High Court Karnataka High Court

Mohd Nasiruddin vs The Divisional Controller M S R T C … on 11 June, 2008

Karnataka High Court
Mohd Nasiruddin vs The Divisional Controller M S R T C … on 11 June, 2008
Author: Manjula Chellur K.N.Keshavanarayana
9

1.

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 111*! DAY OF JUNE :«:g'i#oAa"%:   

PRESENT;  

THE I~ION'BLE MRSJUSTICE ra4Ar;JufLA'AAcHELLfiR--A._"*

AND

THE HON'BLE MR.Jus'r1<:E'2<;,N.KESii.«vAIs§Ar§A.YAN;« A

M.F.A.NO.1810  (we: : 1: A V}

BETWEEN:

MOHAMMED ANASIRLIDi'_)i--N S; 1&)BAi§MiYA INAMDAR,
AGE 47 YEARS  V   
000:    

RAB1_YA    NASIRUDDIN
(Rf? DEL!-HEAD) - _  - 

. AR~.=§H1§'A E?"$fi(V.V?r"i;I'A!\r'1Av{"),*.'V_:('A)*--~.V:b':/:ItV)I~.iD. NASIRUDDIN,

AGE: :7 YEARSJAA' ,\ 

Mom). NAYEEB}! sfowmono. NASIRUDIJIN,

(,A':;'\:'xE!___15_YEARS,..,QCC! NIL

.' "NAZ1,YAjVBfiiGUM D/O MOHD. NASIRUDDIN,
-."AGE: 72;; YEARS, occ: NIL

A '--APPELLA~N'TS 3 TO 5 ARE MINORS

  HULEPPA HEROOR, ADV.)

1

UNDER VGUARDIANSHIP OF THEIR
NATLERAL FATHER APPELLANT No. 1

A 'A ALL ARE RESIDENT OF ROZA, GULBARGA.

 APPELLANTS

  :

THE DIVISIONAL CONTROLLER,

M.S.R.T.C.,

NANDED DISTRICT,

NANDED (MAHARASTRA STATE)
 RESPONDENT

(By M] S ANGADI ASSOCIATES, SRI.S.V.ANGADI, ADV.)

THIS MFA FILED U/S 173(1) OF MV ACT AGAINST
THE JUDGMENT AND AWARD DATED: 13.6.2006 PASSED
IN MVC NOA38/O5 ON THE FILE OF THE PRérd’ers’,’; by the
consent of both the taken up for

final dispose}. pr;-::;:;;¢rits.;%A t

2. tlijettaefzitient on 28.6.2004 at
about Ve;;:A:”tt1e4x:2ti£:y__to Awasa from Tuljapur is not
in dispute 4′ about 20 years by name

Mohq.’ egg ‘or e.p;;e]1ants 1 and 2 and brother of

. heteizz who was driving a Tara Sumo

531%: 24 C 3568 when the offending bus

Nona-20% 5346314 dashed against the Tata Sumo causing

” i31eVTspetdteat11 of the Mohd. Rahim is also not in dispute.

‘ H3. The appellants approached the Tribunal claiming

” eempensation towards loss of dependency etc. about

Rs.11,00,(}00/- and the Tribunal after apprising the

material held that the driver of the bus was responsible for

the accident and awarded corapensaficn cf Rs.2,31,600/-

taking the income of the deceased as

The appenants being not satisfied with me Q

compensation have sought for enharicemerat in

and the respondents have. not ‘

findings of the Tribllnal. {mes sage a

detailed enquiry into fthe of the

driver of the offending ms.

4. it is
” Rs.4,000/- per
montkt as–_ an and on the fateful day, on
the rash and negligent driving of

tI1¢._§bi1s. drive1=,._V_VV1:ie nret with untimely death leaving his

kith and kin to despair. All the sisters

the deceased seems to be the only male

of appellants I and 2. The very fact that the

R ctzrtaervvdt; the Tata Sumo had entrusted this vehicle to this

‘ t)cy’though he was of 20 years would only indicate that he

“Was an experienced and eficient driver as on the date of

death Possibility of him earning good money in fixture
and thereby assisting his parents and unmarried sisters

cannot be ruled out Having regard to ali these facts and

the age of deceased, we can take the income of the

deceased at Rs.3,500/– per month including

batta as on the date of his death. If We deduct _

x 12 x 14 divided by 2) it comes m%ns.e2,94?0oo}i;;; ” x

loss of estate Rs.S,000/-;

affection of the only son V3 V5 ‘

Rs.25,000/– is awarded. other
incidental charges Rs.’1}$,oda In all, the
appellants entitiee if: Veieefipensafion of
Rs.3,34,00p.,’ 1e,6C{o’/’;’; Having regard to
the we do not want to
imaerfere interest of 8% per annum on the

compeneafi”onVa{va.fdVed the date of the petition till the

_ date: -:5f.depousitV,VV: V’ far as the apportionment of the

order of the Tribunal is confirmed to 12 weeks

“to deposit.

ee/mm
Iuége

3%/MW
Judge

RS/”‘