High Court Karnataka High Court

Smt Nagamma W/O Late Kempanna vs The Managing Director Andhra … on 7 September, 2009

Karnataka High Court
Smt Nagamma W/O Late Kempanna vs The Managing Director Andhra … on 7 September, 2009
Author: K.L.Manjunath & B.V.Nagarathna
-4 €Ol.3R"i OF KARNAIAKA HIGH COLIUE-3' KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH CCU

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 7"'nAy or SEPTEMBER, 2969

PRESENT

THE HON'BLE Mm.JUsTI¢E_K.L,MANiUKATH_ T

THE HON'BLE MRs.JUsTIcE:B,E.fiAGAfiATfiNA';:

BETWEEN

AND 4 '

M.F.A.No;i1§65'oFx2ooé }*w

1 SMT NAGAMMA'wfQ LATE KEMEANNA
AGED ABOUT 32 YEARS; " v V

2 sax EAGEAvE$DRA§b/oTEATEWEEMEANNA
AGEE=AEQqT~13_YEARs;V

3 _B;NbE"Dfip_LATE"KEMpgNNA
:'AGEDgAEofiT 15 YEARS, MINOR
';REPTD;»Ex"HER_NExT FRIEND CUM NATURAL
'GUARDIANgTHE.1" APPELLANT SMT.NAGAMMA

A£PELLANTS.1 To 3'EREfR/A C70 CHOWDA
RIDDY, DOflflMmflJ£URK¥_H A
 KoLAR""DIsTRIcT

SRI i¥ANNx1jV,"u°»f
1jEsAo:3mE'KEmmmKwnA"
  ABOU1' 
?3xA--KALLAEA MEET
;KANflflflflR3T@

 SMfitEfiAM$A

'w;/c' 

.uTg AGED ABOUT vzammns,
_E.syA«xALEAN RMKE
4 Eangawmnx Ham:

KAMuUunRA.TQ

. . APPELIANTS

'xfiqm



M. \>. u\m~2"'wnm.uc «ms

aL4"'n.5s*»""<<A»-\fiM\'""%< Mgmmea wwwwmg. Wm" A<s.mem.w¢.m.wmaw% gwww %w.wW§M -W?' fimfifiiwflfiflfifi §"EI€$.l:é%§""'é €.'L€}5;§iE€"E"  fiéfimifififiuffififi HEQW fiflgésgfiif WW fifigmfigfigflfi Mgfigfi flaw:
 '_: " ' ' 3

(By Sri: SUG-UNA R REDDY,ADV. )

AND

1 THE MANAGING DIRECTOR
ANDHRA PRADESH ROAD
TRANSPORT CORPORATIONWW
MUSHEERBAD T "
HYDERABAD -_ 5=.-- v.» S.

A ...7RESPONDENT=*

(By Sri: D VIJAYA KUMAH}ADv.)a_*

THIS MFA HiLED.VU/sg 173(1) “oFV MV ACT
AGAINST THE *.f_JanGMENT~g*, AND AWARD
DATED:02/02/2006 PASSED _:Nvjmn: NO. 34/2002
ON THE FILE OF THE c:vILjJUDGH'(SR.DN) & JMFC,
& MMBER; AQEL.” MAST, .GHIcHHALLApUR, PARTLY

ALLOWING THE GLA:fi_9HT:T1oN FOR COMPENSATION &
SEEKING ENHANdmGxT_oF=coM£ENSATTQN.

THIS A§§fiAL§CQMffiGgOfi’FGfi §DMESSION THIS
DAY, NAGARATHNA J; DELIYEBEB THE FOLLOWING:
‘JVJUDGE§§i
5 “=Thss§h¢» this fiéEter is posted for

admi’s.=-._s’igorV1V,GA consent of counsel on both

is Sides, ifi is EGASH finally.

appeal is filed by the legal
‘A’-4″_VTep«HeS’erAfiGatives of one Kempanna seeking
of ccmpensation by challenging the

% Gudgment andammrd passed in MVC No.84/2002 by

the M.A.C.’I’. at Cnickballapur.

sf’,
/ x

Efiuzww vx;,,’a,,¢*s<m¢s<m W12 .w.,;~&mummaa~Mmm szuazw-amt wwmwimie w¥"' %""w'*'&E€'R¥"{M%flréWWJP'% Maw" M

mmm W?" éwfimmflfififlfl mm-am mmmw WW" Mewwmsmamm mawmv, mwwm war" mmmm~Mm:–ww<~»

3. The facts of the case in brief are

that on 11.10.2002 at about 8.30 p.m. Kempannag

was crossing the road near Doddapyiagfirky*;0.

gate, when the respondentfcorporation. baa

bearing No.AP 10 Z 9762 was driven in”a rash I

and negligent manner and dashed against ni§;
as a result he sustained griewous ihjtries and
died in the legal
representatives filed eiafim Qetitioh seeking
compensation~on1§ariefi%’headfi1hrwJ

4.After”‘keeeipttfiofelnotice from the
Tribunai, ;’thed1:respondeht appeared and
contested the m3t£é§;k§d0

5;” In orderv to prove their case, the

iciaimants examined PW1 and got marked Ex.P1 to

V P10.fihi1e the respondent let in the evidence
ifpvofi RW1 and got marked Ex.R1. On the basis of
pflthen’S§id evidence, the Tribunal awarded
47;fleofipensation of Rs.3,59,400/– with interest at

h”‘__ “6tm p.a. from the date of petition till

realisation. Not being satisfied with the said


/”235.

WWW W mm.mW.m mmiaw Mimwfig’ we Mmmmnm mm mam” W54 memmm was anew’ W mwamm men mam” ea mmamm HEW new

award, the claimants have preferred this

appeal.

6. We have heard the learned séfiaseifsér

the appellants and the learned counsel £0; the.l*

respondentwcorporation.

7. It is contended ton” be;¢§’1g..,.V,9£3 the

appellants thatfi the pdecga§eqw.gas pan Arrack
vendor and that’he_Qas earning an income of
Rs.500/* per dayg””éut the frihnnal has failed
to appreciaaggthersaidlguidence and instead
toofi the inccpe of the égéeased at Rs.80/* per
day} which is verf much on the lower side and
hence the afiard has to be enhanced on the head

of loss of dependency as well as on the other

H8?E_@Per contra, counsel for the

Corporation submits that in the instant case,

iv, multiplier applied was 17, whereas as per the
ailatest decision of the Apex Court, multiplier

“of 16 has to be applied and that the Tribunal

was justified in taking Rs.80/- per day as the

income of the deceased and hence the Judgment

£

/I/J;

and award does not call for any interference

in this appeal.

9. Having heard the counsel 9:’ bothfflnfl
sides, the only point that _arises “in cthisr

appeal, is whether the appellants”§reVentitledp7h

to additional compensationE*p

10. From the material on_recordsr it is
evident that though the appellants contended
that the deceased sum of
Rs.500/– per»dap:as*anrhrrachhnendor, in the
absence cor Vtherel being _g§§ corroborative

evidence, with ‘.i~ejg.;”rg:1″‘lV1;_6′.. the same, we are of

>2HHC*IIuW$fl’?§ mwwm. W3″ mmmwmmmm WWW eiwwwm mm” mw.wm§mm i%W;M=”a amp $.;,W WWN$:{§”2:@M%Z% §~%§%,?§>§*~§ mfiwafimm Wfififi WW}?

the viewfi considering the fact that the

_paccident*occurred in the year 2002, a sum of

hKRS%333a¢ffLh3$ to be assessed as the notional

income of the deceased instead of Rs.2,400/–

.Per lmonthfi as assessed by the Tribunal.
.{Vlpurtherf the deceased was aged 34 years and in
‘V, .v1eyl¢£ the latest decision of the Apex Court

‘«ifi” SARLA VERMA’s case, the appropriate

multiplier of 16 would have to be applied and

after deducting’ 1/4 of ‘the monthly income