High Court Karnataka High Court

The Divisional Controller Nwkrtc vs Dharenendra on 13 January, 2010

Karnataka High Court
The Divisional Controller Nwkrtc vs Dharenendra on 13 January, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA
CIRCEHT BENCH AT DHARWAD

DATED TRIS THE 13m DAY OF JANUARY, 293*}   

BEFORE

THE HONBLE MR. JUSTICE} V. JAGANIxIAfIf:I5IAN5f: .
MISCELLANEOUS FIRST ARpEAL""NO;7Q2--.9/::0Of7{MV)' '- '

BETWEEN:

THE DIVISIONAL CONTROLLER,
NWKRTC, HUBLI, REP. BY ITS

CHIEF LAW OFFICER.    
I    ....APPELLANT
(BY SR1. H.R.EENTUR, ADv.----).._  

AND:

DI~IARENENDRAi_:S/{j"B_HA.RANf.qAI3RA_.'    

AGED ADOUT'5e'Y__EA.RS_.R/«QQLIAC  

COLONY, I<:U'O_AC:II1'_.ROAD.»JAMIIIIANDI,  '

BAGALKQTA.  " '<:. _, " ' "  

...RESPONDENT

(BY SRI.V”‘SI~III.(ARA.I3″R;.’ “A_D\I.}

.~TIAI_IS A”PREAL~I”S FILED UNDER SECTION 173(1) OF MV ACT

_ AG._AIN.ST__TIIE JUDGI\£ENT’AND AWARD DATED 31.1.2007 PASSED IN
V VNIX/C NO.596_/f2a_Q3 ON THE INT. EOF THE PRL. CIVIL JUDGE(SR.DN)
.__.A1\’D\JMVF’Ca AvND.._MACTmv JAMKHAND1, AWARDING A COMPENSATION

O:?’R.S’.1,56,é6′?3/’gz WITH INTEREST @; 6% RA.

‘ V ‘ .TI’II.S VAPPEAL COMING ON FOR HEARING THIS DAY, THE
COIIRT DELIVERED THE FOLLOWING:

¥\)

JUDGMENT’

This appeal is by the NWKRTC, Hubli ea.ll:i1a_g~.._in

question the compensation awarded by the .

respondentswclaimants.

2. Learned counsei for the iaippveiliarit–‘C_orporation’

submits that the MACT erred_ir_1 recording a fintling °tha~ti.the

accident occurred due to theiifault by the_Co.r.poration bus
driver and consequeiitly could “not have

awarded the amount towards ipeirma_.n.e’1:it:disability and loss

of inco’rneiiid’u.r£fng whienithe respondent continued
the work andthere”‘:was«_no.,1of3s of employment even after the
accident. As suoh,’._thie_q’uantum also requires to be reduced.

On.._the other hand learned counsel for the

Vitresppc-nderxtaérlaimant supported the award of the Tribunal by

su3″j_1nit’tvin*g:_that’after retirement, the claimant would find it

difi’ir:u1t__”toVi«lget some employment and therefore award of

amount under the head of loss of permanent disability is

‘ =jus–ttf1ed.

/’

ta

3. Having thus heard both sides insofar as the

accident is concerned, I am unable to agree

51m fi\¢’V’&4~33L’iI4ia-»..€c “‘§i’¢£’ ‘

appellant’s counsei becau
it

he MACT has *

claimant had produced docurner1ts….as_ per’Ai?–t7_

among which we find charge sheet, spot»

FIR and in addition, the ca’-se*o_f the’v.ciairnant’ :vh’efore–‘i the r L’

Tribunal was that the bus driven
by the driver concerned–…_d’ashiegd petitioner and
his wife. Such stand supported by
the on the finding
of ior. So far quantum is
concerklptfl”#15?/.};a;ii?s is iiistified in submitting that
the Tribiinai’ granted compensation towards

loss of–.permanent~disa’bi1ity and loss of income when the

i°c]ain1ant7hirnself suhniits that he continues to Work without

1_oiss. of .Ve1np’Edy*-tnent or any loss of salary and when the

accident he was aged only 52 years. Under these

V’-circumstances, the question of awarding compensation

loss of future earning capacity in respect of

respondent who happened to be an employee getting

3
J
P~ .

government salary, does not arise and so far as loss of

income during treatment period is concerned, no doeiiment

was produced by the claimant to show that helostii *

during the period of treatment. _

4. Therefore, cornpensation awarded iwilirihvave to be r ‘

reduced by disallowingpthe loss of
income during treatmen~i:andi.i: p1o:’ssVii. o’f.ipieir1nanent disability.

In other words, reduced by
R364, 173 Rs. 1,5e,673–, the
claimant Eés.9}.,500/~» instead of
Rs. 1,56,673 / i. p of the Tribunal
remains undisturbed; V i ii

Th–e’a”ppeai?.”i’s allowed thus. Amount in deposit

be tranisf__errs’pedi togthe