IN THE HIGH COURT OF KARNATAKA AT BAN
DATED Tms THE am DAY or FEBRUARY..«2~0:'1--{§u
PRESENT
THE HON'BLE MR. JUSTIGEN.
AND
THE HON'BLE MR. JUSTI'f3_E..13.SiIEf3NIV;§ SE'GQWDA "
M.F'.A. N0. 5289 }5£2o.Q6 (ivm E
M.F.A. N'oT92 :4 2eosj}u.m
In M.F.A. No.5239/2003 1}' V
BE'I'WEEN:__ 4' if: ~ 1
The M;1f:é{gin§i,5Di£é':§fof;Q" _
BMTC, ':.Ce:1tra1V"O'ffi__c'es, ' --. '
Shanthinagar, Double 'F!._Qad~,"
Bangalore'---.u27,, " e
Repres.ented"'o.y 153- CAhie'f' I,aw Officer.
. .. ,_{By"'S;'if-F. s,,pabéi'i';"Adv.)
A N 'A13: V'
Shanth1*Me1?i,
_ ',_W/0. Late Joseph Mathew,
" " _ Ageec1 about 37 years.
M Hinxah Vele,
" D;/0. Joseph Mathew,
VT "Aged about 19 years.
%a__,/
Appellant
M)
Jan Bhaskar,
S/o. Joseph Mathew.
Aged about 16 years.
Jarine, D/o. Joseph Mathew,
Aged about 13 years.
Respondent No.3 and 4 are Zrriinorsl,
Represented by their mother’a__n”d_
M/G. Respondent No.3; ‘ 0
Mangalarnrna, .._p
W/o. Late Rayas1in_daram,” :4
Aged about 67 ye’ars._A ‘ ”
(Since respondent'”N’o_.5 is d’e_ad..V’_ «V ” 0′ A
the respgorréieiit 1\i’=o.s;1 -to 4 are ..
LRS of.-deri.agJlF’atil, Adv. for R1.
and R4 Represented by R. 1,
,4./«
2′
Respondents
0′ Served, R l. to R 4 are L.Rs of deceased R 5]
_ This MFA is filed U/s. 173(1) of MV Act against the
‘Judgmengt and award dated 21.01.2006 passed in MVC
_No.,23’7 1″/2004, on the file of VI Addl. SCJ, Member,
“~.MAC’l_7, Metropolitan Area, Bangalore (SCCH-2}, awarding
__ Campensation of Rs.4,57,2(){)/~ with costs and interest at
7% p.a. from the date of petition till its deposit.
In M.F.A. No.92 14/2006
BETWEEN:
1.
Shanthi Merl,
W/o. Late Joseph Mathew,
Aged about 35 years.
Jan Bhaskar,
Aged about 14 years. –
Jarine,
Aged about 11 ye”ars.
Appellants No.2 andI.3 mamr V.
Hence, they. are 1fepres’eri’l:ed_ by”_f.hei;r A
Natural mcather and. M../G44Ap’pe1la1’j11: No. 1)
. _ _ . Appellants
(By si-1. tiagdish. .Pafil, ‘”Ar.1:v. fQr=R.1}
A N 9.-,4
The
BMTC, Dfipot. Sharithinagar.
{Double Road,” Bangalore — 27.
V V. All/Ialflgalajnmavg AAAA
-. o. Late._Rayasundararn,
Age’d._ab’ou.t 65 years.
I\I3′.;n’an””Ve1e,
Aged about 20 years.
A A “All are residing at Bharabana Halli,
A ‘ “l-lesaraghatta Hobli,
Bangalore North,
Bangalore W 560 089.
%~/
documentary evidence and other relevant Vrngaterial
available on the file has awarded a sum of
with interest at 7% p.a. from the date of
date of deposit after deducting 10°/5″tow-‘ard’s.Acontributory it.
negligence on the part of the deceasetlgp’ ‘fro:l1~;.4l”‘i:o’talg
Compensation of Aggrieved? the
Corporation has preselsted theflglround that
the Corporation bus accident and
the and it is required
to be elairnants presented the
appealdlolriv Contributory negligence
fixed dii the “is not justifiable and the
Compensation ._awarded the Tribunal is also inadequate
‘l V. “a:j1d”‘it€’is–.”1’eqiuired enhanced.
41$’ heard the learned Counsel appearing on
‘ both sidtes for considerable length of time.
%”_,__y___,_….«-»–*”””
I
i
E0
award Rs.10,000/– towards loss of consortium,
Rs.I0,000/~« towards loss of estate,
loss of love and affection and
transportation of dead body and f1i:”1er:-1l’_ ‘
9. Having regard to the ‘stated’
above, the instant appeal allowed
in part. The impugned’ award dated
21.01.2006 pa:3.s’ed_ on the file of
VI Addl. :iC auses, Member, MACT,
is hereby modified.
The n
1) ieeea dependency Rs.5,67,000/-
3:2] Towardsioss of consortium Rs. 10,000 /-
, A] loss of estate Rs. 10,000 /-
dd ‘ . owards loss of love and affection Rs. 15,000/–
5] 7- Towards transportation of dead body and
L Funerai expenses Rs. 15,000/–
Total Rs. 617,000/–
:7W,_c1aimant. is entitfieda1’to withdraw periodicai interest on the
The claimants are entitied for a total compensation
of Rs.6,l7,000/-, out of which 10% Le. is
deducted towards contributory negligence
the deceased. The claimants ;1r§g~»..’
compensation of Rs.5,55,300/-
awarded by the Tribunal xzsriffii-~f«’–te1~:(é:stt:_?«-% r’3Sté%tArLa;i~rrro:m
date of petition till thefdate of ««rea1isation.’ —
The enhanced oo111vpensati’on to Rs.98,100/-
with interest __
Out – with proportionate
interest shall beinvesiiedi name of the first claimant
in_.any nai{ion’alised’ “o-r_s__ohedu1ed bank for a period of 5
years’ and rerlewable for another 5 years. The first
i
JUDGE
Remaining compensation of Rs.48,100/_ with
proportionate interest shall be released in faV’ot1′:;:”g:of’..;he
first claimant immediately on deposit of the:’jjui1e’»
Corporation.
In View of allowing the._ap.pealA’f§.led
the appeal filed by the;__Corpogration ‘s–tande”dispov:§;ed of.
Statutory amouljxt dep’osite’d_ Corporation shall
be transmittedgtdgjithejdriedietioriai forthwith.
Qffie_e_Ai1S’t’dire_eted’«to”dra,w the award accordingly.
Sd/-‘
JUDGE
Sd/-