High Court Karnataka High Court

The Divisional Controller vs Smt Nagamma on 14 September, 2009

Karnataka High Court
The Divisional Controller vs Smt Nagamma on 14 September, 2009
Author: A.S.Bopanna
HQTHEIflC%1COURT(MTKARNATAKA,
CHRCUTFBENCHIUTDHARWAD

DATED THIS THE 14TH DAY OF SEPTEMBER, 20o9_j

BEFORE

THE HON' BLE MR. JUSTICE A»;S._BOPANVN1 €j»   % 

MFA No.21594(2oo8_ 
MFA N0.21595/2008 AND 2 3._596i'-2068 

IN MFA N0.21594/2009  'A  "

BENNEEN

THE DIVIS~I'O'NAL; COP:ITR'OL£.ER,"--*v».... 

KSRTC, I>S1vISIOI~:'E~o.1?EICE%,'RAICHUR DIVISION,
RAICHUR,'~_DIST:' RAIC~H'U.R',=._ * S_

PRESENTLY VVREPRESENTED BY

THE CHIEF LAW OFF._IC'EF<*,...-NEKRTC,

_C3EN'i'R£_;L" OFFICE, _GULBARGA.

  %   ...APPELLANT
(BY__ SRI'.'R1é3l'[VI'Vv'; HQSAMANI, ADVOCATE.)

AND

. I ' SjMT".NACAMMA W/OFAKEERAPPA
"AGE. _32}YEARS, OCC: COOLIE,

  ::ISsT: KOPPAL.

-R,/O-IUPPAR ONI, GANGAVATHI,

J

'a

".RESPONDENT



2

THIS MFA IS FILED U/S 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED
16/O8/2008 PASSED IN MVC NO.4I0/2007 ON THE
FILE OF THE CIVIL JUDGE (SR.DN.) 3; MACT, AT:

GANGAVATHI, AWARDING COMPENSATION 
RS.3,05,456/- TO THE PETITIONER TOGETHER W*I',I:'ItI_ 
THE INTEREST AT THE RATE OF' 8% RA.   

DATE OF' THE PETITION TILL DEPOSIT.

IN MFA N0.21595/ 2009
BETWEEN

THE DIVISIONAL CONTROLLER,  E'     = 
KSRTC, DIVISION OFFICE, RAICHI_.IR.DIVISION~,... 
RAICHUR, DIST: RAICHUR;"'«. j  V  ~  
PRESENTLY REPRESENTE'i)_AI:3Y'    ~ _

THE CHIEF LAW OEF'ICER,. NEKRTC,   

CENTRALI1O_FF4ICEI,v'G'LI:LBIAI§GA_I I
   _   I  APPELLANT
(BY SRLRAVI  HOSIAI/I.AN«I,~IADVOCATE.)

1.A  ._ /O.I<UPFAvvA
ACE; SQIEARS, OCC: COOLIE,

 SINCEDECEASED REPRESENTED BY
*  RESPONDENT NO.2 TO 5.

  'AIILINOAFFA S/OXANKAPPA

AGE: 20 YEARS, OCC: NOT KNOWN,

I

4'



3. MANJAMMA D / O .YANKAPPA

AGE: 16 YEARS, SINCE MINOR REPRESENTEID.I_I'-~._

BY HER FATHER RESPONDENT NO. 1.

4. CHIRANJIVI S /OXANKAPPA 

AGE: 12 YEARS, SINCE MINOR.REPEiE'S'EI5§ETEID.4_'_3  

BY HIS FATHER RESPONDENT NOFSI   , VI "

5. RENUKAMMA D/O.YANKAPPA'~« I'~..  » ', 1
AGE: 10 YEARS, SINCE MINOR REPRESENTED A
BY HER FATHER RESPONDENT NO'.-3 Ij I  

ALL ARE R/O.BHA_GERP.LTHNAfjAR«,.SINDHANUR,
NOW R /A.UPPAR ONI_,' GAN?OAVATHI*, .

DIST: KOPPAL. ,,,,,   I. " ~ 

  I _   _ .  ";;:'RESPONDENTS
(BY SRI.B.SHA'RA.NAI3ASAwA,. ADVOCATE, FOR
RESPONDENT,.NO.;2 TO' ._  

THIS MFA'..;ISgFILE'DI._U/S 173(1) OF MV ACT
AGAINST"=_ THE _J{}DGMENT. AND AWARD DATED
16/08/2003 p.ASSEDI'IIN*»MvC NO.409/2007 ON THE
FILE OF THE CIVIL 'JUDGE (SR.DN.) 85 MACT, AT:
OANGAVATHI,  AWARDING COMPENSATION OF

RSA.3,*v5I.4°sQQO,'»,: TO""*--'-'H-*IE PETITIONER NO.1 TO 5
r_TOOETIIER 'NITH THE INTEREST AT THE RATE OF 8%

 OF THE PETITION TILL DEPOSIT.

 IN MFA I~zO.2is96/2oo9

.  4'_'fIfHEIVDIVISIONAL CONTROLLER,
   ---._KSR'I'C, DIVISION OFFICE, RAICHUR DIVISION,
I  I  ~RA'ICHUR, DIST: RAICHUR,

I

5



PRESENTLY REPRESENTED BY
THE CHIEF LAW OFFICER, NEKRTC,
CENTRAL OFFICE, GULBARGA.

(BY SRLRAVI V. HOSAMANI, ADVOCATE.)

AND

1. TIMMANNA S /O.KUPPA1%INA.. _
AGE: 27' YEARS, OCC: COOALIE,

2. SMTERAMMA W/O'.'TIMMA}$IA?« Q
AGE: 25 YEARS, OCC;'HOU?SEWIvF'E.AND COOLIE,

BOTH ARE Rf/O. 
NOW R /A.;UPEAR Q"--NI;;_GA1\}'GTA'VATHI,
DIST:      

 AAAA    I   RESPONDENTS

THIS MFA _IS.V""AFI'LED,_'§}/S 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED
16/08/2008 PASSED 'INHMVC NO.-404/2007 ON THE
FILE OF' THE CIVIL JUDGE (SR.DN.) 85 MACT, AT:

  AWARDIN G COMPENSATION OF
'RRS.1«,75,OOQ,'+A"«.TO THE PETITIONER NO.1 AND 2

T'€)GIE'1'HER:_IWITH" THE INTEREST AT THE RATE OF 7%
PA'. FROM  OF THE PETITION TILL DEPOSIT.

 I  MFAS COMING ON FOR ORDERS THIS

 VjD:AY, TI~I.EC COURT DELIVERED THE FOLLOWING:

I

'0

  I-



JUDGMENT

Since all these appeals”arise_.~os4t’::’.Vvof–d.::theav”

common judgment and separate awards’:

No.404/2007, 409/2007 ands’41o/2oo’7t, these

are taken up together diSpos_etl..:()f

2) Though the appeaistrnrMmNo.21595/zoos
and 21596/ .t steps, it is
seen that _ represented by

Sri.B.Sh:aranabasava:.,’ leazjned ootlnsel in one of the

matter thpereforep’ learned counsel appears

for the;1*espon’de,nts in other appeals as well.

‘ .3) No.21595/2008 the 1st respondent

claimant is -dsjajri to have expired and the learned counsel

for the xuappuellant has filed a memo to treat the

‘rfesxpdondents No.2 to 5 who are already on record as the

t

W

legal representatives of the deceased. Memo accepted.

Appropriate endorsement to be made in the cause titl’eiF.

4) With regard to the contention in .

appeals, the appellant corporation” the

quantum of award in all the three

No.4o4-/2007 the deceased weepVie.i.mieer.i eeeeesoely’

question is with regard to the correctness or” otheriyise of
the compensation which The Tribunal
while noticing thisV’a_spec;tlof has come to the
conclusion th;atll’t«heie.VVthe absence of any
evidence Vlwith v4’4ti1e”‘income the other aspect of

the matter be assertained. Hence it has held that

the arpipropriate compensation payable would be in a

iisuirnliof.-. In a case of this nature I am of

the.V*ipeW said compensation of Rs.1,75,000/- in

viii’-«.y__re_spect ~olft. the death cannot be considered to be

eieceissive. Accordingly the compensation as awarded by

h —-.llVtlr1e’_l’5I’ribunal is affirmed.

i

5

5) With regard to the compensation awarded in

MVC No.40′)/2007 it is noticed that the deceased

aged 45 years. The age has been ascertained;frorn’_~..thie;_:u

document at Ex.P.3 which is the postmorterri~,V ”

Though a higher income had it

Tribunal, taking into consideration that therei.,;w.as nob

documentary evidence in thisiegard, the
income at Rs.100/– per income reckoned

at Rs.100/– per during. any case

cannot be he1d~e;;.o1’bita;nt¢;v Therefore when the

compensationix’Vbeen.L”awarded taking the monthly

income at other parameters have

_ been ggproperlf by the Tribunal, even the

?.1coVrr1p_ensa’tion awarded in the said case does not call for

interfe.ren’ce”,~»., ._ <. ' ' '

regard to the compensation awarded in

2007 the fact that there is amputation of

is not in dispéte since the same has been
: 'i

established before the Tribunal. The document at Ex.P.3

in the wound certificate which has been referred

the Tribunal. The claimant was aged 30 years atjthef" y

of accident. The avocation as claimed by the i'

that she was undertaking agricultural.lA.ivor,l.<" it

tailoring. No doubt there Was=._n0

evidence to establish facty.§V!4_i:lfIloyvej{erihtlfleivnclaiimants
had relied on the photegéaphs P37 and 13.9
which indicated herself avocation.

Though the ilafilbellant assailed

the nature of iconsi.dering”‘*t1f;e_same by the Tribunal, in

my View thesame is not g_eI=–ron”eous since said documents

alone y§re1’e. not Vmaterials considered. In any event

Znfithere material to dispute the claim of the

injured. T’he_refoire'” in a circumstance where her leg has

ibeen and considering that she could do

,,4.’«.”tai:lorin_g, in any event the income reckoned at Rs.l20/–

would not be a higher side. Even on that aspect

“-«ofwthe matter I see no 61350? committed by the Tribunal in

*1

awarding the compensation by reckoning the income as

done by the Tribunal. Therefore even with regard

instant case I see no reason to interfere. T

7) The learned counsel for the T’

contended that the Tribunal has~”grante’d V

interest at 8% pa. Though inthe circnrnstaniceviiii’

this Court would not have inter-fe1=ed vsiith Vthe:”_:dis,cretiion
exercised by the Tribuna1~.depen’di11g; on-.the factsef each
case, in the instant case it no reasons

have been.r–assigne’d::;;A_n_o1*.there’i-s…1:hiformity in grant of
interest as the V”av;varded 7% in one case and

8% in theiiiiotherii ziience in this regard it is

“a,ppro_pi!iat_e to rnoidifyathre award to the extent of granting

i.i’;1te.re’st ciairnants at 7% p.a. The appellant

corporationpshaili deposit the balance amount payable

é=;:r_1_d whii~evViic1;.rJing so the interest shall be caiculated at 7%

..yp§ié;..ifi’n:;.11 the cases. \£

4′.