IN THE HIGH COURT OF KARNATAKA
DHARWAD BENCH
DATED THIS THE 21ST DAY OF OCTOBER 2013
BEFORE
THE HON'BLE MR. JUSTICE L. NARAYANA SWAMY
MISCELLANEOUS FIRST APPEAL NO.3576 OF 2008 (MV)
Between
1. The General Manager
KSRTC,
K.H. Double Road, Shantinagar
Central Law Office
Bangalore
2. The Deputy General Manager
Internal Insurance Fund KSRTC
K.H. Double Road, Shantinagar
Central Law Office
Bangalore
after bifurcation of the Corporation
the appellant is called as
The Managing Director, NWKRTC
Central Office, Gokul Road, Hubli
District: Dharwad
Represented by is Chief Law Officer
Central Office, Hubli
...Appellants
(by Shri Shivakumar S. Badavadagi, Advocate)
And:
Ashok
R/o Parappa Halabhavi
Aged about 34 years
Occ: Painter, R/o Lolasar,
Taluk: Gokak
2
District: Belgaum
...Respondent
This MFA is filed under Section 173(1) of the Motor Vehicles
Act against the judgment and award dated 16.11.2006 passed in
MVC No.910 of 2001 on the file of the Civil Judge (Sr. Dn.) and
Additional MACT, Gokak.
This appeal coming on for orders, this day, the Court made
the following:
JUDGMENT
This appeal is filed by the Corporation against the
Judgment and award dated 16th November 2006 passed in MVC
No.910 of 2001. The respondent, who is the claimant, filed
claim petition for the injuries sustained in the accident on 5th
July 2000. Originally, this appeal was filed before the Principal
Bench at Bangalore and after constitution of Circuit Bench, this
appeal was transmitted from Bangalore Bench to this Bench.
The learned counsel for the appellant submits that in this appeal
notice was ordered on 22nd August 2013 when the appeal came
up before this Court for taking steps for service of notice. He
further submits that he has paid the process today.
2. The judgment and award impugned in this appeal has
been examined in the light of the reasons assigned by the
3
Tribunal. The Tribunal has awarded the compensation of
Rs.1,04,800/-. The claimant has proved the accident and the
nature of injury by examining PW.2 Doctor and has marked
documents as per Exhibits P1 to P25. On behalf of the
respondent-appellant herein, none has been examined and no
document has been marked.
3. I have also gone through the discussion made by the
Tribunal in awarding the said compensation. I find that the
Tribunal is justified in awarding compensation. Hence, I am not
inclined to interfere in the matter.
4. The most heart-burning thing to be noticed in this case
is that till today i.e. even after the lapse of thirteen years, the
claimant has failed to get the compensation. The object of the
Motor Accidents Compensation Act, 1999 is to extend relief
within the earliest possible time. By invoking one or the other
reason, this appeal is being dodged, for which, including the
learned counsel, to some extent the management of the
appellant is also responsible. Under the circumstance, I dispose
of this matter directing the appellant Corporation to deposit the
4
entire amount, including the amount in deposit before this Court,
within a period of six weeks from today. Amount in deposit be
transmitted to the Tribunal. In terms of the above, the appeal
stands disposed of.
SD/-
JUDGE
lnn