High Court Karnataka High Court

The Executive Engineer (Elecl) vs Kempamma on 7 September, 2009

Karnataka High Court
The Executive Engineer (Elecl) vs Kempamma on 7 September, 2009
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALOI?i3"»R.

DATED THIS THE 7"' DAY 01»? SEPTEMBER 2039.'   ' 

BEFORE

THE HON'BLE MRJUSTICE s. 433%/'YrL::,Nf1>ZEE1j? "   'V  R: J T

REGULAR FIRST APREALAz0.1093/2307 (R135;  1  u

Between:

(O&MI)ivis4i:3t1)_, V _ _   .
Karnaiaka PoW?§.7I"ranéc«.mié?Si6n 4'   
CorporatioxzLirfxi_t.e':£,"    ~
Mandya 9-".VS7-:'1R4'01.  '  4,  V'

2 The':Chai1'mah';    ..
KPTCL, Cauvery'  ~ «. 
Kempegoéwda Ribadj. " _ 
Bangalore'? 5V60.0£)9.". "

   Secretary, ...... ..

' . VKPTCL.,Cai'1«very Bhavan,
'   _Kem1§cgowuda.R.oad,
2 Bangai015e..~Y§60 009.  Appellants.

 * 'R  Sri B. Rlfiragowda, Adv.)



,1 UDGMEN T

Though this appeal is posted for admission, by consent_:_of'  

the learned Counsel for the parties, it is taken up for. .fin_'avI_vhea:rin_g, i

heard and disposed of by this judgment. 1

2. The first respondent is theiiiiiplsailltiff. The A_appieIIants are

defendant Nos.l to 3 and second “defendant No.4 in
the suit. For the sake of convenience,itheipairties’are ‘referred to by
their respective before the’

3. :’7i_’he._ piaintiff-.. aforesaid suit for award of

compensation “on accountiof deiath of her son Boregowda. It is the

_ case of the p1.aintiff.’that: her son Boregowda was doing agriculture.

i7.It :1’s*fty1i’ther contended that the joint family of Boregowda was

owi;jng9.__s1 ‘iin’iii9y.No.79/2, 8 guntas in Sy.No.79/4 and 33

V V guntas in Siy’-..:I\.Io;7i9/11 situated at S.I.Kodiha11i. The said lands are

“i.’AuadJiace;1t4_to the lands of one Bullaiah. Buiiaiah had raised paddy

lands and the Boregowda had raised sugarcane crop in

5
E
233%

“The suit of the plaintiff is hereby decreed with”

COSIS.

The plaintiff is entitled for a Mcornpen_=satioii«iiof

Rs.5,91,000/–. Out of which, the plaintiffisentitledpforéi – f

half share along with 4″‘ defendant. i4’l’he”de.fenda1i.;ts:l °

to 3 are jointly and several.ly._liable” to
compensation amount within

the amount will carry iateiest 4?) date of

realisation.”

5. Sri Rudr’a.go’5y_d_a, Cioainsel appearing for the
appellants w’oucldihatVth’e appelianéts do not dispute the
cause for thvegacicyident vtothe death of Boregowda and their

liability to pay the compcnsatioirl His only submission is that the

:.«-‘co.mpens_atio;niV awarded”b–y~–«’the court below is excessive and

exorbita;at._ i,argned that the deceased was doing agriculture

duriagie relevianttciipoint of time. The accident took place on

plaintiff has not produced any material evidencing

of the deceased at the time of accident. Therefore, the

coixrtiiiaelow could have taken at best his income at Rs.lOO/– per

it

r.

day. The Court below should have followed the method adopte’ds._V_

while awarding Compensation under the Motor Vehicles ‘ ;. ‘

said method is applied, the compensation payable !;rideri:tl3e”‘h,ead

‘loss of dependency’ comes to Rs.3,84,(l{l0/–::’tald’n§intoVlaclcount ‘A

the multiplier at 16 since the deceased was aged about

6. On the other hand, learned=.Co11nseE appearing for the

respondents have sought to “j’a.stify_.”hthe”impugned judgment and
decree. Learned Counsel for the ‘plainti’1;ffrespohd,ent’No.1 submits

that the first respon~deiiatVp:E~eing:=the rnoth’er:of:_the_deceased is entitled

for 50% oifthe the “other hand, learned Counsel

for the second”respond’ent that the second respondent was

._aged a.b§out “27 yea’r’s–..at_ the time of the death of her husband.

“_”i’heref0_re, ..she,1s.,e”nti_tled for atleast 75% of the compensation.

the learned Counsel for the parties, the

question for’ -consideration in this appeal is whether the

C ,”‘compensatio–n awarded by the court below is excessive?

l
ll:

Y.

8. There is no dispute as to the occurrence of the§i_:accid_e’n.t_f _

and the liability of the appellants to pay theycompensati’o11-it is”als0_

not in dispute that the deceased Boregow’da,*i was

years at the time of the accideni;_’v’Adn2ittediy,
agriculture. The respondents herein mother’ who
were depending on him for have been
produced by the firstresporidetlthinicome of the
deceased during«–tEie.4_re:iey’ant V”l’heiiideceased was an
agriculturists. ,_it take his income as
Rs.l00/– per and reasonable to award

compensation’ accoiidaiicetyiith the method adopted while

-v.aWardiiig. cvornpensationvnnder the Motor Vehicles Act. Since the

ideceased v.zas’.ageyd”33 years at the time of his death, it is proper to

adoptthe properipittinltiplier 16. 1/3″‘ of his income has to be

‘ deducted .to”wjardis his persona} expenses. Therefore, applying 16

multiplier and taking his income at RS100/– per day, and after

___”‘dedacting 1/3″‘ of the income towards his personal expenses, the

it

10

appellants on 28.8.2007 pursuant to an interim order passed in this

appeal. The appellants are directed to deposit balance of the

amount before the trial court within a period of eight weeksTtronj’.s…

the date of receipt of a copy of this judgment. The couiitibelow

directed to apportion the award amountfn’ the’ ratio;oif”l30;70:l«’

between the mother and the wife of the decfifisdilil I f11lfil’1e1*».di~relU[¢l’l’.. V’

that 50% of the amount awarded to eac’h:o”f the respondents shallllhe
kept in a Fixed Deposit in a nationalised a period of three
years and the balance of the aniountv ‘sh’a11’…l;5etijvsbilrsed to the

respondents herein, The ‘:1<espo_nden.ts' are i'eii_tit1Ved:fto draw interest