IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 26TH DAY OF ocTo_13:¥_?:I%:','A:;'>:V:iH1-(5
THE HON'BLE MR.Jfi$TI¢E. " Y
THE HON'BLE MR.JU'SficF;
Noj139E§ "£007 (MV)
H . Hczw
M.F_.A .No.35_;i_O'F'g'20f)7Z{ii/IV)
The Diréctor; ' ~
B.M.T..C 1_)epVo't;l:-._V " _
Shanthi Nagar, V
K.H.Road., -
BangaJ0re4'2V7,'~ V ._
Repreaented byfiits'
C1}»j'éfL§;w Qfficefi... .....
' __ 2 Advocate)
. . , , _' ' V 1. Sréev _AR§-amachandra,
H " * :S/o. Venkatajah,
_ Aged about 47 years.
Na arathna,
' .. W 0. Sree Ramachandra,
Aged about 37 years.
.. ..Appe11ar1t
3. S.Shashidhar.
S/ 0. Sree Ramachandra.
Aged about 21 years.
All are R/ at Azadnagar,
II Floor. I Cross,
Banga1ore-- 18.
{By Smt. Umadevarrnna,-Agdvoeatej V
$*tt*#¥fi"
This MFA is filed U/s;"'17.f_5{1)""of MVAC-tv*'against the
Judgment and Award datedfi 1-4,/O8;(2005passed 1'11 MVC No.
2648/2005 on the file'bf'the.VVI»'AddI..j'»SCJ, Court of Small
Causes and Member 'Banga]'ore"={SCCH-2), awarding
a compensatioéndof ?4.;OO,O00/7 in 'érest at 7% p.a. from
the date of petitfpn til1'--its13dépoSit_a11d't~a"set aside the same.
Q *
1 . Sree' Ra4n1Iac'h'andr:a... "*-- I It
S/0. Ve11.ka'tE1iah. '
Agedg about é}'i"year's,
V»»C*1ce:_ [New Nil)'. .....
» --» Nagarath
' _ a.W"/0_.' =Sr"ee"Ramachandra.
~_ "Aged about 37 years.
3.
S/0. Sree Ramachandra.
.. ,Aged*about 21 years.
are R/at No.30,
; AzadnagaI,II Floor, I Cross.
I Bangalore.
....Appe11ants
{By Smt. M.C.Umadevamma, Advocate)
.g."Respondentsg
And:
The Managing Director,
B.M.T.C,
K.H. Double Road,
Shanthinagar,
Bangalore.
(By Sri.M.H.Motigi, Advocate) M' %
*1=:ra::,¢:.er_
This MFA is filed VA U/s'.s..157f3(1_] "of=.MV. Act against the
Judgment and Award dated; 14/08/200'6,passed in MVC No.
2648/2005 on.:th,e fire ofda-.~ .v1..jAdd1. 'scd, Court of Small
Causes and 1Vi%;n1ber;--. MACT, " Ba'nga1--ore (SCCH--2], partly
allowing the"'vcla~i_rn] f::§r"«cion_1pensation and seeking
enhancerrie-nt.::ofwcorr1_pensatio'n;' "
for Admission this day,
N.K. VJdeIivere'd__the following:
Qeoemsmn
'These wtrovtapvpiueals by the Corporation and the
cJ,axiIn_a;j1Vts.4are arising out of the same judgment and
aakaaediora 14/O8/2006 passed in MVC No.
2648/ZQOS;ontheifleofflu:VIAddL SCJ, cxadtor
Srnail 'Causes & Member, Motor Accident Claims
-- Trihnnal, Bangalore, (hereinafter referred to as 'Tribunal'
" short).
* }; .'Resp--ondent L'
2. The Tribunal by its judgment and award',-w.vvhas
awarded a sum of ?4,00.000/-- with
from the date of petition till the date of as against» _
the claim made by the clain1ant:=__vfor:_asum.of-.§'15,'00;000/--,
on account of the on .a'ct:'ountKo'f thet'v:'d-gjathggg of
deceased Sri. S. Giridhar
3. In brief, thezt-«fa':ts'fof
The claimant :1 parents and
appe]1ant_No.l deceased Sri. S.
Giridhar Petition before the
a 1:66 of M.V.Act, Claiming
compenfsfation respondents, on account of the
death if of the ""--detQ¢_a.sed in the road traffic accident,
,AC:vonte11.ding«..that, at about 7.45 a.m., on 20.4.2005, the
cleceased going on the road at extreme left side near
11th Pfatforln at City Market. at that time, the driver of
"..fjthe0"bgus' bearing No.KA.O1.F.2580 while taking reverse
' dashed against the parked vehicle and then he took the
04 irehicle in forward direction with high speed and dashed
against the another vehicle, which was going"-.on.x the
right side of the deceased, due to
crushed between the vehicles
and KA.O1.F.1838 and sustained
succumbed to the same.' -It is the' furth;erlw..icasg; of the'
claimants that, deceased student
having excellent educational' reco"rd_,_'»he.was the hopes and
future of the parents to l'iisluTnt~ir11ely death they
have suffered 'i'r_:.t.VT The said clairri' etition had come u
_ . L _ P P
for consid'e'ra'tion,_ beforelthe--vTn"l3unal. The Tribunal, in
turI1,7,after the oral and documentary
evidenceland other" niaterial available on file, after
asvsessing u the "'no.t.ional income of the deceased at
month, deducting 50% towards his
personal.'.eX_penses and adopting multiplier of 15, has
aWardeCl';.a sum of ?3,60,000/-- towards loss of dependency
A ":l,"aIso awarded €40,000/-- towards conventional heads
and accordingly, allowed the claim petition in part,
awarding the compensation of ?4,00,000/-- under
in the said accident are not in dispute. it
emerges that, the Tribunal after assessinglithedtilgoral
documentary evidence, has awarded' T T
towards conventional heads and the same is «jusdtjrid
reasonable and therefor.eE"'~.._>it for
interference A 1
6. Further, only a
Sum Of ?3i60:.:Q('30/dependency after
assessing deceased at ?4,000/--
per towards his personal
expenses'' i\/Iultiplier of '15'. The said
compensation awarded": by the Tribunal is inadequate
Itfieds tonlberenhanced. The Tribunal has erred in
notional income of the deceased at
?.4,Q'OO/v:.fJe--r"h1onth and the same is on lower side and
"~..,therefo.re3; it needs to be modified, for the reason that,
"'l:V'dece:'ased was aged about 22 years studying third year
and the accident was occurred in the year 2005.
Therefore, having regard to his age, educational
qualification and the year of accident, We reaasseseg his
notional income at ?5,000/-- per month.
we deduct 50% (€2,500/--) towards
living expenses, since he was '»bac,he.l-or,'thetdnet .:incbii1e
comes to ?2,500/-- per Accepting.:v'th:e"muitiplierit
of 'I5' adopted by Tribunalfwe re--detennine_i:he loss of
dependency at ?4,5o--,«oioo/;'=cg(2:j,soo'/3» x 15) instead of
?3,60,000/-- awarded apnlddaccordingly it is
awarded.
ground taken by the
learned counsehfor'the._§orporation that. the Tribunal
ought totxhave contributory negligence on the
pa,j't'«:.of._th-.3' dece'ase--d'is concerned, there is no substance
isubmission made by the Corporation and
the""sa1ne'V'ei'§seiiiable to be rejected at threshold, for the
'y_reason_tjhat, charge sheet has been filed against the
"_d~riye,r of the Corporation and he has been examined
.353 RW1. who has admitted in his cross-- examination
that. deceased was caught between the two vehicles. In
View of the said admission made by the dI'i'ver}.ofvV'the
offending Vehicle and by assigning the pp
para--8 of the judgment, the Tribunal j
finding of fact holding that the
on the part of the deceased'-V.eannot__beugeonleidered and
therefore, fixed the ;_1.QO°/capvpneg]'jge'1'1ee onthe of the
driver of the offendixngi' finding of fact
recorded byéjthe and proper and
therefore;
fgltfigie the impugned
judgment' the Tribunal is liable to be
modified.V'"--Tl'le Vtotali Vcoillnpensatiori payable comes to
.....
9_:’Aeeeo’rdingly, the appeal filed by the Corporation
‘is. as devoid of merits and the appeal filed by
thellolaljmants is allowed in part and the impugned
it jiidgment and award passed by the Tribunal in MVC
N§o.2648/2005 is hereby modified, awarding
compensation of ?4,90,000/- instead of ?4,00,000/–
If}
awarded by the Tribunal. The enhanced compensation
comes to ?’90,000/– with interest at 6% p.a.~,_’
date of petition till its realisation.
The Corporation is di–1:’e’ct.ed –‘ulto_» thee’
enhanced compensation with°.Virit_erest’,” ..wittl1«in-rlthree
weeks from the date of of atcopy
and award. V’ l 2
Out of the enhanced of ?90,000/~, a
sum of ?25,:O0l); interest shall be
invested any Nationalised or
Schedtilled “of each of the claimant
Nos. of five years and renewable for
another years ‘liberty to them to withdraw the
‘ V’ interest. accrued cnit, periodically.
v”e-remaining sum of ?4o,oo0/- with
pro.por_tion’a=te interest shall be released in favour of the
Nos. 1 and 2 in equal proportion, immediately,
_ A’ ‘on-deposit by the Corporation.
A»
The statutozy deposit made by the Corporation
shall be transmitted to the concerned
flnmediately.
Office is directed to draw the award, aooordfiagiy;