High Court Karnataka High Court

Sakamma vs Mahaboob Ali Khan on 24 July, 2008

Karnataka High Court
Sakamma vs Mahaboob Ali Khan on 24 July, 2008
Author: Anand Byrareddy
Iii '1"!-IE HIGH COURT OF lGlRN}5£I'AiG\. AT' EAMSALORR
DATED 'i"E'1'IS THE 2412}! DAY OF JULY 2003
BEFORE

THE HCN"BI.:E MR. JUSTICE ANNIE  DY

SBTWEEI 2

Sakmm 51.yaars

ffe.lata Gapala Gouda

RJ¢.Chmnnanagara Jakxanahalli

Past,.Arekara Hnbli,

firirangapatna Taluk _ =t 5 _'<,.'*,
Mandva nistzict '*~j- A ;;;AP?E&L&fiT

¢By'8:i.N.sg=§hat,flfid#bc&t§J_' 

1.Mahabaobufil1fixhan'x "'
sia.Ibrmhim*xhan;a 2..
At Naa151f9;f1FF'3legkv_ %
V Kain Raad, Eyrasand:&*
Jaynnagaxg--Eangalfirae;i.*

2.Tha_nivi5i¢na;;Manager

oriahtai Insurance fioapauy
'"»_bimitad, S:inivwaa~flansion

Na,354f1, ififn Main, 111 Black

naaae;:an-one lirlt 4ggg;.In.23ss gggs flg;;1 j "5.'

 ,'Jayan§garga§anqalore~11. ...R£3PONDENT3

ffifwsri;§;N§Kiishnaawamy, Advncata for raspandant
bit}.-._ 2: .~Npi;1ced ta aeapondeat Neal is dispensad

  with;.*

wfiwfl-0-G--

  1_ -- This appval is filed under Section 173{1i a£
»_'" Mater Vahiclas Act against the judgmant and award
_*aw¢ated 1.16.200& passed in M.V.C.No.1fl22/O3 on the
'v_ file at in; 13*" Additianal Judge, Rotor Accident

5



claims 'r*ribuna3.-4, Caurt of Small Causes,
Bazzgal-orecficci-§"--4) partly allowing tun claim
petition far campazzsation and seeking enhancgmnt
or camyanaaticn.  

This appeal caning on for hearing 

the Court delivtretx the following:--

JUDGMENT

Heard the learned caunaizgl ;’?,§.’ :j.

and the raspandant.

2. The prcsent ‘V

mpras-antative of 3:’ q.acag$’aai’VL_:’dfiver a§*hoA hid died
as a result -:31′ a The appallant

hwwing apprqached ;”tha: ¥ 19g;.i:Eidant Claims

Tribunatlf” «véi€:1fi5P§:$»AaI’a’ti=d!:;”‘”vzthe Tribunal whila
cxomputizxq’;tk1é:”ilfisfisvV§£.__::’§§§g§nd¢ncy has adapted the

natianalVV”L:i,ji¢!nI:V:Vt§a._ u<;'.$.'" Vfiiza 6-nceaseci at R5.3,OCIG/–..

E1r:§.n§_ 'Vvthaugfi' " appellants had produced A
_:i.ssuad by the amplayax at the
alas examined tn; emplayer as an

_ wi*.i'3:e5:$:.' Tribunal has neqatuc! the evidence to
Zthfi less at degendancy while adopting the
as aforesaid. It is this aspect: of the

__u_3.a%§tt6$'.',. which is naught to ba challangad. mile,

it is 33.234: ccmtandad that amdar the conventional

Z

heads, the amounts awarded are meagre and paltry

and therefom, would require an alrzaunti

enhancamant.

3. ‘rim counsel for than raspandant thfi-1

rather hand wmld submit thattg””the. ‘_

required tn establish tn; income dicsgiaayeei ” A T

was the actual salary tiiia.__ cfiAV;.;.aa§:§vd;”~

Thara was no document gage-dnc;as1VVV:A’in”‘–~i;hi5’ “raga;*§i.
The mare certificate issixéad..b*;{ Farr. would
mt advance the mass qf””‘thf¢ hm: the

emglqyar ‘tribunal

and

declaringEt,hzi£;he’V”wa£§'[A’~’:p.;§ifi’fig ‘§{$.5,000!– per: month

would £3;-1; It is in this

ba::}cgr{$a.m’d–_.V th§I_LjV’. *t*r§.:b1§r.”a1 has proceeded with

abundgnt 4’$§_vi.l’E’r..1′,.Ci*|?lA”‘.;§’iI’:!€3 prudence in adopting

asAAV”tha——~notiona3. income. an the basis

‘r:1f9t,t;is_ ‘z:§<:i::§;<.=.s:a1 incuma, the appellant has been

'fiaéardéaé ' A.".'%..:u¥;Sf;antia1 amaunts or cmmpansatiora.

. Ha.z$E:'a, "«–'thé£;a is no warrant: for intarfaxanca.

cm consideration of these avarmenta and

fxsem an examination of the material on record,

"£11315 Caurt wauld take judicial notice of tha fact

Z

songs;-nu-5 'Jun.-«.1. man… a-. ..-.___ ..

that than amplnymant of the dacaasad was not in
aarious dispute and that a pursun emplayud as a

driver in the yaar 2603 wourd have been paid a

much largar sum. Eat, in the §reaenhW§gfi§ pfi_

hand, in order to hold that the aa&4as§a "fi:§f *-

earning a much larger sum, $tmi$ n§caa§a:y:thaf:

material be plncad before the ?£ibfinai} .$t'fi§ni§;_

set a bad precadent if» it} ééuld' fig 7§fihaflced"'

warez? an the basis qf the §39Iayer?$*cn:ti£icato
withaut actual profit ;af_f£ha §i§huxsal at the
amnunt. Thargwgaa an iflg&dihgfi§;£§r the amplayar

tn hava §£§fiu§§§:.§§¢fi@§n;é;V if $ha himualf had

apg¢arefl*:§ § §i$neS$ in £he"firoceedings. Hence,
there i:';ap#é§§fia§fi§"§&rt qf the appellant in

estahlis§in§_ £h§ a¢§§a1 income earned by the

__t fiacagéaa, THi§ haw§vnr, aught to net have haen

– :dania§ fip$@aaf 3 higher amount on the baais that

“tné_§a:§g$_§¢a1u have b¢¢n atleast na.¢,oeo/~ 1:

notzRa;5,a3G!~. Rance, a case is mada out for

u”” §a;ti$1 enh&ncement on this baaia. In so far as

“:”tha:fimnventiona1 hands are ccncarnad, it is to ha

.E” :W§éan that the Tribunal has restricted thn amounts

‘ and the agpellants havu alaa made out a aaaa for

3

partial anhancamant in this rngaxd. Hanan, it
tna natianal incqma at thu deceaasd is takgg at

R3.¢,fl90f~ tha 1033 of dspendency would b§

Rs.2,64,GQD/~ instead of Rs.1,9a,ooo/e? a§efi;£naf_
appaliants would alga be antgfilad ;fia~:§j»§fimpVa£u”‘u
Rs.20,fl03i~ globally, tawaxfis ,tfiéul;$nvn£tigna;

hands. Tha appellants arm thu&_fifltitLaé;fi9 t@t§i: ;

additianal compensation a”§£’_ Rs;B$;fifi0f{ with

int¢re3t at 65 ::¢mY§hg aa£§f¢:_§wa;d.

Janna Mn.” ‘nu rlumxvv J!’ Inna’ unlu ,H,”‘_”‘_,'””_,” H.’ “mm .,,.._.,. ._…._…_…-……. ._. ..-._-_ —–