High Court Karnataka High Court

Smt Janaki vs The Divisional Controller Apsrtc on 17 March, 2009

Karnataka High Court
Smt Janaki vs The Divisional Controller Apsrtc on 17 March, 2009
Author: K.L.Manjunath And Das


IN TFEE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT SHARWAD

DATED THIS THE 17?” DAY OF MARCE, 2eo§f f%:.’

PRESENT

THE HoN’8:..E MKJUSTICVFE’K.»L¢MA¥Kf3′{}’4N:;§§3f}§.VV’

AND
Tag HOBFBLE MR. 3UST£€;:E-~.H.N. NA_GA_§1’i3H)i\f\I”*Sfi$’:

MESCELLANEQUS EQWST A.P.§5EAL'”§5£Q.§;1_;’1i/2G(§?(MV)

BETWEBQ:

Sm’ 3A:~aA;<:'~v%_ m '

W/C} LATE G 7RAMACHAN.§)RA

AGE 37 vEA;2s;c:<;c;seauTsx'r;ess

Ric: T0aAP;AeA;_g »

NGW R/AT_.AGAb1KER}1.. ..*

TQ AND DIST, :<ez–*=PAL. :APPELL£\¥xfT

A Vf(2»YVs§f:;%%¢;§;',a.;\;%mAs++s:<;s.R P mm, ADV.)

"mi-; Dséézsicrsm CGNTRQLLER APSRTC

ANAF3TA_5:PUR DIVISION
"AN4§\NT}fiPUR A P. :RESPONDE¥'3T

kfgav SRLSUNIL s. 955241 ma

M/Si. RAG ASSOCIATES, ADVS.)

MFA FILED U/5.173(1) 0? MV ACT AGAi:§I$'%f;?HE

IUDGMEM AND AWARD DATED 13/12/zoosPAss%E9+IIs1I._
MVC No.3o9/04 0»: THE FILE or: "{Mi~_<;E'~.._?'R?f_ES1DI'F~£Gé
GFFICER, ADDL MACT & FAST TRACK C*_Z}URT~.';_II :<mI,, ‘

PARTLY ALLOWING ms £:LAI_M’ “PETITICN’.,V_’V’EQR

C€)MP*ENSA’¥ION AND SEEKING 7. E’NH3X¥%¥§iEMF,N§I..,,_ {}if ”

COMPENSATION.

THIS APPEAL COMINC§”I*§¥Vi FOR”~.§f)£~§Is§’IOI§I ‘rms

DAY, MANJL}%3ATH J., D.ELIV§RE£)vTH£_ FOLLGWIN3″: ~

Theugai liI3 *:¢d”férédmission, with the
consent O:f”v.Ij.h5E3V1§§3i:f§v§€$.’V’@{5U«–FI’S¥éi éififiearing for the parties,
the rfiatter is.’ ‘

2. ‘Thvis” ‘is by the claimant seeking

en,h.i§rIcement” _ce;’§Ipensatien awarded by the MACT,

I §<a ;;pa%£ ,IA.,%¢ajtea 13.12.2995 in we N530?/04. The

~aI§.pe§lé'rI§5$.__ffiisfiand by name 6. Ramachandra died in a

roééé t:v*éf.fic"'V'accident. He was running a hote£ at Toranga!

V. fiwwavy' 'Station. He was aged about 48 years. According

"'V£::c:I"t'tie appeiiant, her deceased husband was earning a sum

" "hf Rs.1S,0fi0/- per month. The "I"riburIa£, after considering

6/

the decurnents produced by the appellant

came to the conclusion that the deceasedjfiles'é?.Ll'nn;ne'

hetel in the Railway Station at

that the appellant — claimant c¥ie"–.n'et progzltéce'a'ny';ethe?=Ly

document, the Tribunal aéseseed tne_"'irt:orfi;e mo? the

deceased at R$.100,!t..g_erV-flglillvvt'censidefine the age
furnished in the érieln-Q that the
deceased wes'::.eg–ed the date of the
incident. the 'less of dependency'
at ef"'Re.1G,006/- wee awarded
towar§§.$ .Re.?,0GCl/- towares 'loss sf

censortiutmt Rs.V5'_l0t3%;t/%~*i'tewarc¥s 'mass to the estate' and

tov§ard—-s–~«'¥oss of lave and affecfion. In ail,

' ls awarded. Being not satisfied wlth the

C::.{fieerl$a1:Vt§':$l§' vewarded by the Tribunal, the present aepeal

is fEle::£.t*«:_ V

x 3.' The point to be considered by us in this appeal
" whether, the compensation awarded by the
Trleunal is just and proper and does it require

any enhancement? "'

(ff .

4. It is not in dispute that the appeiian’–:.V_j_rs._a4’_s-._not

prociuced a positive evidence in regard too”‘ti§e.i’L:’~:aTct:i_ei._

income of the deceased. 8ut,__:his_ Coortg’*~cenéi’ot”.V!oose”.:”‘–..

sight of the documents pro<:i.ucegi..:b)?'»._the" 'a";i;it:~eii'*a!,iju:t.

Admittedly, deceased was ' ' jruegiingii 'a ixhntei AVV*:fih'fl mR.eiiié:a–yi '

Station at Torangai. He haetifg..jr.a;orc§éc:et.i%'i%tnTe accident
has occurred while If he had no
sufficient income, have ourcheseo
a motorcy_cie 'He was aiso

maintei_nin*g..Vhisqnrife_'anVdv«rei'n_or Even on the date of

the e'c_cicient,V:tise-Ao:irvaoAes::"p.eyabie to an ordinary Coolie, is
not iessiiithwen day. Yherefore, income of a

heteiiieir c_annot"be___iAess than Rs.15fi/- per day even if it is

' Visccizsicivereeg-a's.._a smailest hotei in a place Eike Torangai that

. "t:o'o; ';"'7."n__e'e=.r"'Vti~;e Railway' Station where there is frequent

movefeent of generai public.

5. In the circumstances, we are énciined to assess

Vfthe income of the deceased at 9.3.150/– per day out of

‘which, }.[3”’ has to be deducted towards persona?

6/

expenses. Hence, the actual loss of income:«.._§ias’–to.V§;e

assessed at Rs.100/- per day, Rs.3,090/-‘Ft:_::persVV.:r€€'<$r2»ti§i.

Censtdering the age furnished in fihé 'drivi:'ig l.§céVn:e,.V wé eats '

not in a position to disturbthe find4inigi of

regard to tiie age of the decessed. 'i'hz9,:fefoi'e,VV"&si'é'héi've ts'

appiy the muitiptisr §a,s:h§ loss of
dependency has to 5;; in
adéition to is entitled for a
sum of .__t:i§_ei".§;cwr.'ventier:al heads since
this EM";-:i°:.'i'izg a sum of Rs.40,G00/-
towatds "'i_os's 'loss to the estate', 'less of

love and affe=:::tien._' ar;d'«'..f{zneral expenses'.

. tTi1e._._rasuit;the appeai is ailowed én part.

Vétfixpensation awarded by the Ttibunai is

efi4han.__;::e*d,i'«:""frorn Rs.3,15,_E)OB/~» to Rs.4,72,eo9/- with

..intei;est' @ 6% per annum from the date of the claim

ti 'AAV_V'pe':*.:.'it¥o:1 tit! the date of actuai payment.

Out of the enhanced compensation, 375% sf the

amount with preportionai mterest, sha%| be invested in a

KW'

fixed deposit in any nationaiised bank in thejeint

the appeiiant –~ ciaimant and her minor sen tm the

son attains the age of majerity, The ap:iél'a'nt««:_~ '}<;iai.mj:A-j r'§t_

is entitled to draw the perécdicai integest. A

Efigg

ma?'