#4 THE H:'GH CGURT GF KARNATAKA AT BANGA£.OREj-'--
BATES THIS THE 11TH :3A': 0:2 AUGUST', 206%} --.
:PRESENT:
rm Kormw 4-
AN?)
2% rxoarsaz at
;'vI.F.A.1'r'a. L 3535 :"§F.2a:2 5 (mg X 1 %
Between: V A
1 N Jaya1"~a_m1:_ S/O i.a$;:-_PVC§ '$€a;3jaf;pa"'* "
Aged AbQut 5i2
R'/of NC» 3.39, M.M,:2gad
Byataréyégnapfiia rigw E-xtension '
h13*serc.V.R';3,3;;§,
2 Kim: '.3 SWefl1:;: {) Q .,3:;1y"aIa.2:r:u
Ageci. About"'}.8°Ye.a1f§*;..[V Minor Rep By
_E'i'atuf:;fi. Guargiian Father
N Jayarairm
"«:R_3.gf' go 39, '3ax3---'Main, M.M.Road
_ ' Byanarzgvanapara BECW Extcnsian
" ~ . M:fSfiIfi"~RG3d, Bangalore-26
. Ra:%}ia}irish:1a S;'{) N Jayamiau
Aggci Airéout 16 Years, Minor Rep By
Fiatairai Guardian Father
' A N" '¢I-aiyaramu
A ' -...R/of N0 39, 316. Main, M.M.Roar§{
" -- _ _,i3yatarayanap1i:ra New Extcnszian
Mysore Read, Bangalorz-:-26
Rep By Natural Guaxdéan Father
N Jayazramu
4 J Bhaxm Kusiial Si O N Jayaramu
Aged About 7 Years, Minor
(By Sri: H C Hanumaiah an Sn'. 1«:.é;A__.
And :
Rep By Namnal Guafiiiail F'at};1r:r
N Jayaramu
Rfof N0 39, 311:1 Main, Iv'£.}v'I.R(:rad
Byatarayanapura New Extension
Myscmr Raad, Ba11ga1rc:--';2fi-
~ [ .. .. 'A, '
Redéy, fi_d.v«'::cates: --~ . M '
The Griema} l11sufiai::;;;i: Cs3.7L}:d . '
B.{} No 26, VC}:;:sss_ u "
Chokkasafithfa 'A
Bangaix:sre~:?ZV . ' _ =
Ofi"ic{t4C€::=;ie53.!¥Icj-- -4'21?__O'1.._P<:l1'<:§ r N0»
2003} 15:42.0, 14. 'L2-'.'2oo2 To
13 ;-§;.j.3g;1z;:i' '1 he V Vehicle
3:: : s;T{)»§a,ia;;pa
Algsd Abe at ~Yeaxs" ~ . é a'
R [ At {do 1 "F; Vigahvesixxrarapurain
_Ma1'ufi'::i Tiles
V _{ F'vIa3.cman'ga1a Town
[}_Gddaba}}apt1I-.3' Road
Bazggaiozfc District
. ,. Respondents
(B}?~.Sri:.__’S for R1;
R-2 stgtvefi and unrepmsented }
A’I’§1is M.F.A. is filed UIS 1′?3{1} of MY Act against thf:
‘ _ ‘ «judgment and Award dated:23/G1/2006 passed. in MVC No.
31)’?/2003 on ‘(ha fiie of Fri. Civil Judge iSr.I.’,}21} 8:. MAC’I’~EII,
fifiangaiore Rural Distxict,
_ ($331113 Petition for compensatian £5 assisting enhancement of
compenziatiogi.
Bangalore, partly allowing the
This ?vi.F.A. C€.¥Ini}J.g on f:.:1’Hua1i11g {his day, !i.K:, FatiI
J, ritflivereé tht: foibufing:
uunemgwe
This appeal is arieirxg
award dated 23″‘ January 2QG6, ‘p_e£:$ed _é”e.:’ISflV{§’=~:
28112903 by me Motor ‘¥’V:;:i”;31V;:VrV§sei-Iii,
Befigaiere Rurai 3istrief;j«– referred
te es “Cieimvs Trihanaif.fef.$;’je§9i§;e’_ h’ V ‘V
2. and award, the
Cieimev “” cempensetien of
Re.2,6 G,OGGi= 6% pa. frem the date cf
petition iiii the’ c5e;te cn’: éepeeit. Being aggrieved by that,
V’ .A3p;§eiia1.hte”h.eve’§ieti”ff1is eppeai, seekifig enhancement.
V ‘A the facts are:
Th’e.LAe’p}ipeiiant No.1 is the father end eppeiient Nee.
2 :3:}d.£i’*’e.re the sisters and brother of the deceased Sri. J.
“‘x.V(we’niigopai. That an 3.5.2003, the deceased was
‘”§’aveiiing with his uncie Sri. Shiverare and they were
pmeeeding from Byateray apura New Extension to Pure
v§ii.-age of fvmgacii ‘Teiuk en the meter cycie. Whiie they
were pmeeeding en Bangaiorewiegeei RoadV.–hear
Maheeeswera Nager Cross, the Mehindre Jee;:.~g’ebe§Jf:ifivgV
Ne. KA–03-M-9071 came frem Mageéi ssde;r. a eghmide Q
negiigent meme!’ ems came to téfie eiagfiefzje-I’ri–g_h’é.eifiie_
its reed enci flashed egeineftihe meter– cyeiev~”‘:.r§..Qvfiie?”;{heifi
deceased was treveiiing. ax *;het, the
deceased Sri. .3′. Sri. Shivaram
sustained injuries vaz1d:.i’?vey}euc:;t.:n§%.’$ed: “tea” {he injurim. Or:
–§§W:’he_d–eeeaeed Sri. .3. Venugepai,
the apA;5e_i3é&”1tS5 “he Cieirn pefitiee before the
Cieigfie 3.’rib1.ifie_iV_V_eie-irfii cempefisatien Of Re.10,00,000:’-_
has awarded compensation of
R:e.;12;6€3,ivG§0I%””§9ith intermt at 3% pa. from the date ef
pe{§9i:£r}¥i”v…ti.ii4 Vfhe date of deposit. Aggrieved by that
V’ ” epfieiieets have flied thie eppeei, eeekirag efihancemenf.
4. The ieerned ceaneei fer eppeiiefite corfiended
that’ the deceased Sri. J. Vemzgepei was working as
Vxleider under one rig HT. Jeyeram whe is fhe
C
.._,.:
proprieiar cf M13. KR. industries afici earnifig R$.3,600i-
per’ manth and he has pmduceci EXPQ saiary certificate
arsci the owner of the said industry has beer’: exam.ific=..§i~$s
PW2 and he has deposed ihai: the eeeeeeee%%ewee
working as welder and his ment%1_ly..saiary’ikéésg-e§§s;’3,£3QGig ‘
and irvsgtaife :3’? that the Claims
reasons has taken the incorfie.L i:§f.%the ‘::ie.ce3$”egdV”‘aViV”F€sL’?5{-«
per” day and Rs.2,25{3i;–..V. perVeeiifiu.%ii§fi’VV%and iHé”s’sarr’i:é is fuiiy
incorrect and it neédé J’E:5_ i*:1<3c:j:ii'ii.=;jfci':__'j_.Thé2refore, he
submitiééf judgment and award
pa$sec3v"i:ry' is iiable is be madified, by
tai(i;gg.fi-3e %'meeme es he eeeeeeee at R$.3,6G{):'- per
3"-§~s:_if {}€i§'1ti'a, the iearned cnunsei far the firs?
Vv .V :'$7;i§*or1ciV:e'.ni:"l$ubmii:ted thagthe iliaims Tribune! cm pmper
'"V.'e,cc:r2s;§dé§atifin :3'? the materiai Of': regard, has awarded
* kgsf Hand reassnable campensatiore arid fherefere, ii dares
u Nee: Gaff far interference.
8. ‘\:’\ie have carefuiiy considered the submisgsicns
made by Seamed ccumei fer the parties.
‘3’. After carefui censideratitm of {he
made by iesrned counsei far bc;fi§”Vthe .pi&;:”ti3es:; _”i*§:Ve£
point that arises for our ccnsidefatiéifi is: Xe’%.¥§iet31é§ié.Ati’~ éH,
Tribunai is justified in mking”i*irz£e’.2;’§t1:;::e2rri’és.V.c$A_§’ .’é%§ec§Veased
at Rs.2,250!- per mor*;t;iri_’?~. I V V
8. After C?3¥’éfu¥ .f3$S.’l}$3’§–. *éfiz3V’i’=é,:i*év2nt matefiais
‘ avaiiabie on juégmefit and
awardv:vpa$sé&L’v*:;y«..?§i§e Tribunai, ii emerga that, the
daceasecchvas waf’i:Vi’t1g “aLs’ 3 Weider under me Sri. HT.
Jayséiréws, theV”c)w;’f§§sr :73′? M15 KR. k’:du$’if’i% and he was
‘gfarnVir’:§_”.¥~E:s*;3v,6OGi- per month. The appeiianis have
W’si2, the Proprietor of M15 KR. indus’ii”ies_
He “ha;é”;.depased that tije deceased was getting the
A “:j §f«f::;f§ii:if%3iy saiary of R$.3,8C:0i-. Apart from this, EXP9,
. cartificata is aissa pmciuced. Therefore, there is no
vaiid reascms for the Ciaims Tribuhai ts rejmf this and to
take the income of the ecaaseci at Rs,2,250l- pet’ manth.
Ttveretere, we eeeept the eatery eertifieete ef the
deceased as per” Em’-’39 and take the income Vg3f.bTthe
deceased at Re’3,60G1′– per’ menth. The
beeheter and ‘name, 50% is to be deduetee’_’tem%ereehse K
pereenei expenses. if 58% ie1’c’:’e>cfUcf;tezfip ‘:t’ewerde_’V§j.ie’
pefeenef expenem, tee beietrze_e ewes te
mefith emit which the deceee§eti:_v:euie£”tiev:e centrébuted
to the femiiy. The cteeeztéii-.edA–.$gv:%;s;’. 19 years at
the time of e;%ei_derfi” “a1″:}:’j v_tt1je:tetete;’:’»’tt§e apprepriete
muitip:§Vie¥9″ie ef the deceased tn the
femiiy teken’et.’§tS_.t,’a:jG!4” per mofith and per’ emum it
eemee te ttmuttipiier of ‘$6′ is eppiied, theta
eotfipejneetien Heeyebte tewarcie ices of dependency
7;Rs.3,45,eoa;«. Aecordéngiy, 2 sum ef
is awarded towards knee of cteperxdeney
A’ The cempeeeetien ewetdeé by the Tribune!
‘ htetéerde, funerei end tranepertetien charges and tees ef
estate is just end preper and therefore, it does net 6:,-eii for
interferefiee.
10. The tetai cnrnpeneeticm payabie cemaas:-:.._b to
Re.3,82,60{)i- and the break» up is as feiiowe:
1. Tewaree ices of dependency Re. it
2. Towards funera! and transportat_ion,__ 1- – V ,
charges R$.’x_ -1′ ?_,C{}Q/~””
3. ‘inwards less of estate 1’Q,”0OG?g—..”i’T1vi.’
: mains. 3A,e;2;6Go/en i
Accordingiy, the appevé’i~…_’_’ie_VV ai’icwi.§ed’v5 end the
impugned judgment aneewetd the Tribunai in
MVC No. granting
instead of Rs.2,6G,0G0f—
as awatdedii (enhancement being
Rs.1.,;§i2,$0O!#);” interest at 6% p.a. from the date of
«tiflthe date of payment.
H * “«VTiieV”7s:i;;ejei’tionment ef the compensatien shall be as
‘ V V_’erdetedV”‘ey htiwe Ciaims Tribunal.
he share of the appeilants-2 ta 4 shall be invested
it in?Fixed Deposit in any nationalised or scheduled bank tili
~ they attain tnejerity. 1%appeiiant No.1 shall be entitled
to withdraw the intermt accrued an it and spend it an the
welfare of the appeilant Nos. 2 to 4.
The amount awarded in favour of
* The first respondent 7 4′
£12312 be released in his favour.
]The second r%partde[1j)aha!§
within eight weeks from the da§é.af r”ec*a_iVp*t Tiff ‘Vaafpy of
this judgment .
Draw up the award,:T’ ‘
;£mA* ¢cv;j§e’et.ed v”/”s;a.c1+;’ ; 1.73;-c:9-2:3 19 .