Karnataka High Court
Smt Bhagyamma vs K B Manju on 24 April, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
mamas THES THE 24" DAY OF APRIL, 2009
?RESENT:
THE HON'BLE MR. JUSTICE N. KuMAR ,3, ,
AND
THE HON'BLE MR. JUSTICE A.S. 2ACHfiAPd§E.
BETWEEN:
3.0
Bhagyamma,
W/o. late Gangegowda, _m_ _
Now aged about 42nyears,'Vu
. A.q,sha§nida:;. = vf'a
S/0. late fi,Gange§0fida,--
Now,aged.abot$A26"yéars;
A.G.Umash, _ .»_1;
S/Q. late_NLGangegéwda,
Vfipw aged abgut 24 years, ...
'v_§l1%éxé":fat:
V ='AnchgkQppalu, Kanehalli Post,
. Tfionnavgiliwflobli, Tiptur Taluk,
K Present;y'r/at:
'Jyothi,Mallapura village,
Kasaba Hobli,
Arsikére Taluk,
n'Bassan bistxict.
" "{ay Smt. Kamala D.K., Adv.]
1.
4* AN9:
K.B.Manju,
S/o. Boraiah,
aged about 25 years,
MISCELLANEOUS FIRST APPEAL fiégizzsg g§ ggg§ ifiVi
APPELLANT/S
2 MFA No.11239/O8
No.l36/1, 6"'Cross,
2" Main, Kasthuriba Nagar,
Mysore Road,
Bangalore--26.
2. Bajaj Allianz General Ins. Co. Ltd.,*o
i 105--A, 13' Floor, ~~~--'
Sire Plaza, V -. ', ,._*, *-r h
Bangalore. r :i,;.L»'RESPGNfiEN?!S
V-;~'+-'E
This MFA is .fiied;'u/Se¢.V*1?3(1) of MV Act
against the Judgmenri_andijAwatef-dated 21.8.2008
passed in MVC No.52f2GO6 on the fiile of the Civil
Judge {Sr. Dn.J and qflddl. _MACT;, "Rrsikere, Partly
allowing the.~elaim; petitiofi* for fcompensation and
seeking enhaneementx Iof _,compefieation with 12%
interest. 3' V '"? 4.» V. "V? '
This» gag °epming-.¢n'~§e;' Admission, this day
Kumar J., delivered the following:
1't:} JUDGEMENT
-,fi{5' iS_ the claimant's appeal, seeking
Eefihaheeeegt of the compensation for the death of one
Srir Gangegewea in the Motor Vehicles Accident.
'nv-_2.i"The parties are referred to as they were
iereferked in the original proceedings, for the
"'purpoee of convenience.
3. Sri. Gangeqowda when he wee going in his
bicycle to purchase some articles on 2€.Q3.2006 at
V//o.
3 MFA No.11239/O8
about 6.30 p.m. at Anchekoppaly, the driver of the
Tempo Traveler, bearing reg. No.KA 05 D 2?28g{o:iven
by its driver in a rash and negligent mahher hit the
cyclist. On account of the r3ooident,r afiahw
Gangegowda sustained Zggriefoeethiliinahries.h
Subsequently, he succumbed to the injhgieé in the
hospital. He was an agfionlturistib§ orotessionr
He was also plucking oocofieta in ooconet oarden and
also doing cane etioke ihaeineee}trt;Therefore, his
wife [1" claimant}, hie ehiieren feiaimant Nos.2 and
3] preferree g tlaie oetition under Section 166 of
the Motor_hVehic;es,fiflot;'talaiming compensation of
Rs. 30330.1oo3%4d3';V-_r:"i 'A
4. tAfter_]$erviee of notice, the respondent
"< entered iappearanoe" and filed their statement of
hV1ob§eotiofis;»oontesting the claim. But, they did not
degywthe--aeoioent or the insurance coverage to the
-- vehioiee involved in the accident.
h5. The Tribunal framed 3 issues. In aupport
i",fliof§the claim, the 13' claimant was examined as P.W.1
hrand an eye~witness by name Sri. Mukunda was examined
as P.W.2. They produced 21 documents, which are
marked as Exs.Pl to P21. The Tribunal on
4 MFA No.11239/O8
consideration of the aforesaid oral and docueentary
evidence on record heldr that the accident "dag on
account of rash and negligent driving §§Wt§éié&§§9F
of the tempo traveler and thee actionable,negligencelg
is established. ,A :gr': 3 ._--. nae ,i.
6. The deceased was aged about 46 years at the
time of the accident and Q83 an'agrionltnriat. it
is the case of the elaimantS,that the deceased was
also plucking coconfita and aellieo cane sticks. In
the circumstances, ;t"t§pk*incoee of the deceased at
Rs.3,000"QQioreEi dedected lid toeards his personal
expenses' aooiiedithaxfinltiolier of 'E3' and awarded
a sum oi @Rs§3;i§;bCd%Gfi" as compensation under the
head of loeseof~deoendency. In fact, it has awarded
lV* a 'a§m,_0f« Rs.7d}GOfi~0G towards other conventional
i_heads[" W Thee in all it awarded a sum of
Re,§g82,0dQ~bO with interest at 6% p.a. from the
'xudate ~.or;_ the petition till the date of payment.
'fffigerieved by the said award, the present appeal is
'i oreferred.
7. The learned. counsel for the appellants
assailing the impugned Judgment and Award contended
that the deceased was carrying on business of
h/.
5 MFA No.11239/O8
selling cane sticks and he was also plucking
coconuts from the trees. Therefore, the irihnnal
committed an error in taking only Rs.3gG0O§QQ gone
as the monthly income of the deceased and therefore; k
she submits that a case for esha§¢¢m§ng[;gima§§»9§¢.
8. From the aforesaid nateriak it is clear
that the deceased was was an
agriculturist and véoingi gifikging of ecoconuts and
selling cane sticks after ssfiaiging license from the
Forest Department, ehieh is not a regular business.
In fact, no decfimenteiydejidence produced to show as
to the income ideriéed _from the selling of cane
sticksos Except the essertion of P.W.1, there is no
evidence in this*regerd. Under these circumstances,
~w_the Tribune} is jfistified in taking the income of
i1itne"gdeceasedn at Rs.3,000~0O p.m., applying the
euitiplierhfiof 'l3', deducting 1/3 towards the
inhpersonai expenses of the deceased and awarding the
jvoompensation. In fact, it is very liberal in
dranting a sum of Rs.?0,0GO~00 towards other
Woonventional heads. Therefore, the compensation
awarded is a just compensation and. do not suffer
6 MFA No.11239/O8
from any legal infirmities to call for interference.
Hence, we pass the fellowing:
ORDER
The appeal is dismissed}; fie éoétS;. ..ee
Ksm*