High Court Karnataka High Court

Smt Bhagya vs The Divisional Manager on 16 April, 2009

Karnataka High Court
Smt Bhagya vs The Divisional Manager on 16 April, 2009
Author: N.Kumar And A.S.Pachhapure
BETWEEN:

IN THE HIGI-I COURT or KARNATAKA A1' nugaig-gas

Dated this the 165' day of April,  '    

PRESENT _ J V
THE Hoxmw MR.    'V
THE Hownm naR.JUsTi§E»A.s; 

__Byj__i_s.ceBanc0us Figs?  2057 

1. Smt.    % .
W! fr; Late '  @"R,aj.=:1,
Aged about 29. yézam  '

2. Vs;-mLL..Manju ..  V
_l.as._tt: Nagamj:1'@ Raju,

 ' ' V. 3 Agcéi .a.hoA'1'3tV 26 years

'OJ 

Eli' '  --'  VJ';

' __Mino_r;  'years
iii/o; La:i: Nagaxaju @ Raju

 .1y;ast'er Shankar
_ SA,-'0. Late Nagaraju @ Raj}:
'Aged about 10 years

. Smt. Subbaiayuni,
W/0. Late: Krishnappa

Aged about 64 years 



A11 are residing at:

(3/1:). Subramani,

Behind Mara% Temple,
 Magadi Main Road,
Bangalore - 360 091 g 
Since. the appcfiant No.3 and?!-a_113. mtinoi'   
Represented by her mother  glzahrdiain  H 
First Appellant and Sxzoond Appfiilantu  _ Apfpcllants

(By Sri. R. chandrasheaféz-, _A¢;1vcgc;£¥té}._ ' 

AND:

----.---v-:-

1. The  ' _
The _I\Ig=w"V§.;1€§iéé_;Assuj:*:g:ic:s2 I.t7i1,,
.No,~52," vintay  ' '~ _.'v.v. _ ma,
Banfgaic-re -  __  . ..--~

2. Mrs. M£éiij¢§et~K£1uf*. V '
V, and fathrzrfs naxm not kxwwn,
" «Nb. E1-53," 

.A  _, '?v..H  Cross, Sharada Colony,
 " v«T.B'as.£:1r¢shwa:anagar,
r A h  079,  Respondents

-V (B3;'S§i;"'vB:VRaju, Advocate for Respondent N11). 1 )

 Miscellaneous First Appeal is filed under Section

 iv'?3:f3) of MV Act against thr: jmlgmcnt and Award ciatard

23.07.2005 passw in MVC N05891 /2003 on the file of V111

    fildditionai Judge, Mcmbcr, MAUI', Ba11galc:m:, partly allowing

the claim petition for compensation and seeking
enhancement {hr compensation. V



This Misccllanamus First Appeal coming H for
adnlisaion this day, 15. Kama: J., dclivcmd flat: '2.

 

JunGmgHm_ M"

This is a claimants' appeal   L.
compensation for the death    of the
family.'

refenéfi IQ _ref_¢§r;*cci  in the ofiginal pm-oecdingfi.

   1  2 are the widows and clits 3

 -1 minor children and claimant no.5 is the

 mdfhcf Nagaraju who died in a motor vehicle

 dfl 26.10.2003. Nagaraju was an auto-rickshaw

K éz'imvc;r.  He was travellm g in his Auto-Iickshaw bcarm' g

 '"1x!§.'1{A_o4~B-912 on I{.H.B.Ro-ad near Harsha Fast-food

" wfiixncfion, Basaveshwaranagar, Bangalore. At that time,

Maruti Car bearing no.KA-03--P--3{}68 driven in a rash and

L/



negligent manner by its driver came from wrong.b1'1§icieration of the aforesaid oral and dtxzumentaxy

 "evidence on record held that the accident was on account of

rash anti negligent driving by the driver of the Maxufi Van



and thus actionabic negligence is estabiished.  ~i't--  

of the evizience of the claimants regarding  9;;   

deceased anti wok the: amnunt at   

applied multzipiicr of 16? 3nd  

Rs.3,84,0()O[- as  $6  of loss of
dependancy. It 9130 Va  1S,() iA)(V) /~ towards
medical expenses    - under
c:(>I1\a'er11:i<1-I1e,V}.§._.:k1<qc§'at:io}:1'_.*   _ 'V 
circumstances, it would be appro§:;;iatA;"1;Q   
Rs.4,500/- per month i.c.,    
deduction of 1/3 of thcj stame  
the correct multiplier   .1;f.e 15 and not 16
as the deems.-;~.--1     on the date of
accident.    §;i$fi;ier the head of loss
of  -. To that if We add
 heafis and a sum of
Rss.1S,O'{«)(),1:'_"f   (expenses, the total

com§gg§ve§nsafionV.'pa}?aHl§}§Vwou1d be Rs.€>,17,GGO/--. Hence, we

 .A   :

ORDER

..’I'”iv1c is allowed in part. The claimants wauld be

en:i:1ga”‘to an additional amount of Rs.1,56,(}OO/– with

ui’;;ié1;est at 6% from the date of petition tiil the date of

nkxaymeiai. Insofar as the apportioiimemt of the enhi

X/

compensation is concerned, it shail be: dune _

‘I’n”buna1″s order. No costs.

A %

I11’