High Court Karnataka High Court

Shanaju W/O Late H Lalasabi vs B Thippeswamy S/O B.Hanumappa on 12 December, 2008

Karnataka High Court
Shanaju W/O Late H Lalasabi vs B Thippeswamy S/O B.Hanumappa on 12 December, 2008
Author: Deepak Verma K.Ramanna
I
up
uni
an

I

EN THE ma}: comm OF I{ARNA'i'Al<ZA AT BANGALORE:
BA'I.'I31iD'1'H}S THE 12'"! my OF QELCEMBER 

PRESENT  V'  V.

THE HON'BL.E MR.JUS:*10Em:gPA1:   1'

MD : .. . .  
THE H€ZIN'BLE MR..;'u_sfIj:cBV" K1'Ij1.'AMfi§§f%§§; ..._VV 
  
BETWEEN: V  AV  

1.S§§ANA;JU--,- __  *~::;, 
W/O.LA<?EgHéL:%::A.Sg8:14, 4 .« .
At:}'E',"E3£:§ B_i}iE:'1"*38 *:':2=s,A * _   '
'}{QUSEH€:°LD«WQE?3K.K   

2.Aa:;ss:LE§A«,. - V ._ .
SXOEL,§¥1'".£§,HgLAL;5;$A'Bl,

 - ,z%<3E1.:}~''AL3_a13:;>:i3_=;'. _%§*':f}~'£S. .. APPELLANTS

1 {APFELASTS .2xAI'€B 3 ARE
~ ..   mmcszzs .:§@3p,B¥ NEXT rrzzzzma
A  ,a:P:s:m,AN*r;

  g.a.i.,;L';g§§ R;'<f}.8EI-TENB Gqzw,
   HQESPITAL, GOPALPURA,
 .;:'.~;m $122053, mmagra 'I'C)WN,}

(BY SR1 SPOQRTHY HEGDE, Ami FDR SE': £}.P,NAGARAJU.,
i~':£W.} 

'  -/'

6 .



M

AND:

i.B.THEPFESW3M'f,

S/£}.B;HANUM£XPF'A,

AGED £xBC,3U'1' 68 YRS,

QWNER OF' THE BUS   .
NRE:3wARa BUS,

Rf 0.VA1i'ALAKSHM}N§LAYA,

STADIUM ROAD, 13? CRO€5§%
CHi'E'RADUE2GA.

2.1V!/S.ORIENTAL ?NS.C(3.L'FE}.,
BY THE'. BREXEESH MANAGER, "-
SE19? SHERADA CCJMPLEX, ' J '

<#:9m«;sR'r'<: BUS STAND.   ._  
CHiTRA13URGA----ST'?'$O1,;"   ; ':%'§<E:SPt:)NDENTS
{B'3?A'13Ei.'£2_ .z?5*R SR1 S.SRISHAELA, ADV,

90;? R--2;'_

, *¢a2*

fzfggis IS%ii?A"£$VEV'1LE;1,}'§' Via:-.:f~.fiS'~......._ArmRD E)'1'.5f8/2084 PASSED EN

 Mi?C.NQ.--v1_ 2'5{Q§;vQN THE mg: 0? THE CIVIL JUDGE: {Sr.'£}n.} AND

<:}.;;;\};i----.ag é';EJ;;:ffL.V.iM.é%.{:'F, CHE'1'RAE?URCirA, PARTLY ALLOWING THE

--V cmfiez v'--. ?E';:"f:o¥€ ma COMPENSATEON AND SEEKING

H "   .%' E:;sI:e£;§iNCEr§aENT Q?' <:0M?EN3AT:oN,

THIS z'3~.PPEAL BEiNC§ RESERVED A533 CQMENG CTN Ff)?

 PRGNGUNCEMENT €39' JUEDGMENF TEES SAY, K.§~1'£%MANNA.J.,

BELEVERED THE FOLLQWENG; :1

4
¥,,..
ygw'

/-"



JUI)Gh{E~NT

The appctiiants/cla imaats, iegal  

deceased Hialasabi, have co:33c:'"" up' "  b j "

Chaflenging the quantum of comi5:fin.éé1fi€$n 1 

learned Civil Judge (Sr. TVbiE§':}3i;t;I*ézi:iv11figa, 

MVQN0. 12:33 12002 dazegi .313/2Q<i4.V._ 

2. Brief facts of  =Cv_:1 19/12/2001 at
abaut 10.45 pm: in   ftmat of K.SR'i"{3
Bus St'.-311d    was crossing the
mad,  ci1ixrTAr.%i;L'{3f No,¥{A--16--5427 drove it. ficm
Bangalofé  féza$*s$:  excess speed in a rash ans?

:t1s':g1'Vigéx"1"s':LA. }Z!3z3V3tCl¥.:§fl.'«}Qf' VV'#'13'i11Iv.3()'£,1¥Z fallowing the txaffic rules and

  dasimd against the zitzceassd, consequentb; he

 fiieiit whee} cf thc bus Ian {war his hfiad <:ausi::1g

spot<«deaf§}1.   A

 _  {§,"..-zixcimittédly Eh»:-2 appaflants are the Wife: and childmn of

 _ «":ii:--.r¥_r;.§'::ca$€'d$ fiscxfzaxfiing ti} apgguttllants deceased was aged about

VA    ycam and was ewncr of II),i1'.Automob:ile Spars: Parts; She?

 a:£1d was awning Rs,6,00Q/- per month, that due tax the

untimely death 0!" tbs deccascd the: appefiantg have became



Qrphatz and have sustainefi 1'nrf:pa1'a.bl¢3 loss. }"I€nC€?3.. f}'1f;%'é"~,if'i16{i

ciaim pctifion befare the 'I'1"ibunaJ. claiming <:cm;g;_(j'i%:13:»s§g,::?;L::i§:;;::-v'__€)ff

Rs. 10 iakhsw

4. To prove thsir case, appeiiantilkkffjl  '

as P.W.1 apart fmm cxaminigg Que    L.

got marked éGC'LZII1CI3.tS Exs.P.1     0f the
respondents Exll}. 1 /'  £t  Vkvronsent.

5* After considefing placeé, before

it and after hea;:i1’3;;; _fhe é3:’g:;Im«én;:s:.é:>f”<:o;1;i«ssl far both parties,

Txibunal fpcitzition in part awarding
compétnséitioii of' with zintemst at 6% 13.3. from

the dagixav sf £236 £1316 sf depesit. Being not safisfied

. V Eompensafion awarded, the appellants

1iT1Ei;§3'e?;. this appeal sesldng enhancement mainly

an that Tribunal exfrtzd in discartjing the evidence

piaced <iv;1V__Ai"r:c(3rd. and taking monthly income 9f the cicccased

Rs.3,0€}{)/~ per monfix; that the amounts awamied

under varinug crther heads am can the Icwer side. Hence, this

' ."ap1D€-a1- =4? /«

6. Admittedly H.La§asabi disd in the mower i:rafi’1c

accident. It is not éisputed before us which EVCII Qfi:s.{§i=._wise

stands p3£'(}’V€d on the material evidence piaccd

the accident in qucstian iyccurrad due to ‘e1nV§d’–?.:2’1e’gi§gé;1:

driving of ms bus by its dxtiver. The’ éj13 i.5c’;

PAS infiicatt that the accident ,q;i1esfiozi”oc€$t1fivec§’;:duc to the
rash and negligent. ::i1’ivi3§ig,.¢o:£’ its ci1*itvrér.V Rcsp0ncient
No. 1 was the Gwnsz” and insurfir crfthc

bus on the date of accident. The
liability df’–1f€Sp0i’ia:it§f; t: NV5;;2’/V1:I1S1.1I’€I” to pay compfinsafian is

alsq ;§1Gi: in c1isp”m;f: [ V

. :’h%’Q:11y question Iaft to be agmwamd in this apps;-1}

is_, “W1;LAct§’.§¥§:é17,.bV_ti.zA¥§v’vébmpensafiou awaztlcd by the Tzéibunai 133 the

app%:’1lan.jis’ % 1§:$£er various Iuzaeis is just; and pmsper? or any

. V. ‘ ” ‘ -. : ‘”¢nl;;a31ce:22ient is requirczé?

Accerding ta appellazits, mat deceased was caiwying

..:_13:; business in tht: name and styie of D,P,Autcsm0bi}:: Spars

VV Parts and was eaznmg Rs.6,()OCfif–p.m, The documcnts piacfid

on rccorci clcariy (iiSCi(3S¥i that dcceascé was doing business in

autemebile spam parts in a rented pmmises, ‘TV §fIfe§§;2:Ji1?se,

appellants have not gsméuced fui} detaiis about I

the deceased and as ‘£0 his ea1″niz1gs;*~~ .;*{Qweye1j; V;V3vQi,3a’b.1eV ‘ j ‘

materials on recon} discloses his avbcafjeil a$’–3{h1¢;:~:i:1t%?sT.¢3:ri1¢211

in automobile spare parts. V» TI’Aif)i1}f131.VVTV(:{)I1′;<3£i(i€z'i1ijg ma?

material evidence placed, beforeV.i§:i;aé"–~;;0n1e 't0..fhe..:::0nc}us:£o11
that deceased must _p.1n. Admittedly,
as on the accidefgifi " years and the
accident Consisiexing the fact
that Ifiaiieeaillfid R9100/– per day at.

that the nature caf business

caxrietti “:31; by -‘J.1e”d5e.c~eased, we are of the opinien that the

« de§eé1:§eeE’.Li11::is£._have eerneé Rs.4,(}{.}0/ ~ p.333. Accordingiy, after

3?’–.£§I’ income inwards his personal expenses, less

of 70:’ the agpeiiants W<::z1}.d CQIII6 is Rs.32,000[– per

' censidefing age oféeceased as 42 at the time ef hie

V' death, by appiying the proper zzmitiplgier 'I4' the

gfipeflantfi are entitleé :9 Rs.4,*§~8,9flOI- (Rs.3;32,0{}9 x :4 m

R'3E4,48,0{}0/~} inwards loss csf dependency as against

Rs.3,36,_,QOO/ — awattled by the Tgjlfaunal.

'J . ;_4;.),»/""5

,_ 3

9. Fllffljifii”, we award R5.5€},000l– ffzfi

czmvenfioxzs heaés like ‘loss of consortium’, ‘Egg-$’s~..V0f:VA_}:3ve éndu

afiecfioa’, ‘loss of estate’ and t9Wa1ds4″‘f111 3;:2″a1’anci’ Qbvsasrggiifis’ as

against Rs.4~{},9{)(}/– awarded by f}1$é’.f}’1:*ii*;A.z111a,Z. _”;AThus

appellants am entitled to total ~, V’

16. Far the foregoivgg maV$bx1..§_;’ tiie.._app:§a1″‘i$”‘fiH0w€d in
part. The jucigmcnt VVa_Wé’rd; Tribunal is
hereby mfiéififidj to compensation
of Rs.4,98,€)QUf ‘i’1_1f,:éi_1″c:§,:;i at 6% p.a. fmm the
daft of £:i.4é”i”£”.\_’:3::.V’1′:srf.’p’.’.Eif,;-“iI.”lf:l’.1t. Respcnticnt No.3 is

given 4 wet-figs” zfiéjjgfléit ‘(ha aforesaid amount. The

“akeady V’ii’$}:V>=:<)Vsii:c::i would stand adjusisd. Raspondcnt

V. I'€ <::;:'}_ £o cost of Iitigatian thrcaugh out C<:n.msel"s fee: is

if certififié.

Sd/–

Iudge

Sd/-8*
Judge

*mvs