k~1I"3\ N0.f3I')]2.2()§0
IN THE HIGH COURT Cf)?" E{.f\¥"\','\lA'§'.+'\1{A CIRCUIT BENCH__
D}*IAR\r\-",»'\I) 7
DATED THES THE 20» aw §«* AUGUST, 2(>;;vo'e-«'..'Ve'_~
BEI3'(">R EC
THE HONBLE MR. J L.5>m<:112 A15. B.<5AEA_:xu\'k. 7
MFA. No. 21<;:;:2g;gg_o._1o (M.\/)'' V
BETWEEN: % %
1.
The General Manager,
KSRTC, Genera? office, .
K.H.Doub1e Road, V
Shantinagar, Bai’1ga’Eo1′(:L–_27, ”
Through the D133sé1§;i’r1._a§~.Cr’n1i111′”c>§}.r;r;j; . V
NWKRTC, Be41ga,um”‘m«is:’i–<5jr–1, f —
Belgaum,__Qist~:.aB*::1§«gau1?}_§" "
(Owner of KSRTC Biiigs’
KA*25/F+13e5)V.’
2. The Deputy”‘C:e11,eraIr_ I\V/i.::’m
KSRTC, interriai. 111VsL’11″z«ei”11c’~{¥ E-“‘um.:1_,_
4_..V.Cent1::a§;«1: Office, K.’H~.’D()l.§’!}IiI:” Roa(.E_,
a1i’t–iria3gar,”” Banga E c$r€~ 2; .
:T§i.r_C)’L!gh ..f;he ‘[)_1″visi011e1§ (fem t’1’0§Ic>1″,
1\:x1Ji<;_R"I'rC.,:"Beigazgm Diw'sin';n._
Be1fga't1m_ '
' (Ir1su1–'.er Qt' I€.SfRTC Bus Nu.
'KA–25/Ej'~EA366).
" Appellants ' 'I " " - :%.ac..pl;m1, Adv. ) NH%\PfiL2]9l220EO AND:
1. Sri. Yallappa Shivaragyappex TL%kl<'c1l",
Age: 72 years, Oce: Nil,
R/o Hudli, Tq. & Dist: Be1ga.'tm'1_
2. Srnt. Balawwa, W /0 Yallagapa TL%]<.1*I&1'T,._
Age: 64 years, Oee: Household, '
R/0 Hudli, Tq. 82; Dist: Belg;-tttm. _ 2 __
. R'e9sponde§;1tS
(By Sn". Vitthal S. Teh for C/R] &1T1(§.,_R'i3_) '- 'V
This Miscellaneous First .A13p-ee:t'V'is0'fi1ed u'm:£er.vvV'Seetion
173(1) of MV Act, 1988, eg;a'i~ee:.'_t1a,e.,2';me1,gment and award
dated 29.12.2009 passed in l\éeo:71:7i on the file of
the Member, MAC'? No. 1v_._ .2%;1_1€l V1.11 At1'CE1."'*e–L)i'strict Judge,
Belgaum, awarding .-eompc-j1s;1t.§'gs1'1._"e:t"_–.,Rs.13,88,500/~ with
interest at the reatefof «;3'f"/es pga, V V 0'
This Appea.1"e~.eVo1"i€.i:}f1g 9_o'r1:0'f;r')':*._::tiea:}'ing on interlocutory
appfication, the (;'o=..:tt deiixl-'e1"e»:1&"t11c-: J_oIIowi1"1g:
A V
The appeilafitl/Vf-éoati T'1vf2t1€s§)\”a.:”c’.i dz–zted 29.12.2009 passed
% in Mve’*e,eo.st i
Sim:-e th’e._}’ 1’€i’SpO1’1£§E,’:’1′( has entered caveat, the
“”e{;ip1.£eoe:1e%n i’.A.._:Ne.1/2010 is }1<1?231'tti and is allowed. Delay is
'*feeofidoned.f
E
£5;
bi
.\ell”.-*\ ?\Je.2E9E2.20l0
3. Appeal is taken up for con siderntion with the consent of
the learned counsel for the parties.
4. The learned counsel for the Appellant cc>nt-ended’lthatf*
the Tribunal was not justified in 1′(‘Cl<(3?1i11g of
deceased as 23 years and in the
accordingly. It is further <t<)1it.<é1it§~e:d"~.thatV'the "the
deceased taken at Rs.3,00()v,./—_ .pei' the
compensation under the is to be
reduced. The l€aFn:€:Cl'l(§(}U11F:.:tdl to justify
the judgment i: V
5. Havingllhéeard’ ::t,”{‘.t.L1l1SC?l for the parties, I have
perused the it
relgat1’uaft’er, the Tribunal has
*2 .
g Lmwu
?\”‘Il”:’\ l\lo.2l9l2.20E0
come to the conclusion tliat the azige of {he cleceased is 23%
years. In that view, the 1inult:ip1ie:’ of 36 has been it
is to be noticed that the petition is fiied under ~
of the Motor Vehicles Act. and t.lierefore,»..app’liiiciafi’o–if1′
multiplier as per the age of the deceaseti is ipi’op’e–r_.i’ -In
as the income of the deceased, C(i.)11j[€}’1{VAj(3″f:Illli{l’liiiE’3.’t’ lithe
deceased was engaged in ..E.El§§'{1’l(,’:§,;l’l”i 1:1-i:E3lil*’}liO1’lr{‘il and/gin the
absence of documeiitarv Tribunal has
considered the notional month. The
said income el:.<icessi\re by any stretch
of irnaginati'j1ij'~"'"fhié{:{f3Tb:i??l i'.li1i.¢."i'iii'l"riib1,ina1 has taken note
of this aspecrii «oil and has deiermined just
Compensation, 1 reasons to interfere with the
iirizéil (II'()Ll1'1".
7. beiri ;; (lei.-‘oid of meritfls is dismissed.
AnioLi1ntV_vini.di:ebi.osit shall be 11′:-ins{e1’i’ecl 2.0 the Tribunal.
Sd/4
EUDGE