High Court Karnataka High Court

Smt Subhadra Parasharam Patil vs The Managing Director M/S … on 25 August, 2009

Karnataka High Court
Smt Subhadra Parasharam Patil vs The Managing Director M/S … on 25 August, 2009
Author: N.Kumar And Gowda
xi E9 'A 

IN THE HIGH COURT OF KARNATAKA CIRCUIT BEN<'§H.
AT DIIARWAD 

DATED THIS THE 25I'H DAY OF AUGUST 2909'.   '

PRESENT

THE HONBLE MR. JUSTICE}.'N.1'}<.U;MAR"' 1:".   

AN'D . 
THE HON'BLE MR.JUSTICE BA.IS-]u5EE3N1VASE;' GOWDA

Misceikaneous FirSt"AOpee1E   2003

Between:

SMT SUBHADRA.  ..PAT'II}vv M 

AGE: 48 YEARS; 'OCCC: AI§§3OU.S'E:'_IIOLD"IIVORK,

R /O RANUMIANAGAR, 'BELG:AL_J''N! ; I

. . APPELLANT

(By Sri. LOKESHI«--MP.LAK/VALILE}.

An

1.

dz '_

}flANAG'Iv]I\§G-_DIRECTOR

Iv:/S.I~IJIJA.fI*A'N.AND ROAD LINES
NO.3,*ENKAyI COMPLEX, KESHAVAPUR, HUBLI

" L DIST':«-.DH_'ARWAD

 UNITED INDIA INSURANCE CO LTD
. % ..THRO.E}GH ITS DIVL OFFICE, MARUTHI GALLI
* _BE I...--G.AU1\/I, BY ITS MANAGER



3. THE MANAGING DIRECTOR
KSTRC, CENTRAL OFFICES, K H ROAD,
SI-IANTHI NAGAR

BANGALORE 560027 .V1+jVRssi9oxxIo'E:m's  f  

(By Sri HANUMANTHA REDDY sAHUO:<;AF:;iADvoicATE'[j?.O'R:O

R-1 AND SR1 A.M.\/ENKATESH, ADVOCA_TE--t_FOR  "

This miscellaneous first appeé1~l:.Vi;~3. filed AU."/A A

Act against the judgment and awar_d'd.t_.28.02.2OQ3 passed in
MVC No.916/2001 on the fi1e._Aor the Ciyil Judiigeii (Sr.Dr1.)
85 AMACT, Belgaum, part1y""ai1OW.i}ng' ;th'ef'c1aim petition for
compensation and etc.  V  i   

This appeal cc;'rriing' onigfor h'eafing:.thi.$.f.day, N.Kuma,r J.,
delivered the fo11owin__g:'I[_,5;. " _:     .

 ....   

This “seeking enhancement of
compensation son in a motor vehicle
the of convenience, the parties are

refe’r,red.t”o–.asgthey. referred to in the ciairn petition.

S’m_tu.’;_Si.1bhadra Parasharam Patii is the mother of

‘:P.a19a~sharam Patii who died in a motor Vehicle accident.

it aged about 28 years on the date of his death. On

11.03.2001 deceased Gadigeyya Shiddayya Mathapati:’wifas

driving KSRTC bus bearing No. KA«22F/767

towards Dharwad. The deceased Datta. it

a passenger in that bus. When he came Eishgmi;

at Unakal, a truck bearing No.KA;2.$’;’..A–3009_ driirenu”ini”’a’rash 00 0

and negligent manner by it–s__driV.er’ opposite
direction and dashed against accident,
Datta Parasharam and died at
the spot. He V.-person prior to the
accident. shop. He was
earning Rs.6,V000’/-0 the claimant preferred a
claim petition /– as compensation. After

service _of n”oticie~,.p_ the respondents entered appearance.

Stateinaent piofiifolojections are filed contesting the claim.

V’VV..i9lo’v:fever, “‘<«the..__"accident was not disputed as well as the

coverage to the truck. In fact the legal

of the driver of the KSRTC bus and the

cor-Jud'u"c'tor who was injured in the accident have also

It/…

preferred claim petitions. All these cases were

together. The Tribunal has framed three issuesflii

has been examined as PW–1. They l’j;a\fe’pr’oduced’:vthiirteielii

documents which are at exhibits–Pl to

respondents no oral evidence wasvTii::adduced,_i’ by
consent of parties, insuranc”e.__policyiwapsiipirnarkediias’iexhibit–
R1. The Tribunal on consideration’oiffioraj:’a;rrd’_’..docurnentaIy
evidence on record on account of
the rash and and claimant has
established to the income of
the deceased,iiiit.VV_heldi no convincing evidence to
show that working as a T.\/. repairer and

was “business and earning Rs.6,000/– p.m.

T hereforergitpiit’oio3«::_tl1ie-income as Rs.70/– per day deducted SO

cent to—wa:_’ds~vhis personal expenses, took the age of the

T as_.thei”criteria for applying the multiplier, applying 12

i_the”‘._in1’t’1ltip1ier and awarded a sum of Rs.1,4-4,000/-

iii’i”‘:__toward’s”loss of dependency. To that it added Rs.5,000/-

it/T

towards funeral expenses, Rs.5,000/– towards lossptpoft

and Rs.2,000/- towards transportation and

conveyance, in all a sum of Rs,’1”,S’550QQ/–.;<

-compensation. Aggrieved by the said award,

in appeal.

3. Learned counsel the
impugned judgment avirard deceased was
working as T.\/fl labour. Merely
because no showthe income of
Rs.6,000/–, justified in taking the
income of /– per day as the accident

Therefore, he seeks for

enhancement.o£.cofi:-p–ensation.

:4_ Per “contra learned counsel for the respondents

the impugned award.

5. From the aforesaid material it is c1earW._that-aidtheV.

deceased was aged 28 years, he was not marriedfliie. V’

behind him the claimant mother who <:reii"egeei abo-ut:d4»8_Vyearsjx

Though she deposed that he was working

earning Rs.6,y0O0/– p.rn., no materia.l:VV:'V.ras placveideein to
substantiate the said not
justified in taking the In respect of
unskilled labourers" is taken as
Rs.3,000/- per vlcircilrnstances, it will be
appropriate _theVV'deceased at Rs.3,000/–
p.rn. after towards his personal
expenses agpplyinéi of 13, keeping in mind the

agé._ofif'thVe' diéwyears and thus the claimant would

be enti-tiied /– as compensation under the head

i";oiV°Vi1oss of deperideiiicy. We award Rs. 10,000/– towards loss of

Rs._.10,'GCO/– towards loss of love and affection to the

Rs.10,000/– for obsequies and transportation of

Needy. Thus the claimant is in all entitled to

L/.

Rs.2,64,000/–. To that extent the appeal succeeds. Henceltsye
pass the following order: l

(i) The appeal is allowed in part,m _

(ii) The claimants would be entitled £0 li?s;’l_:,:09;lO’GQ’7′?1+_:l

as additional compensation in addi’ti=or1{f:o”what 2 i’

has been awarded by th_e_;l’ribu_nal.hl The additional
compensation shall per cent per
annum fF’.’~m’1_ the”date: ollflltill the date of

payrncrili’. 7, ,. ‘

(iii) 1=._amel_s’ “toV_..beaLt thei*r_’voWn- costs.

Sd/-

JUDGE

Sol/~
JUDGE