High Court Karnataka High Court

The Managing Director Bangalore … vs Smt Ayesha on 30 November, 2010

Karnataka High Court
The Managing Director Bangalore … vs Smt Ayesha on 30 November, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BAN

DATED THIS "me 30TH DAY 01'-* NovEMse1:;'«l2--a 

BEFORE' b

"me HON'BLE MR. JUSTICE:'B.SREjEN'IlfA:SE'VGGWDA

Miscellaneous First Apfieal.   L'

Miscellaneous First  of 2008 [MV)
In MFA 1014:8103 " A      H

BE'rwEr;_1g ' as  "    

The Managing I3f§.1'eC'tQf;-

Bangalore NletrppolitahTransport
Corporafiorx, K; . H, Read," Shanthinagar,
Bangalore »-- 56-0 02?.  é

. Appellant

 l s.  Justice,
'  _  'A S'rf1_.'  R. Diwakar, Advs.)



 1. "Ayesha,

W/ 0. Shri. Riyaz Ahmed,
Age : 40 years.

.   Shri. Iyaz Sharief,

S/o. Late Shri. Riyaz Ahmed,
Age : 20 years.



3. Shri. Umaraz Kouser,
D/0. Late. Shri. Riyaz Ahmed,
Age: 18 years.

All are residing at:

No.78, Old Pension Mohalla,
Mysore Road,

Bangalore --- 560 018. __   . V
   ,  
{By Sri. A. Sreenivasaiah,=__AdV, forte/r}  V

This MFA is filed U /S-.173[i').,_of MV Aéeaggixitstdtizgii >

Judgment and award date'd..,gC}4,.O7.2OO8V.passed in MVC
No.4759/2006 on the file of.,vJu_dge,"Member, MACT,
Bangalore, SCCH--9,..,_ awarding  compensation of
Rs.5,-40,788/-- with i~nt"ere'st 1 from the date of
Petition till deposit.  V     

In MFA 103 13108  . 

BETWEE1: " *

1.  Smt.A},resIV3}a,    _ _'
/ 0. Shiif 

Age : 42 yea1fs._ "  "

2.  " Shri. £yaz"Sha'rief,

 ES'/'o__. Late Siriri; Riyaz Ahmed,

"Age i'a22 years.

  . "3h~ri. Uriiaraz Kouser,

 Diiate. Shri. Riyaz Ahmed,
  20 years.

All are residing at:
No.78, Old Pension Mohaila,
Mysore Road,
Bangalore -- 560 018.
 Appellants



[By A. Sreenivasaiah, Adv.)
AND

1. K. S. Bhaskar,
S/o. G. S. Swamy.
Aged about 34 years,
Niluvagilu Grama,   

Hunsoor Post and Ta1uk,::
Mysore District. 

2. The Managing on~ee¥.er.... _ V _ 
Bangalore Metropolitan.'Transport'"i *  
Corporation, K. H. Road,"gvShanthin'agar,..'

Bangalore -- 560027.  V  ~ V

    Respondents

(By  1 §Se_rved., iinrepreserited
 Sri_&--E';' D'iwaka__r','  Justice, Advs for R2)

Thisi"'MFA.iiis filed  l7'3{"1) of MV Act against the
JudgrnentVand..award"dated 04.07.2008 passed in MVC
No.4759/2o06«  file of Judge, csc, Member,
MACT,"'--.Banga1ore. »-SCCH--9, partly allowing the claim
petition foifcoirhipensation and seeking enhancement of
cs{rnpensatio'n..' V

  appeals are coming on for Hearing, this

   Cjo.1_1jrt. delivered the following:

JUDGMENT

As these appeals are arising out of a common

” judgment and award of the Tribunal, they are heard

together and disposed of by this common judgment.

5%,

2. For the sake of convenience parties are referred to

as they are referred to in the claim petition beforethe

Tribunal.

3. Brief facts of the case ashdpieadeid

petition are:

That on 19~01~06. ‘When th’e._V_ ‘was it

proceeding on K.R. overxonv the ieft
side of the road and ramp of fly
over, a ‘pcarne negligent manner
from As a result, the
deceased’_’sdnstaj:ned* and died in Mallya
Hospitflpjon Wife and two major children

a cliaimupetition before the MACT, Bangalore,

compensation of Rs.5,00,000/-. The Tribunal

judgment and award has awarded

cornplensatlon of Rs.5/£0,788/~ with interest at 6% p.a.

it ” and Tafter deducting 20% towards contributory

7:z’ie’g1igence on the part of the deceased, directed the

BMTC to pay 80% of the Compensation.
9%.

4. Aggrieved by the judgment and award, BMTC has
preferred MFA No.101éi8/O8 challenging the award
both on the ground of negligence as well as quantum.

Claimants have also preferred MFA No.

challenging the award both on the ground__A'<i;.fH

as well as quantum.

5. Learned Counsel appe’a1iIi_g’~’; for

submits, deceased was ‘supposed” to croVssV._;’iv’lysore 4%

Bangalore road at Kalasipalyafn. market”by…using under

pass meant for pedestriarisjiVjirlel submits, the

fact that he’jwalsf:,;suffering from”‘liver cirrhosis shows, he
was lunldéer’ the,” of alcohol at the time of

accident and he ‘dashed against the BMTC bus and

no negligence on the part of the driver of BMTC

‘Tribunal is not right in holding that the

C bus has contributed for the accident

at 80023:.

n6.*- Per contra, the learned Counsel appearing for the

Atcilaimants submits, no doubt it is true there is under

l pass and deceased could have used it to cross the road,

but it does not mean that driver of the BMTC bus could
drive the bus in a rash and negligent manner and

dashed against the deceased. if the driver ofgthhetgbus

had driven the same with a little care, hej”coul~d._: h_;_1ve

avoided the accident.

7. Deceased sustained inju’r.ites_in a_-.r”oarl if

accident occurred on 19–1¥'{l€T3:, He died as

evident from the death_ certificateVVLEx.P.6.”””I’he body of
the deceased was not rnortem and

cause of deat’h1is’notkno-vvn’;vvh:etheréit is on account of

ir1juries’=sustained “de-ceased in a road traffic
accident’ pron’ of__the fact that he was suffering
from liVe1″‘«cirrhosisf.~., ‘

the folair:.1a,r1ts who are the wife and children of

» Vitheg deceas:e’d___should not be made to suffer and lose

this Court directed the learned Counsel

for to use his good office and find out from his

‘A whether they could pay 50% of the compensation

awarded by the Tribunal. At the same time, learned

Counsel for the claimants was asked to find out

whether the claimants agree to take 50% of the

compensation awarded by the Tribunal.

9. On instruction from the respective clients-{learned

Counsel for the BMTC submits, his client to.

pay 50% of the compensation :awa_i”de1d’4″b§,_t ~thed’l”r:ib__ui?.al,

as per the letter addresse’d__to

learned Counsel apVpearing_._for__the elaimantsi submits,
claimants have agreedto -the compensation

awarded hythelTr1htiha1§.ij:

10. The..V.<leaVi':ned appearing for the parties
have fil_ed erzellosing a copy of the letter
datec1"1_9"–1_1;io the BMTC in favour of their

Cdunsel andthey are taken on record.

the appeals are disposed of. The

"are entitled to a total compensation of

Rs.2,l'r3,315/– as against Rs.4,32,630/– which forms

of Rs.5,40,788/~ awarded by the Tribunal. Out of

the amount deposited in nationalised Bank pursuant to

the order of this Court, a sum of Rs.2,16,3l5/– with

.

interest at 6% p.a. from the date of claim petition till
the date of realisation is ordered to be released in
favour of the claimants. The remaining amonnt is
ordered to be released in favour of

Bangalore.

12. Out of the amount ordered’ to_-“‘be”:releas’ed
favour of the claimants, 50% with

is ordered to be inVested’in_”F…_D. in a1iyVriat’i~:§’rl’aliZed or V

scheduled Bank in the -t1?1″e_first ‘Claimant who is

the wife of the v’*1.ie1’iod of 9 years

renewable oncein ‘aright of option to
withdraw ,inte”restl_ the remaining
amount w1’th_’probortionatedVinterest is ordered to be

rele_ae’e–d favour of”aii° the claimants in equal

propor’ti__0r.i.a_ a. l ~

No order as’ tolcosts.

Sd/-