High Court Karnataka High Court

Nandkumar Haribhau @ Hariba More vs Sambhaji Dhondiba Shinde on 23 August, 2010

Karnataka High Court
Nandkumar Haribhau @ Hariba More vs Sambhaji Dhondiba Shinde on 23 August, 2010
Author: A.S.Bopanna
1.

" "   Cf':
 _ »._Y\ge: "49 years, Occ: Driver (service)
 " ' , R/'o; KSRTC Depot, Chikodi
  Taglr Chikodi, Dist. Belgaum

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 23rd DAY or AUGUST; 29  1 '

BEFORE_  _ '
THE HON'BLE MR. JUSTICE A.fgs.. 7'3oréA'ra.i\'IA¢VI 

M.F.A. N0. 235:_58.L20{I9v.{II\/1'x'7)_   

BETWEEN:

Nandkumar Haribhau @:Hariba;_Mo'fe'W A I 

Age: 48 years, Occ: Sweet _Mar't.Busi._n.ess'VV.V 
R/0. Sasane Galli, Nipani... _  '  I  
Ta]: Chikodi, D:3.st.v..Belg;'aum_"J.:

. Smt. Shanrta,-E7afidAu..r1é111.g 

Age: 49 ye.é1js,--:Qg:_c: A'gri.e"L1~l.ture"& Household work
R/0. 1E3ehind"'J_a1bi*':,av_ Hotel, I\.7ipan--i"
Tq: C1j;ikodi',' Dsist:_&Ei.e1gaT1rnvv_ _ '

Smt. K3;nch--an, W/o.,:'Kashif19;fh Kadam
Age: 49 years; OcC:_ Agri"Cvu"l'iure
R / 0. Sasane "G~_.a1Ii,. f'»I1'p*ani I
Tq. 3 Qhikodi, Dis't;..Be1ga.um
-  ,   """ " APPELLANTS

 sfi."shafaa' adum, Adv.
     g

 AND: '

:"sam_bhajVi Dhondiba Shinde



Ix)

2. The Managing Director
KSRTC K.H Double Road, Bangalore

3. The Internal Insurance Fund
KSRTC Kl}. Double Road, Bangalore

. H _RlE,'.,:S.PQiI'€[i')'EN'F«S_¢ V' C 

THIS MFA IS FILED U/S I7S:__(I;--._oI«" l\./lyfA}xCT,iV'=TIl'9'8él3l;*I.g
AGAINST THE JUDGMENT AND DEZCREE DATED;I..13vI..,QS.;2oo9--.. '

PASSED IN MVC NO.3l7O/2OQ5*--IgON TIIE'rv.II?ILE:IgoI? THE
MEMBER, MOTOR ACCIDENT 'CLAIMS "TRIBUNAL AND
DISTRICT JUDGE FAST I--'TRACK"'COI_UR'F~I., CHII'<oD'I, PARTLY
ALLOWING THE CLAIM'I?_ETITI--oN,Eo'I:2_'»Co~I/IPENSATIGN AND

SEEKING ENHANCEMENT' 0,3 C'o,I2IPENSATIoN_

THIS APPEAL C_Ol\/3_IhlH(:}ilQN..l§'(')RA._ADR{Il$SION THIS DAY,
THE) COURT DE_LIv'EI<V.D TH-E F()_LL()V'I'Il\i"€}:

   

Srij,SliivakuniarélB.ad'ayI}adgi, learned Counsel to accept

notice for respondent l\los.A2:_ll\."and 3. Learned Counsel for the

_ V appell,a_ntih’as furnishe_d___the Copies of the appeal memo.

C V A. a:gj1t>ellant–clairnant is before this Court Seeking

‘ enha’rI’_CléInen.tloiiT the Compensation as against the sum awarded

the Tritunal. The Tribunal has awarded the global

C’CiI1pen’sation of Rs. 1,055,000/–.

L.)

3. Heard the learned Counsel for the parties and

perused the appeal papers.

4. The fact which cannot bemdisputed»is~.th~atit

claimants are the major sons and married.};la11ghte*rs’=o’f__the.l

deceased. The Tribunal has awa1’d_ed alllsnlfii of
towards loss of estate and a sum lforvlfunieral and
obsequies. It cannot be “suich event the
claimants would not be entit1e’dVVtol__lth¥e is more
than what is of the Motor
Vehicles Act. pectiliarifacts of the present
case, l–W towards loss of estate is
C0f1Si(IlCI’CCl”8V$ ‘ioss in View of the death of the

mother of thell1SF_:Vclairnaritllsince they were residing together

and the avocation W”as”claimed to have been carried out

tlogeltheiia

Hence, to that extent the same is held as justified

stifficieint. in that background, to put an end to the

litigation a global compensation of Rs.20,000/– is awarded

mtowards loss of love and affection without the burden of

3 iffliirm

interest on the respondents. The said sum of Rs.20,0___0O/–

shall be deposited by the responder1t–C0rp0ratior1 in f0L11*.§&}e.ek–$

from the date of receipt of a copy of this order. ~

said sum shall be disbursed to the ciairnegnts.

6. in terms of the above’, the a.pf)ea.1 sta.r1_cfAs”dis1:>no=’s.e’e1V’V

of. N0 order as to costs.

Sub*