High Court Karnataka High Court

Smt M Bhagya vs Sri K S Ramalingaiah on 20 January, 2009

Karnataka High Court
Smt M Bhagya vs Sri K S Ramalingaiah on 20 January, 2009
Author: C.R.Kumaraswamy
IH Tfl men COURT OF KARHATAKA AT 

 

DATED THIS TEE 1015 DAY' or   Q n J 

mwsmm 

rm Hownw am. ms-rxcs  ;'

H.F.A. no.s449gg_o'a4_+g_@ % 

BETWEEN:

1..

EMT. M. BHAGY_a_y~._ 5  
W/0 LATE K.V. PAPA;\I;?s¥5£3HARI   V
AGE; 27 YEARS, %Qc"c,-_ E--IOUSEHOLD 
R/AT KU§gREGL:NDIm1,mjQ.E %  "
KAsBA;Hc1;BLI, IG§ADl3iUR"'EALUI{--»~"
MA]§{I3?'{A.'_I}£ST£'REg~_}-E?"    A

 Gifilsiaw %  %

3,10 LATEKV. 'PAP.4'§RNACHARI
AGE: 9 YEARS; MINQR

; M ;<:,1=. Rhsfimi
~  D10  PAPANNACHARI

Af KYEARS, MINOR

 gaépfiigmrs 2 AND 3 ARE MINORS
  ~ R/B'¥7jNf£TURAL GUARDIAN MOTHER

A  APPELLANT No.1

............._.:.--

1.

,R';AT KUDREGUNDI VILLAGE. KASBA HOBLI
1*¢I.3§£I)DUR TALUK, MANDYA DISTRICT.
 APPELLANTS

   (13? S121 ; G. BALAKRISHNA SHASTRY -- ADVOCATE)

SR1. K.S. RAMALINGAIAH
S/O SHIVALINGAIAH
AGE: 28 YEARS, OCC: DRIVER

E/'"

 



30 The u31t§
mdia msurance
Ccmgzany Ltc'i.,

Mace Rfiad, Mandya'
REP. by its Branch
Managera

(R-3 added V ids

Court. oxdez.
dhteel 20. 1 .09)

99%'?

23.3. to I-ion'b}.e (tags;

 «-fzfim C:0U'RT THIS DAY, THE COURT DELIVERED THE ~

01:' LORRY NCLKA 11/1139  
R/AT 0PP.I{MF DAIRY, GEJJAIAGER1_3{F€)'ST__: ~  A.
MADDUR TALUK, MANDYA DISTRICT, =   
SRI.SHjIVALIR'GA1AH  _ 
S/O NAGARAKERE LINGMAHH :   
MANA€}ING DIRECTOR     
ws. VAIDYANATHESHWAE?.A'*».  ' 
TABLE MOULDED Bamzcs Il*$=DUSTli'.IE£~}_"«-V  
KUDREGUNDI, R/AT '€)?i7'. KM? 9512*-.1' 
GEJJALAGERE POST,____MA_DD_UR TALUK 
MANDYA DIs%m.:CT. ';  'X 'X
   AARESPONDENTS

(av SR1 : A.M..VVENKATE.S’H-‘– A1)v£3icA;rELFoR R3

R1 -:R«:}.D §.SPEN$EE)) u

THIS Mm FIL_ED”‘U;S 173(1) OF Mv ACT AGAINST
mEv~JU”DN)’ Ami) 1.’vIAf71′.«..MAI}DUR, PARTLY ALLGWING THE
CLAIM =.PETI’I’ION* FOR._ COMPENSATION AND SEEKING
ENHANCEMENT’ OF, CC}’MPENSA’I’!ON.

;»’fI§E~{E.S Mi5’A””€OMING are FOR HEARING BEFORE

A E_o1..L’Qf;\r:N(3::;

JUDGNEHT

z is a miscellaneous first appeal filed under

‘VS,c§tion 173(1) of the Motor Véhicie Act against the

___§Judgm?:nt and. award dated 06.02.2004 passed in

M.V.C.No.2’7/G002 0:: the fik: cf Civil Judge [Sr.Dn) fir.
Maddur partly ailowing the claim petition for

compensation and seeking enixaxlcsmexltjdé’ 33$

compensation

2. Parties will be referfezd

the claims Tribunal.

3. Heard ref’ the “sppellants
and Learned counsel 3. Learned
counsel for absent.


4.    in the Tribunal
is as      --. "

  about 9 pm. the deceased

K.V.§’a9Aams2ehafi”‘Wss towards Basavanapura

.’ V. toV’rs.a(§}i:* he was proceeding to his muse

the M.C.Road, mar Sugarcane crusher

of a lorry bearing No.KA–l1/1139 came

and negligent manner from Gsjjaiagere and hit

the deceased, a result of which he died on the

__s_;5ot. Deceased was 33 years old and his occupation was

carpentry work and in addition to that he was doing

U,

been filed against the driver of the lorry. Th1:..s’44’

evidence of PW-2 and also relying on

evidence, the Tribuzzal has come”te “a’ ctoizeltxefit;

accident eeeurned due to the rasl3i’aiid_

the driver of the lorry. F1’nd”vi’1:1″g,re!eLti:1;;”‘fizojenegfiéerfice is A

based on oral and doeumefitafyj part of

evidence is sound and ”

7*.    income of the
deceased     post Inorfem report
 is 33 years. The Tribunal

has a1V)’A;;1)1ui;eilV1ES~~…Ii1ée%.i5i¢c§.:_;5}’1?Vefr; “The Tribunal has awarded a

com;:ensatie1e:. “oi’ Rs:2,16,0(}0/- towards loss of

In to this Tribunal has awarded

Vizoerards loss of consortium. Rs.3,000/_

expenses. In all Tribunal has awarded

1gg.2,24~,_eoo/–

— 8. Aggrieved by the same, the appellants have

T ” hmereferreci this appeal seeking for enhancement of the

compensation.

E/’

10. The record discloses that the apm=:_Va£i~:”
dismissed for default on 10.08.2007 and V’ ‘
restored on 06.09.2007. This pQri0d._i$ “‘

Therefere, the question of non¥:awa rt1ing1*._th€x’ iIi£i’=;:zre”si€:_’

during this period may “Re§~9.t of

accepted.

1 1. In View of the’ 1 pass the

following» ‘ ”

in

by enhanced from
i \ R$’.’2,24,csao;’.- gig awarded by the Tribunal
‘ ‘ E .fi5._Rs.3’,’35__.QG0/-.
compensafion will bear
‘ at 6% 9.41. from the date of
_ .’;${i1ufii,{§ion an the date of realisation of the
.. éfimpensafion amount
Wei): The other part of the award is confirmed.

e) Modify the award accerdingly.

Sd/’E
Iudqe