High Court Karnataka High Court

North West Karnataka Road … vs Seethamma W/O Late H Sathyappa on 27 August, 2010

Karnataka High Court
North West Karnataka Road … vs Seethamma W/O Late H Sathyappa on 27 August, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 271% Day of August. 2010  'T T'  

BEFORE

THE HONBLE MR.JUS'i'ICE B. SVREENNJXSE'  L. 

MISCELLANEOUS FIRST APPEAL N o,92.49 oF  2,o0»8  "

BETWEEN:

1.

North West Kamataka _ I _

Road Transport Corporation;

Gokul Road.,’.Hub1iV,~~».f» V»

Self InSura:1oe_’Fu1§1d _. _ .

By its Managing Direotor , ”

By :ts;’ch:e–£ Lav;z__Offijof3_r’;~. _ . ‘

2. Nofth West Kéi;{‘hataka
T?.ranSport’.:Corp.orat1on
Belgaum Divisloia,
Beigaxim. ‘ V
By its ..Di’v.iSiona1. C’on’1;ro11er

A. R.epresén_ted.1:4y its
, Ch1ef Law Qfflcer.

"    ----  ..APPELLANTS

  Renuka, Advocate]

ANY):

V.   1..  SV'ee¢tharr1rna

"aw/o Late H.Sathyappa

     Aged about 45 years.



2. Prashanth
S / 0 Late H. Sathyappa
Aged about 29 years.

3. Am}
S/0 Late H. Sathyappa.
Aged about 31 years.
All R/0 Subashnagar,
Sagar Town, ;  '  '~ , «.

Shimoga District. .-..RESP”ONDENTS” 0′

(By Smt. C.G. Asha Devi. AdVocate”for’ No.1 to 3)

This Misce11aneous–.__Fi’~rst–‘_Ap§peai.._i’s_”filed under Section
173(1) of MV Act against the’j11Vdgment’A.arid Award dated
01.04.2008 in MVC No.1.?.,8,./”2006 .Vby”‘”theafidditionai Motor
Accident Claims.-Tribun;a1, Sagar.”«..praying. to set–aside the
judgment and award. dated” 01.,O4–[20.08 made in MVC

No. 1 78 / 200:6’ Vthe :~_Add_1ti_on al ‘Aedcidents Claims Tribunal,
Sagar and etc» it ‘ . V

This Misee–!1aneou.s’Fi’rst Apoeal coming on for hearing
this day”. eouri: deiivered tii.e”fo11oWing:

._j;1i’iiGMENT

appeal the claimant for enhancement of

~..cornt5ensation=aiis);arded by the Tribunal.

A 2.,

#3,. _ For the sake of convenience, parties are referred to

/_as_b_t:1f:ey are referred to in the claim petition before the

ffribunal.

4. The brief facts of the case are:

On 8.1.2006 when the deceased was

Qualis on the left side of the road and proceeding K

Hubli on P.B.Road near Shine way; the

driver of the KSRTC bus bpearinagx Registratiori ,

22/F/1364/$1401 came in and eneglilg:’ent~–;VVrnan’ner
and dashed against Toyota Asadav-..res:’§u1t, he
sustained injuries and -,.;g}uries on the
spot. Wife and ‘petition before
the Motor Sagar seeking
coInpen.sa’t’ion.A:’o”f Tribunal awarded a

sum of 4 “interest at 6% per annum.

5 3. _AS ldtnereieis ‘dispute regarding death of the

d ‘depce’aCsed’Ain”i’ a roadvtradfiic accident and liability of Karnataka

Stated ‘ dvlfrajnsport Corporation, the only point that

rernainsvfor consideration in this appeal is:
“Whether the quantum of

compensation awarded by the Tribunal is just
and proper or does it call for enhancement ?”

%,.

6. After hearing the learned Counsel for the parties

and perusing the judgment and award of the ‘I’ribuna1,V’i~_a11j1

of the View that the compensation awarded by A’ %

is not just and proper, it is on the higher side andjtherefore; V’ ”

it is deserved to be reduced.

7. The deceased Sathyao;:ia”*xyas years
at the time of his deathgin as”evideEnt from
P.M.Report ~– Ex.P4 and where the
date of birth is,Vm:ention;ed;’:’ are his wife
and two ‘~.of:’their’contention that the
deceased month by working as
a driveff I =Ci.aimant as PW.1 and have

produced hishdsalaryaacertifieates at Ex.P.6, Ex.P.8 and R9.

_ t to P.9x’r’e–veva1 the salary of the deceased at the time

“his retireinent will be Rs.16,391/– . According to EXP8,

the date of his death in the accident i.e..

–g 8.1:200′(3: .is’Eis.8,287/–. Salary which he was drawing at the

it tiny; ofvvideath is shown in Ex.P8 and that has to be taken

“‘ixjV1to”A’consideration. His gross salary was Rs.8,287/~–, of

“which Rs. 100/ — is deducted towards Profession Tax. So, his

gross salary becomes Rs.8,187/~. At the time of his death,

he was aged about 51 years and nothing can be addedpptorhis

salary towards future prospects. Multiplier applicable.fto_’__iii§:A’

age group is 11. The claimants are wife and t\I.ro.V.1′:najor:Vson3. ‘

Even if two major sons are ignoifed,:..one%4third’

deducted towards personal e2~:pensesf’._Accordingly; ioss of 0′

dependency works out to Rs.7,20′;’«%iS€:/ ~ ($211).

8. In addition toRthaa’t’. zis entitled to a
sum of Rs. 10,0V0£.Jl/-._ Rs. 10,000 / —

towards transportation of
dead body love and affection.

Thus, he is entitiefd-»”fo11o’wing compensation :-

Loss of’ dependency Rs.’7,20,456/~
V :LoTy’e.__and affection Rs. 10,000 /»~

0 V or consortium Rs. 10,000 / —

V A estate Rs.10,000/~
. ‘Transportation of dead body Rs. 10,000/–

0 6; ‘Funeral Expenses Rs.5,000/ ~

‘ 7] Conveyance Rs.5,000 g —

TOTAL Rs.7,70,456/-

9. Accordingly, the appeal is allowed in part and’-

judgment and award of the Tribunal is modified toihe’ _

stated herein above. The claimant is entit1e’q’~».. aitotal a

compensation of Rs.7,70,456/~ rounded 7 .l

as against Rs. 12. 1 -4;, 544/ «and the .cornlp.ensatio1*1

the Tribunal is reduced by RS.4,4L£V;’O%14r_X –. lfheiolairnants are
entitled to total compensation of /– interest
at 6% per annum from the ..date till the date

of realisationg
1G.” ‘dir=ected—-to_ deposit the said amount
after deducting lwhfa.teVe4rt’=afi1ount already deposited within

two month’s._y_fiornl of receipt of a copy of this

judgiiient’ , ___the compensation awarded in this

appeal,..V_Rs.GyL00,_000/– is ordered to be deposited in any

/’scheduled bank for a period of 9 years

‘V renewable once in three years in the name of the first

lll_’s».,ciaii:nantl, with a right to withdraw interest periodically for

~ ‘herd rnaintenance and welfare. The remaining amount with

interest is ordered to be released in favour of the claimants

in equai proportion. No order as to costs.

nv/–