High Court Karnataka High Court

Nekrtc vs Raja Vasudev Naik on 26 August, 2008

Karnataka High Court
Nekrtc vs Raja Vasudev Naik on 26 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA CIRCUIT   

GULBARGA   

DATED THIS THE 26% DAY OF A:;GiisT é'crj3-- _   X

PRESENT- j%%'~%..%_ E   1
THE HON'BLE MR. JIJSTICE %K;SREEpHm« RAQ?
THE HONBLE MR. keowm

  
 AAAA       A
  %M.B*.'A,QRQB.,%NQ,15?/2003
Ix H.F.A. NO. 69L*?«-1--g2,....®..?e.§=.1:  

NQRAT1oN,

  
 S§§RIGE ".3Ai,)HANA",_ 
XGULBARGA.  

4' %£s;§i :f1*s_MANAc§Iz>IG DIRECTOR.

  {33Y.%_s:i:: sgamosn BIRADAR, ADV.,)

ALFPELLANT

u A $RI; R.Ag}A VASUDEV NAIR,
 RAJA MADANGDPAL NAIR,

 



AGE: 55 YEARS, OCC: AGRICULTURE,
R/O. SIDDAPURA,

SHORAPUR TALUK,

GULBARGA.

(33: SR1 B.M. KINIKER1, ADV. ,)

RESPONDENf1§""*~ I    " 

THIS MFA IS FILED U/S. 173(1) GF"'MV F?,CIf.AGAIN»ST 
THE JUDGMENT AND AWARD OATEO 337,012 3.PASSED_IN.., 5
MVC NO. 461/2000 ON THE FILE OE' THE PRO «DiST. '*.
JUDGE, GULBARGA, PARTLY VALLOWEIG Tma;  OLAIM '

PETITION FOR COMPENSATION.   

INa!.F.A.CROB.N0.157[20Q§;;;  
BETWEEN:     

RAJA VASUDEVA   
S/O. MADANA     
AGE:57 YEARs,j V A   
R/O. SIDDAPUR, ' _
TQ:SURPUR,    .
DIST: GULBARQA.  "  

     OOOOO  APPELLANT
(BY.sR I B..M. K£1~II;K£:_R1, ADVOCATE)

 'E§Cif<TH EAST K" A PBIATAKA ROAD
  -TIZANSPOI?F"43C?RPORATION,

OGEJNTRAL OFFEOE,

 SARI(}EvSA'DHANA,
"»."C}UL.BA'£{GA.

 Bwrs1»iANAO1NO DIRECTOR.

RESPONDENT

&.



MFA.CRoB FILED U/{). 41 R 22 CPC AGAINST THE
JUIDGMENT AND AWARD DATED 3.7.02 PASSED IN MVC
NO. 461/O0 ON THE FILE OF THE PRL. DIST. JUDGE,
GULBARGA, PARTLY ALLOWING THE CLAIM PETITION .aE*0R
COMPENSATION.  u  

These Miscellaneous First Appeals  0:1-i '  

hearing this day, SREEDHAR RAO,J,<ie1ivt:r¢d t::1e 'f0l1]QWi'I1gf:.g   2

JUDGMENT

Sri BM. Kinikeri files power”V”fa:f’r¢sp€$r1dfé11.i for
cross–objector. Sri Santosij :« for
N.E.K.R.’I’.C. and for the; mspondaat

2. One 3é;adaiig opa1aIL%%Na:k,’his wife and childmn
while u’aveDh1g”i;1″Ma111_f1§i’ hit by N.E.K.R.’1′.C. bus,

as a result rgxf-the sa;n¢,”four inmates died. Raga I\4¥ad

<:I_…._.W.

compensation for the death

:_.._0f and two gand children.

V V’ _8. This to death of his son. It is stated

‘ Madangopal Naik is a contractor and a}so

ROE is not produced to prove the land

1 . Income tax i’€t1.1I’1’1S am: not produced to prave

The lands Wauid be intact even after the death. Only

supervisory services of the deceased for the

activities is to be taken into consideration to C0!_fIipu£d’. *

national income. in that view, the income oféthe deeeasedis V

assessed at Rs.5,000/– pm. The

legal heir, 50% is to be deducted
Rs.2,500/– would enure to ..V’t)enefEtVVVof The
petitioner is aged about 55 dependency
would be (months) 1;

1 1 (multipiieflj. for Rs.20,{)0O/–
towards 1oss:g of._ 10,000/– towards funeral
expenses. The for Rs.3,60,000/– as
agsidst Rs,%4,33,o¢o;. sgggmed by the Tribunal. The

is for interest. at 6% p.a. from the date of

‘ vpetition diiie cf ‘nayment.

‘ It contention of the a.ppe11ant~»N.E.K.R.”I’.C. that

Adcenmeutory negligence on the part of the deceased.

‘!»<§ee_pi;1g'gin view, the nature of injuries and the cause of

'V accidens, the negligent on the part of the deceased (driver of

ddttie ear) is to be assessed at 25% and the negligence on the

$/

part of N.E.K.R.'I'.C. is assessed at 75%. In that view, the

NEKRTC is liable to pay 75% of the compensation

compensation amount of Rs.2,7{),OO0/~– with interesg

p.a. fimn the date of petition till the date Qf.paym¢1fif~_'_~~ , 1: '

5. The appeal of the N.E.I{.R.T. C. is.au:;w=ed in

the appeal seeking enhancement Vi»S: ‘c!.i_s111is”‘,~:.eV:__<i.~
amount in deposit shall to the "_