High Court Karnataka High Court

Sri Marigowda S/O Rachegowda vs The Managing Director Karnataka … on 21 January, 2010

Karnataka High Court
Sri Marigowda S/O Rachegowda vs The Managing Director Karnataka … on 21 January, 2010
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
K")A'1'{§E;) T1'"'IIS THE 2 1""? DAY OF JANUARY, 
PI-{i£SI3I\I'i' ' L" 3
THE HONTSLE I\/{R.JUS'IV'I"(V3E     "
AND A % V
THE IiON'BLE MR.JUsnCI~:_VB.SR.E§;N:V;x$'EA:GQwi)A'%
M.F.A.N0. 3943i 13006 {Am a
BE'i'WI£}53N: V '
SI'i.NlaI'ié§€J'-A='d£{i._   _  V
8/ 0 RaL'.}:e_g(_3\~*d2=!;_. _
Aged4.é1E)(>1,ai.VL'V5.D ;,»e;a1~s. _ _ V V
R/aii, A1';.ig¢fE2"\;'i11é'3.'g'€,    V_ "

Mz;1Em:V }9i~o-Siiy. A

 C11aii'12.:;p21i1'?{j;1 'T';l'§.tl1{. _
'_Bz:1:'1gL-I ]()i'*€. '1'-=3§u':*2_1i 'Di 53': {it t -.

...Appei1an1.

{By Sm! . Ek."."*\..rTL".V(",11E1.' Ad".f{)C.£ii{€}

    ..... 

V _ “‘{‘1i’e _’M2;in21gix1g {)1’r1’c?~3 1 .

– ” Rc:’:s3;3o:1c1em’

” V’Ei3y .–S1’i.K.I\Ez-1ga1*e:1_}a–1. /\d\-‘{)(‘.£11.€]

‘1’§:§.~:.s MFA is i’i1c1~(1 U/S 178 (1) of MV Ac’: agaixisi. the
_ji.lC§gI’1’1£i’.IE’§. and z-xwarci <:l2;11<3c1: 1006,2005 passsed in MVC

../""'"/'M

.J

i\I0.843/2001 on the fiie 01' the Addi. Civii Ji,1c1ge {Sr.i[)vn} &
§V§€:'ni)(-?I'. Add1.i\/{ACT Ramzir1aga1"a.m. partly a11owir1__g the
Claim p<'?ii£.ion for(701'1i;)er:$ai.i0:'1 and srmking er111ar1(te:'i1€:1ji of
c<')11'a;)<:i'1sz1t'ion. '~

This M.F.A. comirig on for I—{caring on t_hi:_S ciiajzf–N§'K,' .

PATIL J ._ delivered the f0ii()wi.1'1g:

:J U D G M gin ' 1

This appeai is dir<:ct_',ed é1g_2j,a1i'r1st, t'}3%,:._.i'rripdgr1d’*V.L

judgment, and award datedu”1i'{§FOEi.2005_ MVC

330.843/2001 by t1~ir:§%”‘iee:ii-_:§§:;11′ ,”AVddc_ii~tir)11a1I Viciiizn Judge.

(Sl’.DVI1] & Member. Ad:di.Lidr__iai1 iJigio€’5;VA::(:ide1ai Claims

‘I’rib1.1_nal, R*_Q1n1:;li.1*’ia”f2i:rar%1.” (h.éreii1’21fi:i’vV”1j”éfii;ioi1 tiil the date of act.uai deposit

cm 2ic.cf’0V1.;r:tf’~:)f~~the death of the minor girl i\/Ian’1at;ha in

i.i’i’-:25: rc’ge1c:Eiraffio ac<'1i('E<:r1t. Being ziggriexreéci by the said

.._iu{igmr;:i1t' amci axrvaird. appellant has filed this appeal.

_ S'e:ci'<i1'1_g €I'1hé:1I1(',€l"I1("3l'"1i', of com pensatiori. .

.2'//If

EN
I

3. We l’1dV(2 heart] the learned Counsel 21p])e%ja1*i1’1g

for appellzmt ancl leamed cmmsel a1})pez11:iI’1g;.._Fer

respondem–C0rp01fat.i0n at. (IOI1Sid€’.I”c1bl€ le:1g£IE’*1 ()l”_fivri1<*.e *

4. Learnecl (“(_)L1I1S€l appear€.n”g’f()r a’;;i};5ellé1;1_t’,. at

the 0ut.seE s;ubmit:t,ed t.l’1a1., the A:i’nslt.–:»1151’I:

disposed of f0l10wi1’1g the j11d§i’;1»e1’1t.e. ofthevfApveiS{“‘C:()1,1rt.”

reported in 2007 [2(lO”?”}A 160.

wherein, the Apex a sum of
Rs. 1. ,8O,0OO-,’–‘4 child below the
age of lac:cidem.. “l’he.refo1’e,
She said judgmem; the
i1’1st.21;_lf.’ of by m0dif_viI1g the

l1’11pL1’§.§I:1t?(i judgrnenff-a1id award passecl by the Tribunal

‘ «by”e*11l€§1.:1{ti1)g the (tompensation.

.A “=5.-«._Leéis>1<1'ecl count-sel appearing for the respondent~

(1€_3–rg)c:-fzit-i.€«J'i'1 l'1E'1$ not" disputxed the well settled law laid

AA <,lQw11V"'{)y the Apex Court: in host c3f'.§L1dgmc3:1is. irmluding

fllle_jL1(lgn'1em1s relied on by the l€33.1'1'1€Cl (?()1msel for the

ap1)ella13'1t..

–f

“Hie ai.)c.)ve SLlbI11iSSiOI’1S rnddc by 1ea__1’m’-éd
cou1’1::se1 z1ppt:a1’i1’ig for both the paiiies E111? ;)]gL(:r;fCi.._(‘>i1

I’CC()1′(1.

7. in the light. of the s1,1’o111i-ssiozis léairiiied

c.~.ou1’1se1 appcaririg for both the p:ai1’i’–i–_e3?S e1s»”;~3fi,.aI:c(1

and “following the law laid by” in i’

2007 ACJ 2816 and ._ihe”iii’si’,aIii. appeal
filed by the appfillal-11. ‘.A.A’_)§.’V.»b”‘c’i”‘\_-‘\f’c13″C1.iI1g a sum
of Rs. 1 .80.O£)()’;”A;«,oilirastioadLof awarded by the
T1’ibLt11E11 comes to
1 com pensatiozo shall
c:a1’ry the dam of petition. till its
A V

‘*respo11de1’it’~Corporai:io11 is di1′(3CU;’§d to deposit.

._t’fi::=.on!fi:;u1c{§'<i"'(:0mpenoaticm with interest. within four

\xié':':ks';..' fi"or1'i the ciatire of1'e(:eipt. of 21 copy of this judggrneiit.

'A arid 2;iWa1*c1.

Out of ihe f;”1’1h’c’1l1CC.d c?(:)n1penS21t’,io1’1 of

‘iRs.i.eso,00o/-, a sum of Rs.1.00.000/– with

;:)1′()po1’Iiic::o11at¢= interesi shall be i1’wesi,eci in the fixed

I//V’

»’lIl’~.”h’.

cit’,p(.)si1 in a1’1y N21*ti()11a1ised or S(?1’1(:’d'{11€d bank. in the

name of the appellzml. for a period of five years”«.;i11c1

renewable for another five years. The a1pp<er11.;j-mt $'f1L'%jl"1—-Atj?u– ~

mltitled to withdraw t':i'1e. i11t'rc1"es3i_ a–:c(:r;,1xé:€1' V{V)VI'l_'_'~ 1E""._ V

pe1'i()dica11y.

The remaining c(>mpe11.$é1iii()11 ()f._ \v1’th ”

pr0p0rt,10113.te ir11e1″css1f’ ~she111′.V*%iié ifi’i’a\roLE1r of the
appellant. immediately’.

Draw

Sri. is permitted to
file ‘ f(3fV’V»1V;espveeks’. ‘ 4’ V I Q E

‘g Sd/-

fiw %%%%% JUDGE

fiS&/w
IEDGE