High Court Karnataka High Court

Smt Gowramma W/O Late Ravikumar vs Bangalore Metropolitan … on 18 November, 2009

Karnataka High Court
Smt Gowramma W/O Late Ravikumar vs Bangalore Metropolitan … on 18 November, 2009
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS TH 12 28:" 1.);-xv OP' Nov£;:M131;1'2 
: 1->RI+:sI:«::\1T: ' V } .
THE I-ION'BLE MR. JUS'I'§QE N. fs';;"I~'T?$L*I_f.1{1"4«.:::  _  u
AND  44 1'  4 

THE I-ION'BLE MR. JUSTICE B. $R$ENfl*ASEv§3QW3DA

M.F;2$.;'-No.2'27V/"2'OQ_6,fMV}

BETWEEN:

I.

w/0; LATfE»VfiLiX'fIKU.§yEAR-T  
A(}§~;D 'AB'Oi:_Ij1f 2L'~__YI?_ARS, M 

Mr. 1->R1T1 =E"\,V'£~I§A~J  " _ .
S'/Q.' LATE I{4WIKvL}.Ni-.!\I1'1-,
AGED AH0u'1"'0z~;s YEARS.
MINOR, RISE' BY'~MO~fn~11+:I'2 ;

; 'AP}?E:1.LA-N__T'N0. 12G0wRAMMA.

 Kim. SOWJANYA
 .1)»,/V0~.T I,¢x"1*:a_ RAVIKUMAR.
 M..rN~QI<,f1~2.E:.~P13Y MO'I'HER :
"~APP{~:3;1..Am' NO. IWGOWRAIVIIVIA.

 syn: .(§AYAT1-{R1
w</0. LATE RAVIKUEVEAR

" ' .._AG[ID ABOUT 23 YEARS.

"RUM. RAMYA
D/O. LATE RAVIKUMAR.
AGED ABOUT 05 YEARS.



MINOR. REP BY I\/I.OT}"IER.
API.3ELLAI\§T N04 : GAYATI*{RI.

1}. Mr. SOMASIHZKAR s/0. LATI3 RAVIKU]\/I.AR,_
AGED ABOUT 04 YEAR5, .1
MINOR. REP I-3Y MOTHER.

AP}7'EI,,LJ\1\'T NO.4--GAYA'I'H R1.

ALL ARE RESIDENTS OF 1_\1o}.520.--. fr 1'
4""! MAIN. 1\/1.12.1. I¥3X'I'ENSIOE\.T.[ 
BANGALORE.  . "

[By smt-. K.  JAYALAKSHMI 2${D\}*o(;/111:' -09 ' '
MYLARAIAH ASSOCIATES) .1  . .1  -- 

AND

1.

BANGALORE_1v113″1f’Ro’13QLIiA111,_ Z
‘FRANSPOR;T?,COF{P0RATION,V *1
K. 11. _R–O’ADiIj_Si%~IANfT{-iiiNAGAR; .

BANG..AL(;Rg,

SR1 K.”v,?.1éA’1’1′:10RS5;’ S/O. 1:. V. VA1zG11111:s1?..
R:__/A’1_’ ROSE’, ~1-.>A121<;'-NO–._.2o,-

DEFENCE. COLONY.”

1–11§sARAG1~IA’r”‘1’.A RGAE).

BANG1?\,LORI£.-._ r

I~.J

3. A11; CEN.E%Z..PJ\.L INSURANCE co. 1111)..

_ CORPORATE} OFFICE.

.. VA1LI,UzA.,C1:1_\1″mE, 411% FLOOR.

N032′, MAHAKALI C/WES ROAD.

-A “-.1ANDI?{‘E:RE [EAS’I’)._ –

M11~:»113z211-400 093. BY {’18 EVIANAGER.

‘ ‘ I-{I§2SPONDEN’I’S

,, (‘sm.1_: 151″‘ R REZNUKA. /\I.)’\/’OCA’I’E FOR R1;
‘– _::31_~1 K. SURYANARAYANA RAD, ADVOCA’I’E FOR 113;
<_R-2"s1«:12v1::1)1

~. V.';v1A'11§3E1;1;AN'FS"

*1′;–11.5 MFA IS m-1_«:1′> U/8.173(1) or ACT AG_AENS”I’
‘l’I-{IS JUI)G1\/IISNT AND i\W’/\R!,) {§)ATEI”): 20/Q9/2005
PAss£::1:> IN MVC NO} :32/2004 PASSIEZIQ) ON ‘I’&VI;–;.i.1_’;”}f?1’i,L:§;:.0Ff

TI–iii LEZARNIZI.) 14?” /\I”)DI… JUDG I13. comm’:–0? “;éI’:vzAZ£;’:.«
CAUSES & MECMBISR. MACT. M1£’rRo_z>(3»:.;:.5IfAN’-_ m_2z:.A.” = V

BANGALORE. [SCCH~ IO}. 1>AR’I’1-t»f’ AL’_1 ;ox;\f1_1\2(<:' {:1

PETI'i'ION FOR cOMP;«:NsA'fi'Q1§:–._ *' AND.. –

EN}–1ANc£«:ME;N’r 01? COE\/II-315:?-ITSP«.fi1.’IO:\IL’~ V

THIS MFA comma ON111-,m R””:vr1NAi. al-‘i{3ARi§NG THIS
DAY. N. K. PATEL J.. m«:ri;’;\/;’«:1R;«:;.;;3{%0LLOw1NG:

The    being aggrieved
by  20"' Sepiembe1' 2005

p21sseC:ig i:’1–_ (‘)1’f the file of M()IIOI’ Ac?C1′.den.r$
Claims ‘fr’:’.b 1Lz.r’:a I’ {“Fn’b1mal’ for shun}.

e1w’.2-Vu;f(iiV1′:g§ c:()111f)er_1§s21ti():’: of Rs.4._’}79,2OO/M wnh ir1t.e1’e$I. at 6%

21s’;¢1;;:,{a:i.::iL$~E:Vt}1c% clainl <)1'appeIIa11ts for Rs. i0.00.000/~

~. ' 'T316 :;E'ivpp€?HE1I11'S I. arlci 4 c*1z;11'r1'n'ng to be the wives

a1*1d ap;3eIlé1f1t.s 2. 34 5 and 6 are the n'1ir1or cthildren of late

I-2:-11'J;'k1,11V1'i2u1 had filed a ciaim pe1.iE:1'cm against' the

_' '1i_<:é'pc):nde:1t.s s<?<-:1<;1'.ng (*0mpe11sa1':'m1 of Rs.I0.00.000/# on

'.1cr('?(:)u111_ c.)£'dez1Eh of R21\'EkL1111zu' who was \v0rki1h1g as :1 1m1sao:1
and eaxwling I-{$3.200/– per day. On 15.01.2004 211_.~.__a}3()L.1£

H.530 am. the dcwezised Sri Ravikumar was })r()(r'¢¥€di'i*1;;"'on

the motor C}-'('.]t' l:)ea1'ing Regg'isi.1'd1Ec)11 N0.KAvO._1_ §\/IE:3,’I”Ll1.Iv”1ai”‘ c.’a£1- V

bearing Registration I\i’0.KA-O4/PWi’:O8QA[<:'é1nicain_e:1

r1eg1iger1:'. n13,1'1ner and da1sE1e:~ii_:1g_§;1i11st"1he :11di..<.)1"vxgyczlej {gs V

resull of which. he Eb}! down Q_1_i'-:'.hc*.._mad '2t"I1C1_'c1 E'3E\/I'I'C bus
bezlringg Registration N0'=.-Kl–\_–Oll_/I§37E§i}{L'r;1%'x ._ovcr his body and
he died on aC(:ou_m. oi'1hev.grie\V~'@;1':a i'l1jl.,El"izCf§%" 'sus1,a1'r1ed in me

acciclt-3m.

–.’I”nr3 Lézfid_4(?Eaiiat:_’petition had come up before the
Tribunal “‘-5311″ 20”? 4V3e;:E’é’1′:1be1’ 2005. The ‘I’ri13un3.l on

21ssye%9.sh’1v;%1’11 of ~<_)_r2;tE 211f.=d dOCL1I"lI(;'llI£'1I'y e\='ide1'ICe and, other

»1'h:<1_'E'eriaAI .¢2'1*.»%3Ai'i««:1VbI<= on file. taking the income of deceased .211.

axmrclcd C.'("H11p€l'1SE1E.i()£"I of' Rs.4.79.2O()/V

UI1d":'~,?l' C1'if;i"ca*(%111'. h.<:'.E':ld.'-3 with i1'11;cres;1' at the rate of 6% p.21.

."–. '{'1'Qh111 [hé dale of pel.i1.ion til! Lhc-3 erlzlte of c1ep<)si{'.. The

"E1V[.V73]'1('..1'IEi.l1ES. bcting diSS.211Esficd \.»v£.I.I'1 the ('()II}.{3('.'l'1."'%£1H.011

awarded by the 'F1'ibszi'1a-1%. hzive p:'e.=;'-:.(mie(i this zippeai s§eeE<i11g_{

enhziiicement of ec)1i'1pensai ion.

4. We have heard Eeeirned (‘.C)L1I’}S(.’.1 forE’-E__21iI2’iaV11is and ”

iearned counse} for 1’es;)011de11ts:1Jo”i9 “(.’€Z’~.11’_{-‘3:i~C’1t’.Ifabfé’aitiligirh tit’

time.

5. After Cz11’efu1 periisal (“)’i:_I }”i’dViII1f.)L.1′,\:;.f,’IT1’L:”‘Ci. jL1dggeri1e311t. 81
award. it. emerges tha’i’,.’_fJiv.e Ti’i’f):L!1f1′.EUV_h,3S.’COU1I11iili’,€d error in
determining {he e0niipVe_n”&3.’».1_L1o_i1 \v”i”E~hOL:.ijV .. ‘e()r1sidering the

mai.e1’ial e1v2i’£’1a1b”r;1€:’.i-en”-_1*e£j()’1’d..Ii”-is—not in dispute ihai

deceased ‘ivas.:’ua_»ged”” E1If(2)’Li.:1″1d “2-3 j;jeéi1’s as on the date of’

aceidE,i1i:. iii’iS~v§.he’V?.:ase ‘0E’_’a1p;)ei}ai’1i.s that. the deceased was
working? 215- a. ‘i1:1ii’Ef{(:)1’j “‘t”;”g§Al’;I1ii”1g__{ Rs.200/- per day. The

T r:’bu_r_1a] wiiihovui.;issi§;:1ii:’1g any valid reasons._ has assessed

1he:,._ii’1c::g;nievi.of thetieeeaseci at Rs.3.000/- per month. which

[oh 1′::E’1§’. §»dVV’J§fI”.Sid€’. THC acrcrideiit. ()CCL1I’i’Cd during 2004.

i9izwi’ng 1’e§_§.aT1friiV’iio the age and <)cteL.ipai:'011 as referred above.

we the income of deceeised at Rs.4.000/- per month.

t.QVr§neei, the ends of justice. -The deceased had as many as

Six deper1C1ei’11,s and most. 0i’iher1’1 are rni1″10rs3. ‘Fhe1’ef()1-e, we

cfeduct 1/5″‘ of his income {Rs.80()/~), towards his pc?1*ss():’1.21E

expenses. The de(7ee.1sed was aged abnui. 27528 yC2:1rf:~:s.’_’z1~:s_ on

the cEz1£’;)1’i;5:_té”1’1§_’y1*l.:__i’]}EE’.é11V

applicable is ’17’. in the light 0I judgmer11_–m”

Sarla Vermofs case rcp0r1.0rdi:’:gfy. we determizle lhfl.fi?()I1’l}.5E?11f§}2[EDI];’f,C’.}'(:TIfdS I_»?i)sS Q/’ »

dependency by taking the ir1c§5’1%;1fi% of – V§.;)er month
and adopting ‘I7’ :1’21:.14’I’t=-i.{.)Eic[:=Vi*V ‘S:’L’.l”I'”:1′ of Rs.6.52.800/~«

{Rs-3.3.200/~ x 12 x 17]. ‘

6. I*I21I,?ing 5ijég;1:*d:_fi.r5) the fa1(:i;;~.; and ctirc:u1’ns1aI1c<–:s of the
case. \_zv.e…d<f?.én1 'iI 1;7.*I;;I_..10"-;=§w'gird '.'«;1'- 551,111}? of Rs.10._OO0/A towards
loss Qfi.'c():'1s’..OO(),’/_.” each to me mirlor Children Qf’ the

dec<§'a.<;ed} and mxvards I'ransporf:a.1_ior1 andfurzeral expenses.

–RiS–;.}0,000/», as agai11st Rs}-3,000/–. A sum of

RS’?.”.=;0.00’O’/_–_ 2′::j§xiéi1’dunaI f.ow3.1’ds loss of estate

is just”, 311ci’v:’é21.sonabIe and does not ca’-LIE for i}1{_CI’f(‘}’CT1’}(‘?€’.

RKK/~