High Court Karnataka High Court

Parashuram vs Prakash Basavaraj Ruge on 26 August, 2008

Karnataka High Court
Parashuram vs Prakash Basavaraj Ruge on 26 August, 2008
Author: B.V.Nagarathna


£23»: Tfiii BEG-H CGURT GP” §{ARNs’§:’§’AKA {ZER{?;§}.{“‘§5V:E§§§*JfL”;§:i

..§-

AT £3§~£ARWA{} « .,

U.é’x’I’ED TE~iiS THE 12533 “BAY OF Au.9;1%5..§é§’:::’*.;riii{;8, 1 V’ ”

‘BEF§§E f; ”

THE Ha:>N’8:..E MRS!V;3i§S’I’i¢§?Z_SfiviZ”€5€}§%A§A.’§«:§I§’§’;§”‘~

M.F.fi.N§§:§?;93[2$G?

B ETWEEN:

1

P§iRASHt.ERAi\:! ‘- ‘
S; 0 APPA_SAH’féf§’ i§.g;QA%z§;fAD§:: a A’ ”
m;–*:3::2:s :;B.§>1:’r’=.4:~”>; ‘fi;«=iAfRs;’ ..

_

. R; _AT:::é%AR£:§i<H;s';%sxS:;s;: ,: Vi;ZflC}:§§RE{}§1"}1'~ZD,
.3f<;;AfF;~£';:;§§{, Ej§'3Tf{';'i:§E1§_E._5C}z§;?;EPsvi,

xiv???' S';».1'_,5B’1wL#; ” ‘ ~–.

W} 0 .PARAS§iv£§¥€*-AM E{ER;§WA{)E€

2’9~.§}EiD 3mC;:r1%.4@LVYEARs,
{)é3;.fj:;’£i0{3%LE’1?:, ~’

‘ ” FZ,!A’£’Pf:’~'{1?£DI€;iHANV¥ADi F;:’GARKE§{JRD,

g _ *rq;;A’rH”;s.:x:.§.,.. «;3i3*r; BE:L<}A::M,

…APPE1LLA§\ITS

7 '*(¥B;g S:§;:–;'S3§:\IJAY 3 i<:ATAGgR§, ADi£'.}

?RAi<:A:-SH BAsAVARzxJ HUGE';

AGEB ABOUT’ 33 YEARS,
OCCi;BUS3¥NESS,

R/U LAXMI ROAB, UGARKHURI),
TQ;ATHA1’~EE, BEST; BE}L(}AUM.,

:2 THE) Di\fiSEQ§’~£AL MANAGER
i\2’&'”£’iQ§s1AL INSLIRANCE C0. gm,
BRANCH NEPANE, D:v’:S1Qm:,- ::>m<::2:$
mmmav GALLE, 331,333 M,
R€;sp.:*%*”:s.2iiI Mir .;s’=«.é:A:N$*r«i*?Hé3

JUDGMENT ANS &”WARD DA’I’E?;Zé: 2iE3.1.§2(}€}?-.i?’.e’¥S£§:BD*=;§I’§

MUG N0. 2656,12§O3 aw THE mJ.3:._1<;i:?THE 33%:-3?' «JU-,i3<€';E€;',._
pmszsgwe GFFICER, mssfr -*:jreA{:zs:.,_c::123*;’:,;.:3,«%;E;rv:BE:::,_
mar, BEELGAUM, PAR’§’LY.,,, ‘sgLL0m*z:e'<:z '*Ti4i~!~3 "'CLAH\2I"

PETITIGN FOR cQMPENS;»%_.TiQN "AND" *5EEK.§Nr€;-v{,_

This MFA commgag.’A£¢r.éx:3M’is$;:§N_Von am flay, thr:
gaurt detiiverreéi £1:l.fi foIl03???§13§g’3v. V ..

ME N ‘3’

VT_§V1<)11gii~Vt1ii::=:V37:1a1fi3;::14"i7s psstad for a{i1'fi§_SSi{}1'2, with the

«-.Qoné§§i1t §_J0fi:1 xi::t:t:~——–part;i.€s, it is heard and £§_i$pC}Sf.-'33 of

" aippaai is fiiad hf 1:115 parenifi of film dsceased

A l€fié§1i:§1:«b.1l’lé3::1g:i.3:1g {ha jttcigmexii anti awafd pémscid in.

– 3.

§s4VC.§€o.26S6/ 20623 dated 2l”i.1.2{){}? passed bf; fllfi Mfiéfit,

Beigaum,

8′ The umiisputegi facts 0:” the CEISE am A4011

2&1 13003 at about 4.{}C}p,m. Mahesh was §.}4i’%3£:€€;(:§’i;{iTg~

Ugar to §’a:fldkha11Wadi an his bi{;*=y{‘.1_€’ ‘ _

near §aflxvay Main Eriaiga, Witfiin ‘;1ifi1:i__ts;~ géf

when 3 flack beaxing i\Eo,E{:5; –22:5}./21g?$’1 ;’d1″”5.§-‘€I;;i>V §’?.’?j%:’,:.1;};3§3″€3§:’iiV€;{‘

a rash and negligent manriexféiafihagi agéiassffi lthevfcycfiist. As
21 rcsult ef the Said iifi.fi.”‘ac’E’;_ fi§us-.§ta;i:1c{i injuries and

di(:cl .;:3:3–.t_i;.t: was shiftsd to Governmant
Haspiieiiy4_UgarVan§i pesf’}:’n;01″iam was canducted, {30nf,c:11{§i:1g

t:;;}a:”:;:aey h3dA..1:§$t mm minar 5011, his parents fiktci a ciajm

A ‘ ,p§c’i;iti{i::3§; scléigirzg cnmpensation on varieua heads.

V___’Ii;- ;feAsp0:1$e to the 11-:::t:i.c€3 0f the Tfibuzzal, 81$

_ resfianflents appeared and filed :23, Written staisment

” V’ fififfauffizg the avermeflts of the claim petifion afid contending

that tbs minor bay Mahesh was respmxsibia fer the accident

ané themfore smzght fer dismissal 0f the ctlajm petition.

?

-4-

:3. Consifiering the above pieadixlgs, the Tribuziai fmmaé
the feilowingj issues:

“I. WheEherpet:’fior1ers prove that their”Si;n”–._..
Mzzhesk Parashaznam. .}’~Ierawade died in (.2.-:im?3″£(;}>3V’c}3’T_n * ;_.
accident ihai occurred cm, :29._z2.:20(;:.3* a;:*–z5.JG0″‘%
hears an, ifgzzr-Ainapur re-:2.d wizfain iiw, f:Es.2if3.. c>f_
Ugar KI-f near Raifmay ma£n,.;bm’-rigs an czcbtzagryz’ bf
rash (inc? raegiigerzi driviraag of ‘1{‘ri.:cfc* 4′ I’I:}§£{Vr°3V-_
24/’ 2133 by its driver 112119 d:_isf’iedT’~it”3o §hs3 “=. ”
dmtzetczsed Mczizesh wile was ‘g3rc}ceedT.ing” {ran ”
b1’533£<f:I€.: as afleged? ' ' X

Whether respondg§%aiVj'v'a,»2 provesvtfgaf the
(alleged acc:i£ier1:f'" OQ(§£??'é'(i ';s:a}i:':e£g';°'-._on ac<:£}u}:.é sf
rash and neglig€z1f_ r'id;':2[2g é}'.' "~l}£cg;cfe by the
demased }2in2se§f as: 'mrg$e?s;<£@::?'v;;a:7a .3 sf its
9£3jeati0r2sAsia£en1Aer:?.?_ V V ' ~

._ — ' Vi~§i?i€t.E;éi<_ &}:'e£2'Eiérzer:s are entitled £0
a:"rmpensafiQ9*zET~'V ;f;'"~$3§;..32¢vw much andfrom wimm?

.4. "i%'fifzé§i éiacaféaé <23" award?"

siippart of thair case, claimant Nani examizaed

and get”: marked Exsfil to ?8 whiie

z*és–;}_on;3a%1′:£:S’~V’c§i<:£ not head any evicifince exitript. gstting Inarked

copy' ixmumzzce policy as EXRI. 011 the basis of the

V."é€i}§1{§§:?!f;3 matfiriai, the Ttibunai awazdeé a globai comperzsaizicn

5§’ Rs.i,6$,QO{Jf- with iI}.t€1′(fSt at 6′?/fa 13.3 from thfi date of

é/

..§..

petition. til} palimfisrrm Noi hsriing safisfiétd Wiih £116 saiéi

award, the <:=i3j111a}:1E$ have pmferraii fliis appeal

'3'. i have hessnti Sr}L°Sa.§1ja}; S.E{atage:°i, leainari ..fz)I"

the appeflaizi anti Sri,S.\?,yaji, iearned counfiéi

rcsgaondsnti V

8. E1 is s’:.1bmifl:ed 011 b€f{1aif:=__0f 3 ifhs

‘§’I°ibun,al was 1:0? jlmfififizi in _nc:*:t fdiléwing

the Hazfisilczi Supreme Cmgrt L’i11& i.l::_€: etésfi &Iiégn§udcvi 8:;

Another reparted in 2605
ACJ §§h.(:f€§1;fi of R3.2,2S,C%OO/ — far this: $6331
of a b0y agei:i .t$j-i:*tAe:§31if;’€ars was awarxieci and as in the

C:5i,S€:, t11’e”t’£-3-ceased W33 farurieen years azlci insteaé of

V : f’t33;i03¥’it§g — _s*ai;:1 jtldgmeni, a judgment of the Division

.’ Béiécb ‘j_¥:Eii$ 0011:’: in Annatgpa Gangagzsjpa Kumfiar Vs.

reperiiedin 2062 AC3} T28 (Karnatakzfl has

” » AA £3653 fzgriiewing Wharein a sum Qf Rs.1,38,6(){)/-== was awardfid

i1:iHfEspeCt sf death sf a chiigi {Ff Six yams. He thfirefora,

%

..5-

raquests fizis court to grant the en11a;t1<::~:d compexxfigiicm on

the basis 0f the judgment of the Hoxfbie S:1pr§:§g:.'.C2¢i:L;1{'

9. Per contra, it is sttbmifieé 5011 ¥§aE:éa}f iisf ‘ahE;’ r€fij_;:<§:1ei€;i2%

that in case of New lndia A%s':i-gjancé'-(Dd. Ltd.. '~;';s5;.vVfiatsjlxéér

Othars mparrteti in 209?' Supreme
C0111': has awardfid és of Ra — for the déath ssf 3
minor Ciééid aged ' V thtmzfora, the

compenaatiign t§1at –cX%;:iit may be' awarzied in this casa.

10. ‘§’h::?Aoi13}*_p§3i11:.’tha:a:i arises for my canskieiatiotl is as to-
whethar ” Mth€:._ ” -:?%Vi€3iI§i13;f1’?i$¥”‘ an: mxtiflcd for ¢=:1hanct:d

C{?§M*3,jT1t3I1§’4§”§;”i{#I}’~i;L*1 AfEI’fi§,:S czf the judgmsnt of tha I-IcaIz’h1@

” V’ 1. « “S{:p:re:~me g:ou:?t’re’po’rted in 200:3 AS} 99?

‘A V. I”i:i§;;*.:i:<;=; perused the mafisrial on record and takezl fifiififi

Gffl.1r:';.submissi0ns 0f the res;3es::t:iva 001111331. in New india

_ V }§~:ssura:1ce C30. L¥:d., Vs. Satenfier fie; Others, the Apcx Ciourt

awaxtled compansatiozl evf R3_1,80,C30G/~ fer the déath cf a

miner cthfici of nine §;'ears. The saisi judgm€11{: is reperted in

%

.. 3a.,
200'? Fifi} 168' P'z.1r'th€r in Manjudsvi 8:. Another Vs, Musafir
Paswan and Anaizher reportsd in 12005 fi;C1J 99 the Supreme

€301.11'? Cesnsidfiiing the fact that the minor <:'hi1d's;jV?a§fé:–«_Vii;*;a;7s

thirteen years; and after assessing the I10i?ft(}I}~é3}'.~'i;}f:§:C€§I3;'i~}:t'3'v..;€3f

eziaccasecl at Rs.1S,0O{}/- {Ina as p€_;tf..i.I ,S§:h€;i.fi§é"'.t1;i€ WM-star" VV

V€hiC16S Act and applying 3a3.u1tie;}liej? IE5,

compensatiezz of Rs.2,2S,0()(I-'_?_~'.~..flirt (€332 0TfV:§.A-8:3-.J7;§g E}311aA&- : L'

another Vs. A,R.Shivash.ankafL""£~§ (}1:her§s;' in ILR
13008 Karnataka Ii89€E"$,*–..t_:§::s*';'.s {'_Q11_;:f€ .i':::ff_i=:1'1'i::1g to bath £116:

judgments of {ha Apex Erompcflsation of

Rs.2,f§5,00{}f .-f 1_¥it}i’fVrtga::§”t3 tllfiéase Whfiffl there was death
of militia” chiid .:.2.g6’x:3L’£”t1»irt¢Té11§=~e3r$.

12. in 3f the afdfsfiaid deeisicms, 1 hava 119 h6Sit3I.i011

in ,:?;§yi1§>wr§ng tie” }_::::r*e<;-ed:-"::t1ts and awarding corapensation

eff – in the instant case also since the deceased

ii§i:;'iieen yaazs at {he time of the accident.

This-mfngfé,-.t§i€ compensatiern now awamficd is Rs-g2,25,00G,*'-

h VV i%1'£e:i"est at 60%: pa fibm the date of ciaim petitioxa tiil the

y

-3-

date of payment instead of Rs.1,,6S.,fi0O/~ as awartiieé by

Trib 13.1131.

13. fixccoifiingiy, the appcai is allauxjfi

{“fiI’fIIS.

was/KvK* ‘