mfas23750.09 & 23933 .09
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS Tm'; 9TH DAY or DEcEMBER,.--§d¢S.' A.
BEFORE
THE HON'BLE MR.JUSTfCE £;;S,§PA*r_I.'L.' '
MISCELLANEOUS F§R§'I' APPEALS' N6.237.5G,{_2:oQ§ jg
C/w 23931/20.0'9_(MV}~._.
fly, 1VLF.A.No.23750/2009}.
Between:
SHANKAR MALLA1=2p'AA.MAI;;1"' H '\
SlNCE DECEJASED HIS--.LRg""
1. ARUNASA1 -j__ _ '_
w/Q--ASHANKAR::MALI'
AGED AB'OUT 7oy13AR_S, .
OCCA:H()USEH'(}L{D.WQR'K,'
2. APPASAEIEB " _ . _
S/Q SHANKARMALI
AGED ABO{J'T..6O YEARS,
"0CC;:-AGRICULTURE,
._ "S/0"Sr'~jIA_NK*A'i2 MAL}
' ,AGED.ABQU'£' 58 YEARS,
OCC~.: SE}-'<'VICE,
_ Sf_.O SHANKAR MALI,
"AGED ABOUT 55 EYARS,
OCC:AGRICUL'£'URE,
(By
And:
. "i{i3Ni';1.A;XM1 H
' - D/Q MAYAPPA HIREWADE
mfas2375{}.()9 & 2393 I .09
NANA
S / O SI-IANKAR MALI
AGED ABOUT 53 YEARS,
OCOAGRICULTURE,
PANDURANG
S/ O SHANKAR MALI
AGED ABOUT 58 YEARS,
OCCIAGRICULTURE,
ANIL
S/ O APPASAHEB MALI
AGED ABOUT 31 YEARS,
OCQDRIVER, '
ALL R/O SOUDALAGAS L'
TQ:CI--£IKODI,__ '-
DIST:BELG_A.UM--._
APPELLANTS
MAYAPPAV
S /0 1x1ALLAPRA'HIREWAB'E
AGED ABOZET ':38 :{EAR_s,
o_r:.c:N1L " _ '
A V EAGE,'i3«VAB0.U;:f 7 YEARS,
- 'A-:*.c;;~:iLE =
'KUM.'.'SUjATA
1:)/>0 MAYAPPA HIREWADE
A , AGED ABOUT 5 YEARS,
0<:c:N1L,
"NO.2 AND 3 MINORS REP BY
THEIR NG_ FATHER R-1
mfas23750.09 & 23931.09
ALL R/O SOUDALAGA, TQ:CI-IIKODI, ._
DI STBELGAUM. ... RESPONDENTS T
(By Sri.Basavaraj Godachi, Adv)
This appeal is filed under Section 173 (1) of the<.N£otorj
Vehicles Act, 1988 against the judgment and"'aw'ard"~.d'ated
07.10.2009 passed in MVC No.3055;]'200'6« on thejile of'~the'.
Motor Accident Claims Tribunal and DVistr._"1ct--*.Jud.ge. Fast ffruaeige
Court--I, Chikodi, awarding the amountof.Rs.4,3l,000'/-0
cost and interest of 9% p.a. 'from the._date ofddpevtivtionl till
realization.
In M.F.A.No.23931 2009;...'
Between:
1. MAYAPPA _ H - _ -
S/0 MALLAPP}A'H1REW*ADE "
AGED A3O'U_T'~3-3--_VYEA_Vgs;.._V »
occ:N1L__ -j__
2. KU5M.LAXM"I.. _ .
D /0 M'AYAtPFA"'HIRE'WADE '
AGED ABOUT 7 3j(EAR_s",~.
OCC:NIL_ * _ " A
,.!§:UM:SUJA'l'A_.A V
' . -to'/cy-aMA»fAPpA HEREWADE
V r _,ACrEL).ABOUT 5 YEARS,
.
‘A ,__N0.2.AI§i)Aé MINORS REP BY
‘E’HE.IR we FATHER APPELLANT No.1
” at VTLALLVR:/O SOUDALAGA, TQ:CHIKODI,
0’ _ DISTBELGAUM. APPELLANTS
.0 .__”‘fB§’TSri.Ba.savaraj Goclachi, Adv}
AND:
SHANKAR MALLAPPA MALI
SINCE DECEASED BY HIS LRS
1. ARUNABAI
W /O S1-EANKAR MALI
AGED ABOUT 70 YEARS,
OCC:HOUSEHOLD WORK,
2. APPASAHEB
S /O SI-IANKAR MALI
AGED ABOUT 60 YEARS,
OCC :AGRICULTURE, . z
3. NIVRUTHI ‘
S/O SHANKAR MALL… _
AGED ABOUT 58 YEARS,-,
Occ:SER\%j1CE; V . =
4. PUNDAi,1K,~::_””;.» V ‘
S/O -SHYANKAR1 :;1_\/{A141} ”
AGED ABOUT 55 EYARS,
Occ,:AS’R1.cU2;f:11;RE;A’.__ ‘ 7
5. NANA’ “_ .’A”.}
3/0 SHANKAR EVIALI
AGED ABOUT 53 YEARS,
“vOCC-:AG–RICULTURE,
._ S/O’ SHANKAR MALI
* _AGED ABOUT 58 YEARS,
‘Occ’;Ac:-RICULTURE,
_ S/O APPASAHEB MALI
“AGED ABOUT 31 YEARS,
OCC:DRIVER,
mfas23750.09 & 23931.09
mfas23750.09 & 2393 E .69
ALL R /0 SOUDALAGA
‘I’Q:CI-IIKODI,
DiS’E’:BELGAUlVI. RESPONDENTS R f _
(By Sri.Ramachandra Mali, Adv)
This appeal is filed 11/8 173 (1) ofthe Motor’ V ehic’1’es”Act,
1988 against the judgment and award’ «datedy Q7′.a1_Q.l2’O’O9″.
passed in M.V.C.No/3055/2006 on ‘-._thrj:”‘ i file ‘xofw the ” l$2l.otor_’
Accident Claims Tribunal and District Judge Fastl’_i’rack’~ Co1i1~*t~ ‘
I, Chikodi, partly allowing the claim petition for=§:o1npe_nsa§tion _ >
and seeking enhancement of compensation. p
These appeals coining on,tfo’r=.ladm’issiont,ilthisiiday, the
Court delivered the followin.g§p’* _ ”
1. These :of’l’l.thc—-iicommon judgment
passed by lil\;fI.F’iA.No.23750/2009 is
veh-iclellinvolved in the accident
whereas “is preferred by the claimants.
The Tr_ih_unall””h_as’-awarded compensation in a sum of
it ‘RS. ~'”-to the dependants of the deceased.
M;Fp.Al:No:i.23750/20091 Sri.Basavaraj Godachi takes
,1_oticAe~-.__l f0v_r~~ claimants. In M.F.A.No.23931/2009,
‘<«.Sx'»i.RamachAandra Mali takes notice for the owner.
mfas23750.09 & 23931.09
3. Both parties have filed a compromise petition under
Order Xxlll Rule 3 of the Code of Procedure Code stating.__that
their dispute is settled by amicable settlement through
of the elders in the village. It is submitted by .
both the owner of the vehicle and_,~the_ clairnants» are4_’_=th’e_ uh’
residents of the same village, the villageitsihavetinterzreneelpuini
the matter and have helped the1n_t’oe..resolvei: ~i’l’he 2 L’
claimants have agreed to receive \surr1..oi7i_l2_s.1V,i’3?5,000/–
and settle their claim fully”‘a.nd ‘finally; i4O1;ftAiof.ypRs.1,’75,00O/ -, a
sum of Rs.I,50,000._/- deposit in any
nationalised baiik iicertiiicates equally in
the namejof A sum of Rs.50,000/- is
already keptuin name of Lakshmi and equal
sum of }?.s.50,(5CQ:/ –‘ keptiin the name of Sujatha for a period
it i'(>’f.1 ‘in”t1rie Corporation Bank, Nippani Branch. Another
_i_o’1″« — each is invested in postal saving
— certificatesv_ (l{ai.’nataka Vikas Patra) in the name of minor
ii”‘~,.«.4_ic1aughters_ Lakshmi and Sujatha. Thus, it is seen that a total
sifimyiler Rs.1,50,00/– is invested in fixed deposit/saving
V””i_.._’i’certificates in the name of the two minor children. Their
mfas23750.09 & 23931.09
mother having died in the accident, the parties have ensured
that this fixed deposit amount shall come to their aid 8.I:1..d; the
amount shall be in fixed deposit till they attain of”
majority. The remaining sum of Rs.2S,O0O/~
deposit before this court is agreed touhbe’«witthd;ra.yifnby*:the’1
husband of the deceased namely c1aiAman–tp_iNo.li”Vp..pp.’1’l1e
have thus settled their dispute.
4. Both parties are p’reVsent”t’befo:re tithe court. Learned
counsel appearing for claimants are the minors
submits that in pthe;i’acts§;Aandtcireumstancesof this case, the
compromise thtellbestinterest of the minor
children and tthattiieri»s44″sati.9fied about the same. Both
claimant No.tVle.__and the 4to.wne:r_.’*of the vehicle who are before the
_._court that they have voluntarily agreed to the terms of
‘the ‘comp1fomise.’*~« .
5. ” . .l’=t”1ndi impediment in recording this compromise and
‘in disposing of these appeals in terms of the compromise.
A * .._I-fence, the compromise petition is accepted. Appeals are
“‘–t.idisptosed of recording the compromise and modifying the
mfas23750.09 & 23931.09
judgment and award passed by the Tribunal in terms of the
compromise.
7. The claimant No.1-Mayappa S /0 Mallikarjur.¢”:HirerTnafl1 ”
permitted to withdraw the sum of in
deposit before this Court.
8. Both learned counsel seek–v.._permissio_nl to “file’~-brnletno of V
appearance on behalf of.’ thCir””‘pl3;I’!”l’fi’E___ in lthesewvlappeals.
Permission sought for is glrantecli,fIM’exnovV:l_of appearance to be
filed
Judge
Jm/~ .,
BSPJ:
18.12.2009
ORDER ON ‘FOR BEING SPOKEN *::’oi….__”* ‘
IN M.F’.A. N023750/2009 C/W M.F.A.2393:1/2’09j’—- .
There is a typographical mis1tél{e”i11 of”.
the order. Instead of mentioning thettnaine of the e’iaimeu?tt’
‘Mayappa, S/o Mallappa Hiresgfade’, xitx. as ‘V
ix ;L,a.;;,1g”,,.. A» ~ VA _ .v .
in this casefias ‘Mayappa, S _,f’o N£aE’1i:ka1fjur1»Hirernath’.
‘Mayapifia, S/0 Mailikarjtin 1″1i\1*er11-;’V1ti’1’19Q””’34-.here” ‘is”Ano’t:c1aimant
I-Ience, ‘efrerwi deserves to be
corrected. AcVcQ’i*diij;gI3?, isfordered.
Sd/-
Judge