High Court Karnataka High Court

Sri Jayaramareddy vs M/S K S R T C on 11 August, 2008

Karnataka High Court
Sri Jayaramareddy vs M/S K S R T C on 11 August, 2008
Author: Deepak Verma A.S.Bopanna
32%: THE HIGH com? 0? KARNATAKA AT BANGALC}RE_ ._

EATEE3 mis mm 11% DAY 0F'AUGi}ST 2903'   

PRESENT

THE HONBLE MR: JUSTICE  A 4-    _ 

Arm' _ . V
THE HCEBYBLE MR.Jus'ri't3§f;"a.5.3GP5N}éA  
MISCELLANEQUS Figs'? g;?}53;&i€;«555;'2§0% .:Mv)

BETWEEN:

2 SR:,3aY§$é;a;§s:.a_Ré:nr_';-3: ' "~ . ___
5/{:2-.LA'TE f}BIRE:DDY_  _ _
AGEB mow?  :sz'srRs..___  

SM? LA;-is:-:_Mi~ _  _
W6 SEE JA'fA.RAMA§3EDDY
- 5:233:55 ABQUT 4sa*--:2s

Ex.)

; "B{§'§EiV'3'a§€'§ "2%fAT NO.31;2,fi'i¥i M.&a'.N,4'i'H CROSS
 VBANCALCJRE 54
   ,...APF'£€';LLANTS

-533: 31%"; 3:"-2*' rx§'ijRAL:2<:R1si~iNA, ADV;

 "M,-'S; K S E T C
T  'SE9; 8? §'i'S MANAGING DiREC'I'C!§'-E
 "$H.e%NTH1 NAGAR, DOUBLE ROAD
' v  .I3ANC$A§..ORE;

 RESPONDENT

{B55 Sri : B E. SANJEEV, REV.) (Y)

M3

was APPEAL is FELED U/S 173m; OF :~«:v’:=~x£ifi”-1V;3*.<::..J,'*mE;1\.aE:s:_«:R_,' i\s_IA_Ci'f';

coum' OF SMALL CAUSES, E€iAE3TF:'f31?'JLITAN A'R£:A,"<1:_'
BANGALORE (SCCH-1'73, PARTLY ALL€}Wf£§G 'I'H_E'~(3~L.Ai:M–~.
PETITION FOR compmsarrxom AN::.__sEEK:.p:c; F}NHg%1*I.§IivP}1_'§4E1§§T

OF {30'MPENSfiTIC?N. ' ..

This Appeal day, !)VEEPAI-E
VERMA, J., deiivcred the foflgiwiugfz

g,I:…ueM ”

Heani ibr £115:

a;:>mi}a:r1::§’ 5:13. iti:?1*i L. counsel for the

respandciit, C-:5I;’é;c1;tva:fg1;fi;cnts heard an merit:-‘5.

The §fi;m ‘the pamnts of deceased Harish

§’ed:i§; hé.d__1net géifiz an accid-ant cm 4.12.2005 while he

wag his motcxr cycie. He was hit by a bus

2 be1:.:s}A:1’gf_ngV__tQ :m$p9:mdex1t–CAeI’poI’ation, which was being

I” “-__c1V:z”3wge[n h.y-its drfivm” in a rash and negiigent manner. 01}.

_%iCCU{IJi;§ of the severe hnpact said to have been causes} to the

.§§;Qt%>r eye}: czaf the deceased, he sustained bodily iz1juries

l’a.::ae: am spontaneously. “IZ’>

ma

3. At the time of the death, Haztifih Raddy wag. ~

as a Cashier with Mfs Hutciainsen E$$.:1r._Sc>utiiV

drawing a saiarf of Ik’s.8,5()(}/«per 111v¥;;11t}jV;;T..;I’1ie3€’~1§¥i<:té;V:éi;*?c"'i(_'

not disputed befbrt us. {$511 a c1aii31<-.pctiti'm1 E2-.j;}g7f§3é§iv11V3fVVt1§e %

paxtnts "fiefcare the Motel' Aceiéent {£61} short
the 'MACT'j, Bangalore, be passed an
23.8.2096 whcxtby Aagxd Vfi7]_f';€1Tt§.I_1}1€i*<'3v..1V'A have been

awarded 3 tcstaiiu 'of 1[5;?)8f)v-*':- tsgcthcl' with

i1}t¢3:1'€S'§ ;1:&§§ii:ed:iir}1e11%j~;t::3."*3f}:is 1 is im' enhanccnxent

filed u11c:ie 1'-. Sficfiéiv. jfigatar Vehicies Act.

4. Tim iea1′;i’ced”‘{:m:;jsc1 far the: appaiiants submiitzd

thai Cflllipfinsaffiéfiil zfsvaxfied is an the lower side and

V. Liésexvés ti) }’13e*z:g12a;1cec1.

ES. f’tii;”.f:i11 has been awarded, which calls for no

. -:..l’§;,v;¢£fcr<:11c{:.

6. It 5:3 net in dispute that Ex.P.6 is 3

Cczfificate issuad by $111: amplaprex’ to the éeccawfi *

Rccidy, which xtveals that ha wars’ ‘ gei;t*i:§_1g .« a.

Es..8,5GQ/ ~ per mfllith. Accmfiésxg to f§’ir:_’ even ”

1’3 assumed that the deceased bbachixeéor
59%: cf the salary fair hrimsttif, V?i3c–..i1:Iiiai;1i11g” was
beixmg given to ap13c11a:1t3″”i1i§;”£irf1_ fil:é§if”¥i§B.§}1QOfi. The}?

have been dep1:iv::;i:¥::-f__ I ~ per month.

Thus, saffifkvyvaut at R3.425Of~ per
mémth. ‘Iv€’}1ea’1s_a}Vs<3 that lceitixxg to the age of

the app§i1an§s';<..ti1e iéaiiiifipiiex' ts: the facts cf the case

'*'e?§fi'Z3li1ii: if13 riaihefV'%i1:1:3««13 which has been adapmd by the

—:_:ia:i111a11.ts have criaimeti a total 511120312: £122′

Rs.’r%,5s;009’f4;%; k
‘flit:-..i&aIned counsei fax’ the appellants Cfiiltfilldfié.

31¢” a.1$;m:::: of R$.1(}_.,{)0{)f- awazfled by the MAC?

T:::iwa:x*} Iowa and afi:’:::::ti{m is 011 the Iewer side and d£’2$!f:I’§!€S

V:v;3_1*_»%€ e1111:–;m

ftmerai expeiiscs, less of estate and t’1m1sp<;33"i':aZ:ics11 of

bgdy", a sum of Rs. 15,009] — awarded is tax) ~

ttzaraitare it shmlid ht: enhanced to 1:

What the appellants tlztzmselves izzsivt: :ihe”*i(_’

memoranfium of appttal in ._?*3c3s.’. ‘i7.’,V: C3
accoztiing to us is jtisfifiegi, cm 4%:£:runse1
an bfifil sidas. the aibmsaid
amomlt, file ambtrzzt lf{i.”‘V:”e appellants

sxrguid wg1’kou:’t; ‘[ a1″ : ::f%¥’;*3.8,:2i),f){§G’fvL»».. {Rupees Eight Lakha
TW€1}t}’ tfiougéné fihe awazti of fllfi Tribunal is

mczdifiezi ten €Cif:_ ‘C§£fEZ’l1-l_’. £i1;it,f}f;e3* would be entitienci ta receive

fi*:$2i£~V£1:;§::__17{:s§3011de11ts iI}ChISi’%’€ of the ammlxxt

tg1v:s_f§i13;<::d .3;?;3k.fl2,§"'l':ib1ma1. Thfi difference 3}}}€)i}.I}.t will Carr};

inie?fié's.i' .;"aié'Vof 6%; fmm iiiw {iatc of applicaiion {ii} it is

4 V'F1;e amcaunt which is already depcrsiteé $1131

K " * 'z;~=e:;;sié:%:ad to am mm and be adjusted in tin: mzmsaia

The R€(Z?€Z}1'¥3.':'i may be rctmned to the MACE,

T V'B3;?i§1ga301'c, izlzmediatsziy. ..

The agtzpaal stands a’§i0wt:d to the €Xt€11’I: Jif!1.1f:VI3Aa’;;_’i.£:’i$}Z;¥§3i}K’ b

}}€I’E]..I1a-iT)O’¥Ct The Ccsuxmei fee at R3.2′;{.);O0b/’_ is _

hm