High Court Karnataka High Court

Madamma vs H S Venkatesh on 17 February, 2010

Karnataka High Court
Madamma vs H S Venkatesh on 17 February, 2010
Author: K.Sreedhar Rao Gowda
BETWEEN:

IN THE HIGH COURT OF KARNATAKA AT BANGVAEIEZEOARE

DATED THIS THE 17TH DAY OF FEBRuA_R*:'--,.':2,Ve_.:je:T  

PRESENT

THE HON'BLE MR. JUSTICE KJ.ESR~E%EDHAR§; 

AND
THE I---|ON'BLE MR. }USTIC"'ET*..V4:5§'.'{\I._VEN'U.G'QPvAL/KEGOWDA
M1scELLANEous'j::;RST'T'AT{TéEAE.i§I'a.%487Of2Do4 (Mv)

Ma d'amj'iiaVa, VW:;"o. 'Ra'che Gdwda,

B /Aged abouVt.«.45VTyeaTS,.,_ --

R'/a Devee ra«!.*rTm'a F] a*h,,a'l,i.Ti h u ndi ,
Kasaba.HoD.H,"'Na5zj'a--ngud Taluk,
'Mysore. "  

_.~.'3,Se_fhyabeTfi'a,.. ..... 
A  3".df\.M/ea. Rachegowda,
  aged about 43 years,

ER/a>..D'e'iee»T*ammanahalIihundi,

."VKasahje Hobli, Nanjangud Taluk,
 M};-"s'0.re'.

 S/o. Rache Gowda,

., "  Aged about 29 years,
 _.5R/a Deveerammanahallihundi,

Kasaba Hobli, Nanjangud Taluk,
Mysore.

Rachamma D/o. Rachegowda,

' Aged about 27 years,

We Deveerammanahallihundi,
Kasaba Hobli, Nanjangud Taluk,

E



Mysore.
5. Mahadevamma,

D/0. Rachegowda,

Aged 25 years, I

R/a Deveerammanahaltihundzir, _ ..
Kasaba Hobli, Nanjangud Taiuk, 
Mysore.    A

(By Sri Christopher Noel. A.;&--  
Smt. Dakshayani M'.\/fl.'"A€iv.'s.)§_ .  

AND:
1. H.S.Veni<a'tasIF1,    
S/o. H.-S*..$ri'rjiy.asva_:Ra'o., '
Aged €abo:u't_g.maj--or,  ' V A
R/_a_._V MaVrig'u'd§,__Stre_et{_ ' "

I-:€'Vinaié<aiA.[»fg)_§t, 7':_ A _' 
Mysore, "  *

2. Sri. C,Sdrini\V/'as,'r. " 
VS/o. Cher1gaiE:--h Naidu,
__%_Aged about...major,
- "R/flay. n\:o:231, 1'5" Cross.

A  20"'..Main,,_Muthappa Garden,

 "3 Amfaaddar. 
'~._?Ba'rs:ga--l__o'I'e'-- 560 026.

 Th'*e'.U:éi'ted India Insurance Co. Ltd,
Represented by its Manager, '

A "  :\:o.19/19/1, South End Road,

"Basavanagudi,

V' 'Bangatore -- 4.

:RESF'ONDEN'FS

(By Sri R.C.Nagara}' 8: Sri Maliikarjuna. 3,

Advs. for R1 & R2;
Sri. S.Narayana Murthy, Adv. for R3)

2 . -
 .

é

‘ :VV}€s.:F45vf5EI_si’_ANT’VS’

This appeal filed under Section 173(1) of M_\_/_ Act
against the Judgment and Award dated 20.11.2003 passed
in MVC No.140/2001, on the file of the learned Civ’i’i«.J_’udg.e

(SR.DN), MACT, Nanjangud, partly allowing ;~’t–h.e;.._c’ia:m~~.
petition for compensation and seeking enhan–ceme~n’t~ sofa ‘

compensation.

This appeal coming on

SREEDHAR RAO J., delivered the fO:|l0v§j_ira~g: it

3uoel«:e;;n3.; l
One Rachegowd,a”~w_as _.p’r’ocee4diVnig._’on avvbicgv/Vcle from
Nanjangud to Mysore, Devarahalli

Gate. behind, hit against the
bicycle,A’caus%ed’ dleajthzl’of:’§%aw<:hegowda. Two wives and 3

major, chi4'l'dr_enw..".'–ha"dehiiled claim petition seeking

' '~.,c0nn.;jensati'o.n and are now in appeal seeking enhancement

-_.o’Vf__.cVom;pensat.i_on and also challenge the assessment of

coAri.t_ribu.te’rjr§’..~negligence on the part of the deceased made

the Tribunal.

‘ “A2. The FIR particulars disclose that Rachegowda

“was proceeding on a bicycle, took right deviation, the car

came from behind and hit against ‘the bicycle resultin_g in

‘S

death of Rachegowda. Car driver is prosecuted. ..’Th’e_nfaVct

that the car hit against the bicycle from

suggests negligence on the part o_f…th_e dr_iye’r’.VTh-e i”

inference of contributory negIige’ncef_’_’oA~r’i the

deceased by tne Tribunal isiiinn,tena’b+:e. .He..nAce;~th.e-9saidf’

finding is set aside.

3. It is staitedffth’a.t”»cy_ ‘Ka_cVh”e:;3’o’wda was an

agriculturist.oynd5Eni.i_ik~,vendor.Hjoweyer, in the absence of

creditflye andiviiavocation, his income is
assessed at Rs.:1’3.3O0iO2’~v.:::”cpsht 1/5″‘ is to be deducted

towards perso:naI.exoens’es. Rs.2,400/- wouid enure to the

penefit¥.”sof”‘thAe deéoendants. The deceased is shown to be

ag_eed’a:b»oi1t'{i5:’_iyears in the post mortem report. The first

we isi-age.d’iVabout 42 years. Hence, 14 muitipiier wili

appiy’.v.V__AA:’E”he totai loss of dependency would be Rs.2,4OO

(mefdme) x 12(months) x 14 (multipiier) m Rs.4,03,200/–

__i”ne wives are entitled to Rs.25,ooo/– for ioss of

consortium. Petitioners together are entitied to

Rs.25,000/- towards ioss of expectancy,1″Rs.’j,jQ,_VCO_Qk’:v

towards funeraf expenses. In all, appeIlar’*.ts–.:;§jre’ent”‘6 :eVqeai”‘s’hare.
.t~A’pp.ea1i–V is.t:ai.;!aw’edA”i-n t.*ie'”t’e’r”:ms indicated above.

1

…… .. Sfiifjw
HEDGE
sd/-

JUDGE