High Court Karnataka High Court

The Chairman Karnataka … vs Ganga Deveeramma on 25 May, 2009

Karnataka High Court
The Chairman Karnataka … vs Ganga Deveeramma on 25 May, 2009
Author: Dr.K.Bhakthavatsala
'Now, iéI'1"1'C2L;

M F A NO.-¢359f2995
I .
IN 'THE HIGH COURT or KARNATAKA AT BAN§A£(§RS'~»
DATED THIS 'THE 25% DAY 01? MAY f 'j  M?" A'
BEFORE;  « J H    '

'rm Horrnm DR. JU8'l'I¢E :1' _

MISCELLANEOUS FIRS'5':lf:vK1EfPE1--}'§L   % AV
BETWEEN:  »   

1. The Chainnan, A  _   ;
Kamataka Eiectri-city Board,  V  '
Now KPTCL,   

Cauvery  .1
K G Road; __ .  "
Bangalore-5.60 

2. The Assist£Vi11tExc;fu. ti§ic 
Karnatafa' Electxicity Boaxfi,

 ;_Ku11_igai sub;n:v«ig:en, H %%%%% "

Tuznlqur' Eiisixtigit.  - V x  Appellants

  (By Sj:"Z__VI3 Rmdfigifwda, Adv., for petitioner)

. A  jv ' AND:

Vx '-1:' --  Devccramma,

/ 6- Late Krishnappa,

.  '--.Auge:__38 years.

Bf o fate Krishaappa,

Age: 20 years.



M F A No.4359f2(}fi5

3. Hanumegowda,
S/0 Iatc Krishnappa,
Age: 18 years.

4. K Anitha, .

D/0 late Krishnappa,
Age: 16 years.

5. A R Rangaswamy, 
Advocate,

S] 0 Rangappa,

R/0 K R S Agrahaxa,
Kunigal,

Tumkur District,

And aiso residing at No. 189,
5&1 Cross, 1" 'N' Block, A '
Rajajinagar,
Bangalore-560 010.

6. The Na'iiona}.ii1Si:1z-yliec Co':-.Ltd..,_'

Branch Ofiqe," _ V    "

Vivekananda Road,   _  '

Tumkur-S72 10.1. - -_   Respondents

  R;-1 wall msiciinga:
 AV KF2  i*';g1'a"h..fia' rd, ¢K1m1ga1' Town,

RA--4 i:3_-a mina'r"a1:dVVmpmscntcd by
Natur8l.Guax~§i~an:-mother/ R 1

 (By Sri_A M .Vc_i1;1:atcsh, Adv. for R-6)
 {By Szi  J R, Adv., for R-1 to 4)

"  Misccflaneous First Appeal is filed under Section 113(1) of

fitge Mdtbr Vehicles Act, against the judgment and award dated

 --.1 6.2.?2005 passed in MVC 530.3609/1997 on the file of the Member,
 »MA'C3T'-V, Add}. Judge, Court of Small Causes, Bangalom (SCCH~5)
 ..,_a}Wa1vding compensation of Rs.2,93,000/- with interest at 8% p.a.,
 iimta the date of Petition ie., 24.12.11.997 till 1.4.2003 and thereafter

at 6% p.a till the date of deposit and direcfzing the appellants herein
to pay 40°/£2 of the comwnsation amcunt.



M F A No.-4359!2D(}5

This Appeal coming on for Grders this day, the Court delivered
the following: ,

JUDGMENT

The appcilants are before féfii

the impugnea judgment and awam jc§atea 1T%5;2,;5ed5 zagm tr-.c*?

No.3609/ 1997 on the file of  pf'    at
Bangaiore City, fixing    40% on the
appcllants. J . 3 A Z M H

2jv1vNot_~éc:é:A’ No.5 is dispensed with.

3. v}.&aV£nc<A:i._ for the appeliant and resmndcnt

. _Nos. 1 31;) axgd 6' disposal.

‘5Vf§f:£~~faCiiS of the case leading to the filing of the Appeal

st%::@1..–as under:

.. Rcspbndent 1903.1 to 4 filed a claixn petition under the

_ Mot-er Vehicles Act sacking grant af compensation of

VA R3;%4,00,{)00/~ towards death of one Kishnappa, who died in thc

~ motor aocidant that occ on 16.7.1996 at about 2.00 13.1111.

M F A No,4359/2005

Respondent Nos.1 to 4 am wife and children of the . deceased»
Krishnappa. Respondent Nos.5 and 6 herein are 0’§3i?’I1t’_43iiV@41_:(>l~.,_iI1S1]1’CI’

of the Car bearing No.CRL-6670. It is the case of ce1Lfios.1

to 4 that on 16.7.1996 when the deceased~i{1’ishr:e.;;”§§2V

front of the house of Nageshwaraiah, the em.ti§G3%’e?es hf

herein were drawing electric line r across ” the the

.Marufi. Van beefing No.CRL-6675?’ *s::”rash’:’;3nd negligent

manner and as electric was gt of the vehicle

struck and as a result of pulled and it fell

on the he’; sustained fatal injuries and

died.

5… of the Car were made parties to the

V. appellants/Boaxd pleaded that they are not liable

to neither under Motor Vehicles Act nor any

V ether age, as ttzeaccident oocuned due to rash and negligent drm’ Eng _

§3ar”b_§,r its driver. The parhb 5 went to trial. The Tribamal

as many as three issues. In support of the case of the

the wife of the deceased~Kn’shnappa was exazmh ed as

” “Few-1 and got marked Exs.P~1 to P45. in support of the case of the

” Insurance Company, its oficiai—Sri C Gopalappa was examined. as

x_/

M F A No.4359f20G5

5

R.W*1. On behalf of the appeliants viz.Kamataka

one Kenchaiah was examined as R.W-2.

6. The Tribunal, on appxeciationvof”ev.idex:ee Qii” ‘.v’V.:’v!.”‘:f'{.’-%l’.}VV1lT'(3.;}C§;’-}7’l(‘2 in

a conclusion that the accident J

driving of the Car by its ciriver as’§vefl..as of the
Karnatraka Electricity chetiiatitmwt-rézxy negligence
at 60% on the driver of the Karnataka Electricity

Board and ordered 591’ Rs.2,93,0()O/- with

interest at:’t11eTVra§e T.9f date of Petiflon.

7. Learxguedé ‘ffllc appellants submits that the tria}

get pmpeflya§.1p’reeiated the evidence adduced on behalf of

‘fine’ contended that the work was in pmgmss

and deputed to keep watch on the and not to

.=a11ow” ‘V in spite of that, the driver of mé Car came in a rash

V hegljgeet manner and as a result of which the electric cable got

K the wheel of the Car and as a nasal’: of which the electric

T “;§§3Ie”Tfel1 down and the pedest1’ian–Kr.ishnappa sustained injuries.

4′”<. 'I;herefo:e, it is submitted that the appellants are not liable to pay

compensaticn.

\\/

M F A NG.4359!20G5

8. Learned Counsels appcatfing fa;-~. ,

complainants and insurance fin 4.:

of the evidence placed on    a
conclusion that there was a    the part of the

driver of the Car as weH’s;e”‘the rightly fixed the

coxltrrihutoxy negligence at airxd there is no illegality

I or infirmity. Et;is’£’gi’éhe::*._ insurer of the Car has

pa1d’ the thy the Tribunal, but the

appellanté Iiavetihot

9. 7,It iaenfion that there is no cogent and

sattisfactory” e.eVideVfic~._e’2 on record to establish that the

_ Eleetzicity Boani had taken necessary caution

There is no material on record to S-h{)’W that the

execnnd g the electric work when the work was in

V Vt _ progess. Gutter such circumstancee, the Txibunal was jushfiezr.i’ in

H H ” cotitfibutozy negligence at 40% on the pan of the appellants»

Electxicity Board. I see no good gonad to clltertain the

cf wfizztpealé .

\A/

M F A No.4359i20{}5

7

10. In the msuit, the Appeal fails and thehcreby

dismissed.

The statutory amount deposited the

be transmitted to the Tribunal for dist:2%rrA1_t5-lnut7._ hi ‘ ‘

The appellants are din;-cted ” the WV

compensation amount, if outstantiiéig,» i11<$&3{iis'fibm

No costs. ____ H

%A'T3js :