother of

the deceased Sri. Mahadevappa and they have filed a–“e.1_airn

petition before the Tribunal under section 166 of

claiming compensation of ?27,10,000/~. on acoountilgiotl 0′

death of the deceased in the road tIfaffic–a.ccitjlentt

that, on 19.1.2004 at about 8.30

was travelling in Motor cyclelbeazring from ” 0

Halavagalu to Kunchur village_..a.long”-withlpillionvrider, at
that time, the driver ollthe. 1/;us–,’beari’i1g’lN_o.KA.17.B.9363

drove the same in-a rasl”1″anci” ne’glige11t’. manner and dashed

against: the deceased. due to Which. he
died at spot rider sustained grievous injuries

and thereafter to the injuries in the hospital.

.0 0. “It&is”the3fi1rther caselofl the appellants that. the deceased was

it hale and healthy, running Flour Mill

and.__earningi’~ per day and looking after the welfare of

faII3i,lvT~ and due to his untimely death they suffered lot.

claim petition had come up for consideration before

the Tribunal. The Tribunal after appreciating the oral and

aéts,

5

documentary evidence and other material available» on

file, has allowed the claim petition in part 3

a sum of ?l,59,000/- after deducting

contributory negligence on the p;tr£¢1′

interest at 6% p.a., from the date of peti:t.i;-fin” till

realisation. Being aggrievedhby» the ._V1frn”d1in’gyolf’ the
Tribunal that there negligence on
the part of the deceased.__ with the
quantum of” have
presented reliefs.

counsel appearing
for the” appellaiitislp’-9laiidg”learned counsel for third

respogndent–lnsurance Company.

counsel appearing for the appellants at

I that, the Tribunal has committed

V _ grave eiirorwof law and mis–carriage of justice in fixing

Lthedatconvtributory negligence at 50% on the part of the

ldelcleased contrary to the evidence available on record.

T “;’t”o substantiate the said submission, he has taken us

as

6

through EX.P2–spot rnahazar, Ex.P3 IMV Report, P4-

P.M. Report, Ex.P5 police notice, Ex.P6 mcopji

charge sheet and Ex.P7~ sketch of the accident

submitted that, from the contentsdlcsf thepse,

it is crystal clear that due to the rash

driving by the driver of the the s–a_i_d’- has
taken place. Further; he ‘the”‘l’ribunaI
has erred in assessing?’ deceased at
i’3,200/- Std towards the
personal Muitiplier of ‘ 15′ for
it and it needs to be
modified’in”vilew.,ot down by the Apex Court

in Sa,r1apAVe’fVmaA’s’wcase. diiurther he submitted that the

d aizifarded by the Tribunal towards

deon;venti.Vo~nVaE he-ads is inadequate and it is liable to be

V V’ modified} ‘ -.

.. against this, learned counsel for third

,.”re_spondent–insurer, inter-alia contended and supported

the impugned judgment and award passed by the

AM

Tribunal. Further she submitted that, the Tribunal after

considering the relevant material available on file”—.has

awarded just and reasonable compensation”

contributory negligence at 50% on _& it

deceased and therefore, it does for

7. After consideringthe sublmissionsddnadejAdbyldfi

learned counsel for both the’i’t»;;3._arties Vand’tafte’rE careful
perusal of the material on ‘”record at
threadbare, including__ and

award passed” “paints that arise for

our ‘ r
{i)”” u the./Qcoritributory negligence fixed by
T1′.ibuna,1_at 50% on the part of the
deceased is sustainable in law’?

A4′[ii’)”i:’ V’jV’!hetherW’the quantum of compensation
by the Tribunal is just and
” .V ‘reaso’nable?

‘ A Ref; Point N0. 1:

The occurrence of the accident and the death

A deceased in the sfid accident are not in dispute.

I/I “–MMwm-W”-“M”

It is the case of the appeliants that, due to the rash and
negiigent driving by the driver of the offending vehicle

the said accident has taken piace. After evaluation;_of

the original records at threadbare, it is _

from the contents of Ex.P7~ sketchmpreparedi ‘*

that, the bus is coming form H2§i1a..V;aga.i_i1~.’ “tiff

Kunchur and Whereas the’d_decease.d was_fi”om –. L’

Kunchur to Haiavagaiu to..’theV._’praish and
negligent driving by’ bus, the said

accident has taken pia¢e.~ not in dispute

that the beenvfiled against the driver
of the offei*1ding.V_.Ve}1icieidhand not against the deceased

MahadveVappa..,vand” itis Ta conciusive proof of evidence.

fclinchingdevidence availabie on file have not

‘been ivooked.A’.i’-‘into or considered or appreciated or

recorded’ ‘a~n:jrAfinding of fact by the Tribunai fixing the

Jentire iiahility on the part of the driver of the offending

t.__’veVhicie. Therefore, we are of the considered View that

it “‘the contributory negI e fixed by the Tribunal at

“NM_#__W_H_,,.,i.,…

9

50% on the part of the deceased cannot be sustained
and it is liable to be set aside and accordingly, it is set

aside.

Regarding point No.2:

9. The Tribunal has erred in assess_i.:1__,§;’t1.ieiincortiet D

of the deceased at ?2,400/– per

lower side and therefore, it needs to*b_e”-modisfierli It the

case of the appellants that deceased dpagedziabout 35
years, running a flo’ur”‘~mi1l:Atan’d” the income of
?’300/– per day.__But not produced

any same. Taking into
consideration the’ha’ge;’–~occu’pation of the deceased and

since-the accident»”Was occurred in the year 2004, we re-

. d””ElS$€éShisui11C0II1e”‘a’t’?4,0O0/- per month. In Vi€W of the

the Apex Court in the case of Sarla

Vetzna others Vs. Delhi Transport Corporation

another reported in 2009 ACJ 1298, the

‘appropriate deduction towards the personal expenses

the deceased would be 1/4″] since there are five

E0

dependants and the appropriate multiplier wou1d…___be

’16’ instead of ‘I5′ adopted by the Tribunal.

we 1’e.-determine the loss of dependency at V’

(?3,00{)/– X 12 X 16] and accordingfljflit

3.0. The Tribunal has awarded

towards conventional heads sarnezis inazietzppiate and
it needs to be enhanced.__’Havin’g:’.rejg¥ard._to the” facts and
circumstances of the case No.3. has
lost her husbaziet .agpe11ant No.2 to 4
have lost No.5 has lost her
son, We ~ towards ioss of
consortiVnrn,’- loss of estate, ‘€20,000/~

towards losséylovéz anddaffection at the rate of ?4,000/-

it to ‘of the appellants 1 to 5 and a sum of €10,000/~

A’toixrardsfiansportation and funeral expenses.

A 3.3,; Having regard to the facts and circumstances

the as stated above, the impugned judgment and

.»—-»*'”””””_'””’M'”‘

passed by the na1 is liable to be modified.

ll

The total Compensation payable comes to ?6,26,0_.QO/–

and the break» up is as follows:

Towards Loss of dependency it ‘ 5,”’76;C’i.t)’OT;’_-

Towards loss of Consortium

Towards loss of love and affeotign . 2(l)v,0(}_0’/»–…

?

. K’

Towards loss of estate , 101300 *-

“e
?

Towards — funeral

transportation expenses V -.W-w.W;.LA
s Total T .?~s.2e.ooo/-

‘ 10.000/-

12. Aceiordijngly, the appellants is
allowed in 1:’ ‘V T T T

by the Tribunal at
50% on the partof is hereby set aside.

The irnpngiqed jdtidgnient and award passed by the

is hereby modified, awarding

A.soff?’6,26,O00/w with interest at 6% p.a., from

thedate voflpetition till its realisation.

third respondent– Insurer is directed to deposit

L1;hVéTe’ompensation of ?6,26£O0/- with interest within four

wM_w__M__#,_,,_…

e ieeop,oo0,/;”M;:# 7

weeks from the date of receipt of a. copy of this judgment

and award.

Out of the compensation of ?6,26.000/

i’2,00,000/«with proportionate interest shall. ‘be”inVes’tedAVi13.o: it ‘*

the Fixed Deposit in any Nationaiized or ‘Se’}1.edi1let§.i_’

Bank, in the name of the aplpe-1lantlllNo.1.for,:vlaA~»{period of

five years and renewable for ‘fiye liberty
to her to withdraw the interest periodically.

A sum of interest shall
be invested. Nationalized or
Scheduled. each of the appellant
Nos. 2::”tQ years and renewable for

another fiye–«.VWith’«.t.lliberty to them and a sum of

pro’port.ionate interest shall be released in

tagger of the appellant Nos. 2 to 4.

at 350,000/–with proportionate interest shall

lgbe invested in the Fixed Deposit in any Nationalized or

lfifietietiuled Bank, in the name of appellant No.5 for a

V. period of three years and renewabte for another three years

%v,W

J

with liberty to her to withdraw the interest accrued on it,

periodically.

The remaining sum of $76,000/~ with .

interest shall be released in favour hpfhthe ap}deii’airit.’VN0vs.V 1.,’

and 5 in equal proportion. immediate1y:’,”eoi1

insurer.

Office is directed» to <:1ra\y4_i:i'V;'i-'3;:€_: aware}; «aeeorctingly.


     Sd/1
  r      Iudqe

Sd/-
Judge

tsn*