High Court Karnataka High Court

Mailawwa W/O Yamanappa Madar … vs The General Manager Ksrtc on 4 June, 2009

Karnataka High Court
Mailawwa W/O Yamanappa Madar … vs The General Manager Ksrtc on 4 June, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana
4-
IE' TIE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 4TH DAY 01:' JUNE, 2oo9xS

PRESENT

THE §~i0N'BLE MR.JUS'I'iCE D v SI5iYL§;N131§A"K'§i1yf.A'R   '  V

AND .

ma H()N'BLE MR.JUSTICE xi' 1';}{ESi{.:%\Vfi\l§AIv?§AYA:N§V I

MFA M16808 oFS2S€ 3a3tMv;S    
B EEN   _    

2. MAILAWWA W/Q VY1AAV1\«i)§miPi5.5}fIy$:F;DAR
SINCE DE;;:1=;ASED  i2ULYffREP BY HER

LEG-AL' RS912 ES 13:NTA1fiVES
IA; HANL¥,1'9*iAN1"'--~ 
"$.fO.vYANIANA_PPA MADAR
.   S AGED471 Y-EARS, occ: 0003.13
  R/A KARIKATTI, TALUK: SAUNDATTI
 f DISTRICT: BELGAUM

    VV.i:Afl'uVu'>'.V"'G(h|'...V-'-jV?."A"V.~£l S/O YAMANAPPA MADAR
S % ' ' SJAGED 22 YEARS, occ: COOLIE
  S R'/A KARIKATTI, TALUK:SAUNDA'I'TI
I.  DIST: BELGAUM
 "  APPELLANTS

g\BP:JYLg\NGADI ASSOCIATES, ADVS.,)

 £2;

f "TIRE GENERAL MANAGER, KSRTC
* CENTRAL OFFICE, BANGALORE



 

-2-
THROUGH DIVISIONAL CONTROLLER
BELGAUM

(BY SR1 RAVI V. HOSAMANI, ADV.,)

...RESPONSE1§l'f:'._V_

THIS MFA IS FILED U/S_173{'1')"v'O:F.  
ACT AGAINST THE JUDGMENT"AN'«D -AWA_i¥fD"" «
DATED 9.9.2003 PASSED IN'. Nf.,\_/C'NG_.753/99--~_l'?S_A
ON THE FILE OF THE »C_IVIL"JUDGEl.{'SR'.DN)g S
MEMBER, ADDL.   V_SAUNBATTI;'

DISMISSING THE CLAIM' PETIEWOIVI ;-;-'QR
COMPENSATION.g_     
THIS APPEAL T - 'C;(;f3,I»:fIIl1V¥ii} _ 1.ON FOR
HEARING THIS DA¥V,"S}IYLEI\1'3RA: KUMAR .J
DEL1vERSDfi'HE If?()LL{}\2S)H5¥€,}: S  

 DGMENT

'l°h_iS "tile legal representatives

o£4;c'-me,  an elderly lady Who,

  in a KSRTC bus bearing

 =z:V4t.egiShtr:la9é.£t:§o1'j;;;.Vi'%lo.KA-22/F'-£824 fmm Saundatti to

 fell down from the seat when the

   of the bus had steered the vehicle in a

Vlrash and negligent manner and Suffered

Serious injuries and W119 had put forth a claim

for Such injuries attributable to the fall She

'$/



,3-
had while travelling in the bus through her
petition under Section 166 of the 
Vehicles Act, 1988 in MVC   _
before the Additional MACT, §etunc§5'a:ttt,. J    
had come to be dismisseitt 
Judge of the tribunal.  
any cornpensatiotx... to cleitnextxtt it
appears, had   of the

  years from

proceedings'    

the date. iri"(:f5.det1t;'*-Thé""3eg'a1 representatives

have'   further.

    Aptfieaitis not only for ccmpensation

  due to the injuries suffered

B32  fifeeent appellants' mother, but also

 AA due. to; the death of the lady as a result: of her

'  attributable to the accident While travelling

  L  the KSRTC bus. t



-4-

3. The learned Judge of the 
has rejected the claim mainly for  
that the claimant was not able'   
that there was an acoidentyleer  
suffered by the V'  £0
the accident mvolvifie the   

4. 3'    die» fcedrrtended that
the V.   ignoring the%
   tribunal on behalf
of   clearly demonstrates

 "there "wcee____not only an incident of the

' ;"11e't*L1_re  but also that the claimant had

 and totally ignoring that

evideflce on record and recording a finding to

 =  contrary is nothing but a perverse finding.

5. Appeal had been adnrdtted and

respondent ~--KSRTC had been put on notice.

-5-

Respcmdent «Corporation is represented “by

counsel.

6. Perused the

Ravi V. Hosamani, leaxnecixr'<;i0;ir1s<§}V_–v_:fcr

respondent ~CorporatioI'3';*~r« .


7. we  there
was    only the
   but also the
1  injuries due to it.

The vividly described the

of f:I;i’e”-i;n_c_:ident and as against the claim

‘;’fpetjt:ign,:v’«v.. < m1y response on behalf of the

re'épor1.ci§é:3t:¥Corporafion, was one of total

denia::I'A'and nothing elsa.

8. The factum of the claimant having

travelled in the KSRTC bus when the incident

tack place has been made good by examining a

é/T

-6-

co—pazssenger, P.W.3 –Bhimappa Somappa

Karennavar. Unfortunately, the learned

of the tribunal, accepting the submiseioa:’V’oi”‘o

the learned counsel for

Corporation, has ignored sucll evidence, for V’

flimsy reason of the not;

passenger ticket. ‘
the evidenceof to
say the_ expect the
buglllto retain the ticket
for that he may be

sxrjgxirrxonecll as a witness in the case and to give

‘ _’evidlenoe,V ..

l .. V This aspect apart, on behalf of the

While the claimant’s son himself had

deposed and may be, insofar as his evidence

relating to the journey in the bus and What
transpired during the journey, can be said to

be hearsay, the son, who had taken his mother

-7-

to the hospital, must have also been put to

ordeal of moving her from hospital to

and other places and has narrated _ ii

which is to his personal

is nothing elicited duririg.._:¢°z*pss–.exam__ ‘ to”

disbelieve his evidence. V

10. of the
claim V. i Government
Hosiiggitah _ had treated the
patiehtiat she was taken there,

had the nature of injuries and had

a wound certificate and the

” i iiiihaving been advised further

treatment and she being hospitalized for about

it month, have all been tzarrated and the

doctor had clearly indicated that the injuries

were suffered when the claimant was travelling
in a KSRTC. bus due to her fail from the seat

and due to the bump rides she had. The

..s~

evidence of a professional docter as

independent witness could not

disregarded by the tribunal.

11. However, lthe.’
compensation due . é_t1’1e” A the —
claimant, the Axnetheixlf appellants,
is A rejected
the lclaimants had
not hveenlit -‘geod that the death
was injuxies which the
eufiered in the incident

t iabeve, we are of the View that as the
the erighal claimant could not
AAhave.elenght for compeneation due te the death

is an independent cause of action,
mitheugh, perhaps attributable to the injuries
the orignal claimant had suffered during her

life time ‘when she was travelling in the KSRTC

bus and the claim being essentially in the

.9.

nature of 3. claim for personal injuries,
disability and suffering the claimant had,~e’V:§r1e

such a claim petition, the children

have put forth a claim for cougpensati-0-uh to ”

the death of the mother.

12. Though the the
tribunal for % ¢1a;m for
eompensgti’e;}1′ –du§e-W h the injured
is not hot proper also,
fgf this being an
inde’pe;?1dei1t_. “is for the claimants who
eye s;1a5;1.f21?2V.;’1g’.”¢oh1}A).ensau’on for this cause to

prowe-dings and it could not
‘- part of the pmceedings in

%isriV<:.;1-:e'hf.753/ 1999.

13. Be that it may, insofar as the
injuries suffered by the orignal claimant

Srnt.Ma.i.}awwa is cencemed, that being

$/

-10-

personal to her and such amounts fbrj
compensating disability, pain and
may not survive on the death of 3
pursued by legal representaé”L::i’vee.dz
pursued by the legal
special damages filxfke dhefiegiendfiiture
incurred by the time for

true atrnenti, . V’ teeeeponafian

charges’ “- and nothing

nTi’1eVV____injured had survived for 1112

the accident and had become

dd ‘ to the spinal injury. Considerable

expefiditure could have been incurred by the

* -feinily for treatinent of the injured and to keep

her in a reasonable level of comfort and such

other things. With the injured person was

herself: a breadwinner and having been

AV

-;1-

incapacitated, the family would have lost on

that account also.

:5. Though Sri Ravi

learned counsel for the V.’Corporefion
urge that in the absence
and evidence to emount of
expenditure and
therefore, awarded,

we are eftHVe.t.’_we _-cennet ignore the

factum ofethe’ who had been

initially eehosu;)i’t:-fiieedvi for one month and who

due to the injuries and

having for 11;: years and succumbed

fjto t}1″e..i§13fu:*ies ultimately, must have incurred

“:i¢o:eeiderab}e expenditure apart from losing

income during this period. This definitely

A ‘ is an amount which would have been incurred

by the family and therefore, the preseng//__

-12-
appellants, the legal representatives, can
pursue the claim for such damages. ‘ t V A

16. The claimant had
had incurred an
Rs.i0,000/–~
another Rs.2O,000)-4 To
this, we and
attendarit which heads,
we ,e§_5o,ooo/–. The

– is to be paid to

thetluegal t’ep,tfeeerti:atives, present appellants,

’53: Cetfporation. In respect of other claims

u it is for the appellants to Werk

eat femedies independentiy.

17. In the resuit, this appeal is allowed.
The judgment and award under appeal is set

aside and in its place, we orcier that the claim

%/

-13..

petition is allowed to the extent of awardifig
compensation of Rs.50,000/—-. This M
shall carry interest @6% froroflp the ” »
petition til} payment. Tlie

apportioned between %

equal proportion. cieposited by
the Corporation Lwithin six
weeks appellants
are
Sd/~=
JUDGE

so/~
EUDGE

A ‘ bkv