Karnataka High Court
Malleshappa S/O Rahuthappa … vs K V Allagesan on 20 August, 2009
IN THE HIGH COURT OF KARNAT AKA CIRCUIT BENCH AT
DHARWARD
Dated 20%' day of August 2009
BEFORE
I~ION'BLE MR. JUSTICE NKUMAR C
AND
HON'BLE MR. JUSTICE B. SREE:N1VASFi iG'O'§VDAv C '
M.F.A. N0. 2013/2o07i(M.iV.e)
Between: " A.
Malleshappa S/0 Rahuthappa Beilada,
Age about 78 years, Occ: Business, V
R/0 Hosur, Hubii, Dist. Dharweéh. -«
(by Sri H.N. Kasai, Ad\A/_0cate)_...
2. K.v.Ai1a"ge-giau,
Age; 'Major, Ocei Truck Owner,
R/:)"2"dE Crqss Road,.._,A.u'to Nagar,
'JAijCé1yw"a.Cia2 _(A:idhra Pradesh).
2.
C V' V. §VU"at..'Ummayampatti, Tamil Nadu.
S/Q4 Sidd.ara1:jaan,
--V Age' ijy'njaajer, Occ: Truck Driver,
AP-I6fliU=-5720,
\:/C
3. The Divisional Manager,
The Oriental Insurance Co. Ltd.,
Enkay Complex.
Hubli--23.
-- Respondents
("By Sri K.A. Patil, Adv. For R3) = "
This M.F.A. is filed under Section 173(1) of M.\Fi__Act".'agai1i.st'
the judgment and award dated 21.08.2006 passed" Nof_
514/2000 on the file of 1 Addl. Civil }L!dge_(SI'. mysas ViAddl_. '
MACT, Hubli, partly allowing the claimtzppetpitgiorz 'for'1icor_npen_s'ation'
and seeking enhancement of compensation.
This appeal coming for preliniinary .'he.aring:'v_.on-wth'is'iday."
Sri N. Kumar. 3, delivered the followingfizdgrnent. " _ E
1. This is the clairnantfsenhancement of
compensatioitgfor the dafi1age,ca.u'sed' to the building on account of a
motor vehicle acci-dgent. 0 ._ A
Theiappcllantiiiwiailgegsheppa is the owner of building bearing
CT 1\Io;'*25«l3i.'Wa.rdvNo. III of Hosur, Iriubli. On 09.01.2000 at about
:5*.__0v0--45 i'h..oi;irs lorry belonging to respondent no. 1 K.V.
_ Allagesan driven by its driver in a rash and negligent manner dashed
ii~-jagainistv.hiisA"g_'building. Lorry went inside the building of Malleshappa
XV/,
Lo.)
and damaged the entire building. The claimant lost the rentals and
suffered loss in the business and also entire building needs repairs at
heavy cost. In fact the lorry damaged two adjoining shOP.5__ll
the three shop owners preferred independent pet_iti'o_ns'f_c~lai1ni1;g_' I
damages. The said lorry was insured with p_
3. After the service of notice first,i'espond--ent+owner T
remained absent. Therefore he second
respondent driver was giveni_ii':'up.'l.i:ig Insurance
Company filed a written stat:er11'ent:" admi»tting_ theaccident, damage
caused to coverage to the tanker in
question. and negligent driving of the lorry
the ow;ne1*shiplllor"thVe' to the shops.
pleadings the Tribunal framed four issues. To
substlantiiatei t'l1eii'_r.._cla;irri, the claimant Malleshappa was examined as
.1 and hajéissll examined the Technical Expert Mr. Shankar Rao
;.--..K.'1lilsl1naj'iii'RaoHlKadam as P.W.2. In fact Hrishikesh Sharma, another
ll.'j~V.S__urveyor who estimated the damage caused to the building was
\/
examined as P.W.3 in M.V.C. No. 333/2000. They also produced six
documents which are marked as Ex.P.] to Ex.P.6. On behalf "of the
respondents one Hanamant Ramarao Nadiger was exa1nined"_as
and they produced 9 documents which are inarkedias
Ex.R.7. V
5. The Tribunal on consideration "afor'es_iaid._
documentary evidence on record held'--the..claimants arev_:ovvners of the'
respective shops. The lorry weis..driven'in' a.'i'asE;.and negligent manner
by its driver which is the cause for_the' therefore it held
the claimants have negligence. Thereafter in
assessing the damage' of the evidence of Shankarrao
Krishnaji Kadan: has assessed damages on the basis of the
annual' income of ea-cvh of petitioner from their respective shops at Rs.
l,80,il000i;*~.,and ilcaineigitoii the conclusion that each one of them will get
iiiffive years and there is net loss of "Rs. 17,03,453/--
'rdediucting 33% of taxes, maintenance charges. The Technician
V-Sharina who made preliminary survey of the building of
Malleshappa and noticed visible damage of rolling shutters, brick
works, R.C.C. Colum, front Pardi. According to him to restore the
shop to its normal condition a sum of Rs. l,02,000/-- is reqtlired.
Further, he has estimated the loss at Rs. 24,000/- by
shop for four months at the rental rate of Rs. 4,000/:__ya'e--r.Vrnonth _
then total loss of rental revenue for 15 years as j.2O--;,7O4,_()0..0'/'~..
loss of Rs. 15,45,000/--. They were cros.s_Vexamined.V * it i
6. The Tribunal on cons,ideration"mof ..tl1ei"aforesaid"'evidence on
record held the photographs proiduced' i'v'.Vi(i)Lll(Ii'_:S:i*i:{)Ai'_L":«'.Vi1iiZi1.§e damage caused
to the are exaggerating, the
claimants haye 'rent documents and income tax
returns to the the business and also not produced
Show tihatlshop was not let out on rental after the
accid'ent;'l'.___Sio'~,4=.il'so_ clliairhant has not produced any document to show
they costiiiof of the building whEch they have undertaken.
.: 'V..Sirni»1arly--t,here is no evEden_ce to show the loss of future income due to
caused to the shops.
7. Therefore looking at the damage and the report of the exports
the Tribunal was of the View that each of the claimants has sustained
damage of Rs. 1,00,000/- per shop. Therefore the Tribunal a
sum of Rs. 1,00,000/- with interest at 6% pa. frornjitheaiisdalte
petitions till realisation.
8. Aggrieved by the said judgrnentout of three:.c;lairnanits.lionly
Malleshappa has preferred this appelalgl' Learncdlpi"coiuns'el 'tor the
appellant assailing the Vi"aaw_ard«.contends that the
Technical Experts havegiven eviciehce -statiné"thatlthe loss on account
of the accidenltllislitohfthell Rs.l._lll9l,i(ii)0,000/~ to Rs. 20,00,000/..
but the Tribunal was' "in awarding only a sum of Rs.
1,00,000/-- ; aiidptheirefore' he lsubimitted a need for an interference is
ll-1'lei:':coritra,..lvearned counsel for respondent no. 3 supported the
v impugmid-.award;v» -- .. V ' it .
10. From the material on record it is clear the claimant is the owner
of a shop. The said shop got seriously damaged on account of gas
tanker ploughing into the shop. The photographs are produced to
show the extent of damage. The evidence on record
were 32 years old. According to experts it had anotherpilife K
years. However in order to claim damages fotfithe darr'iag'e_ cau.seid,on'
account of the accident Sri S.K. Kgadam hadV_iadoptedl'i'
caiculating the rental income for remaining 15 ' years which the
claimants would have got if th'eiaccidger:{.t ihadijnoptitaken place and on
that basis he has given his report' idathiage is to the extent
of Rs. 17,03;453;'~'. has given his report that the
rental income deducting tax and maintenance
charges lieii'¢~hasV:es.timated'th-e*net toss at Rs. 15,45,000/-. This is the
basisfor tire claimant. Both of them have failed to notice,
if the building. isiifeconstructed not only the claimant would get the
.. present market «rent and continue to get rent for 15 years. That is not
't-oassess the damage caused to the building. It is not the case
V y _ it the shop being acquired by an acquiring authority depriving right
it,
and title of the property to the owner. This is a case where because of
the accident building is collapsed. Therefore in order to assess the
damage they are expected to take into account the age of the building,
depreciation which is legally permissible and then arrive
construction. Sri H.K. Shanna has made an attemptthisflidirectiion i
and according to him Rs. 1,02,000/-- is siifficiient to
building to its original position. Acting o"n.v_th:3 sai.d'i'i'eé.riden(;li3 thed'.
Tribunal has awarded Rs. l,00,000/- --i.s_» ileqtiitable. In
that View of the matter we do"--not,sle§ "glo:0iCi'lgr0und to interfere
with the well considered judgnaentll Hence the appeal
is dismissed';
/' g Sam'
.....
Sg/1;
EEEEQE
l ”