High Court Karnataka High Court

The Managing Director Ksrtc vs Mahaffozur Rahaman on 13 March, 2008

Karnataka High Court
The Managing Director Ksrtc vs Mahaffozur Rahaman on 13 March, 2008
Author: Ram Mohan Reddy
BETWEEE

TH

=--.A..'r.A.zr...,A

um uorrnnn MR. auasmcn:  mm:   .

nu-.5. no. 503669

fllilf

M,__..._-F-'--L4§2ta2_<;Ia.._N..._7%1_#i22m% 

E MANAg:::4:::§I_)11'éEc1'0ia 

HEAD O_Fi'~"IC3Ei1,(3ENTRAL,0Fi-'RUE. .
HRH RDA , 3¥"1NG£!.OR.E.1" " '- 

mm? BY.  

Ca.) 

V(')FEivQEE§

 i<'ESFON'DENT
(IN MI'-'A.CROB 81/06)

  T*.flAHFu'fiF(}ZUR RAHAMAN
Sfi0LATE A.S. MOI-IAMMED YOUSUFF
 'S-TYEARS, R] 0 SUBHASHWAGAR,
}_BlLAGOLE, MUDIGERE

H RAH.A_M__'I'H KUBRA DEAD
FARZA A MUSHTAR
D10 MAHAFFOZUR RAHAMAN
AGED ABGUT -'23 YEARS
RIO SUBHASHNAGAR, A
BILAGOLA, MUWGERE, 

   



ta}

4 FARIDA NAUSHEER
D [O MAHAFFGZUR RAHAMEN
AGED ABOUT '26 YEARS   A
12/0 SUBHASHNAGAR,
BILAGOLA, MUDIGERE

(II

'J'AlA',<'.'.'[-II-i",Xa",

FAKE .,,.........,...  
S10 MAHAFFOZUR RAHAMAN
AGED ABOUT E5 ':'EARS.   
RIO suEHAsE1~mGA.R,  I  ~  
BILAGOLA,      _

' A   '   .  RESPONDENTS

_ _ -..;_C§ROSS-OBJECFORS
v MF’A.CROB81_I06)
(RESPONI3ENT’S,.3 ‘ro;5k_ AREEROSS
aw v ‘PD-4 IE5′)

(By E1 65 3-5 1

W313 MEE’jDAFIELEDE~EEiIis 173(1) OF’ MW ACT’ AGAINST’
THE au–DEME’Ej_r AND AWARD DATED: 5.3.2005 PASSED IN
MVC NC)’;347[ on THE FILE 01? THE CIVIL JUDGE
{s;{E;DN,) CHIKMAGALUR, AWARDING

-t.::D1»:EENsATIoN——~EE Rs.2,72,ooo/- WITH INTEREST AT 6%
, =._P.A. ‘ ,AED«.._ DIRECTEE-3-. THE APPELLANT To
TDEPQSITTHE SAME.

T.i7Ii_$7’IIdFA.CROB IN MFA 5030/05 FILED UIORDER

4.1 FIULE’ 22 OF’ CFC, AGAIN’3’I’ ‘T’I-IE JUDGMENT’ AND

AWARD DATED 513/2005 PASSED IN MVC NO.347I 1999

_ [ON ‘THE FILE OF THE CIVIL JUDGE (SR.DN.) & MEMBER,
* V , CHIKMAGALUR, PARTLY ALLOWING THE CLAIM
‘ = –PE.”I’I’I’lON FOR COMPENSATION AND SEEKING

} ENHAN{‘.-EI’v’IEN’P F COMPF-.NSAT.ON.

‘THIS APPEAL ALONG WITH CRGSS G%EwIGN,
COMING ON FOR ORDERS, THIS DAY THE CROUIRT
DELIVERED THE FOLLOWING:

aunensnr

The Managm g Director of »i«:sR’rc;,J ” ‘seéz;-ggzéta .13; _

judgment and award dated 5-3-§€)0″$’_A_’h1’tvM’.V.

of the Motor Accident Clannsfzjbunsl :(1ex_shc19t1._fiu1A(Ii”), dues’

pmferred this appeal, _*Re’spcmdcntsV_ 1} to 5, the
before **:e,e’:z:=.-3. cm-ss c_.j-..1.i¢;m_.,

for enhancement of campensstien.

No.KA-1&?.]’M-S4~14′._succumbed to fatal “-“jtn-“‘s. The

it ‘ci”-.._t.l_1e deceased namely the parents, two

‘ sisters and a brother in his teens claimed

” of Rs. 18,00.000/- by invoking Section 166 of

the Vehicles Act, 1988, arraigning the appellant as

n ‘ L-puartj?–Respondent No.2 who entered appearance. and

resisted the claim by filing statement of objections. The

l’.”.AL ‘1’, in the 3,21!-,z.===.ise …f the ple.sdi_ngs of parties, framed

issues, ieccffied the iie;’n”»si’®r. cf E I.-.’it.=1.esses £9.

(

cxainiunus, marked five dwuzz-..en*.e as uxhzhzte .?-..1~- tn P-A,
while for the Iespondents. the depositicne ckij.-“er.

The mar, having regard to the ‘ gm. : the *

evidence both oral and dccun1ent:’aL1jV_3’r’,” _

negligence to the driver of bne to tlzge appellant
and awarded Rs.2,7ft2!_;t3!)0 atvt3′}’tt- per annum
as compensation by and award.

h-“wing re”ard .. t..e Wylie-e

mote. ‘cement. Exhibit P-1, the police notice

EVxl;u1″bitt’P-2′ the oral testimony of the eye

nnxne-hiubarak examined as PW-2, an occupant

V cfeA;Eat.the time of accident, whose cross examination

.’ A V any incriminating statement so as to disbelieve .

the Veafictence, while not accepting the oral testimony of RW1

AA ‘tin-;:.2r.>111.e1.i. a £n1_-_i_ng of nefience on the part of the driver of

th” has belcnfig m the apm!1…..-i Ne e.–_.pi_;i_n -be

4. Learned counsel for the appellant ”

MACT was not just1fied’ in reckoning ‘ f

as the income of the deceased

income towards persona1″e§cpenses,’- ios of

dependency.

5. Per contra, cross-objectors
contends in reckoning
Rs.3,000;r; dncome but ought to have
the light of the evidence

of the emp1¢)§rei€”‘!flnssain_ exn..__min..ed as PW-3 an.

and counsel hastens to add that the award

~_ of Rs.3,000/– towaxds loss of love and

ahffectiondnlder the conventional head is misefly, while not

A. compensation for loss to estate amounts to denial

A’ neendddrjdsdee. Lastly it is contended that the deduction of yard

of the income towards yersonal expenses was justified since

the deceased left behind 1.a__ ag__ fat…..r, a methe. who dim.

C3′:

fact that Mudigele Town, not ”

facilities there was no

huge amounts towards his expe

u*.x ‘___.:l

6. It is no donbte’tr’uef’;’t’iét1at”‘? so cianueu to ‘o

e the
owner-cumfd_i:’iver ofi that the deceased
earned _–J. as a driver of the
say of PW-3, no
the income of the deceased was
to establish that PW3 was the

Vofkneir of a tiiax when entrusted to the deceased to be

A »_used on “hire es-….ed. Rs;-300 — t- Rs,4(_)0[- per day is not

In u: t ‘vie”‘ ‘1’ ll: us… .he e’..’i..er-.w of PW3

‘is not” eeiiable, is not ieliabie as it is not in the direction of

_ _estabi’ishing the income of Rs.7,000/- per month the

‘ In my opinion, the MACI’ was fully justified in

reckoning Rs.3,000/- per month as the income of the

deceased. This Court; in BMT. GULLAHMA 6 AND’?-{ER

WK

-z

v-‘ .w.-“‘.’ W cII-Ii’I’ . CCTQC . ” V ”

-4 r—- A ____ _ _-_…. _-…:_ –…………. :_; v. ….Q …..;….
if” ” 111 the ‘ st: of uummimd pcztsuun-*’1__ ~,1 ‘ rs,

instead of 50%. This Court held:;that..infjv1espeet~oi’Baeheloirs ‘

living in cities where thereeaafe many diversiysiis. sfiendiligs,

money but not so in a tshexe the
opportunity of spendiiig. mo_;iie$r ‘be much less,
considered deducfionnfv expenses as
appmpxriate; w.te_£ia1i)ply the very same
M ii i 1 V i _e ___s_ sopriately in the
‘l”‘ow1i3nti1eI*e iiaciiiizies are not to ‘ ose
in huge {rifles Admittedly, the deceased left

vtsther and two unmarried sisters and being

i the ‘e.1d’cs’t. in the family, shouldered the burden of not

i’ . hdnly the family but also to ensure the marriage

iyeunge-r sisters. In the that situation, there was

it jziustjiication for the MAC!’ to have deducted 1/3″‘ of the

inc-“cine of the dz-,…..aw.. t.t:n.=-.rs.:rd.s persnn..1 exnmsex instead

..—-.–. _r_*—- —-; -_..—

23 Ni

– H—–~——1-~~ –~»«—— , J) \

‘”1L1i2ooc1<AR:1§a

material to establish the ag* 'f th" father.a:–o ®V'…'..1e date

of accident and death. NeifeIti,jue'1ejoo;–t_ 15..-15,___+I"i_y '

guesswork, assumed the age of the"father of as

55 to apply multiplier 1 1. not

call for interference.' .,

3. ‘l’he_MA_Cl’, towards loss of
love . This Court
has_ that awald under the
oonventiuitallltkteiadfibldflllifiog pot be a taken but Ietlect time,

space, cost of living, etc. In my opinion

in and circumstances of this case, award of

‘A ‘ . 3 to-.-.r……s 1.5-. ,f __\.re and affection cannot but be

io._’ne.ju.-at “*6 reasombk ….””d is uwwm’-zdingly at.n.n.=-_n_1.ed.

it .. ‘The MACT did not award compensation towards loss

it ll 1;.’ eatate, a permissible head of damage. The appellants are

ammm,» a=.-am.-:4. 1o,ooo:- under the said head of

‘ff

datnage. ‘ MK

9

10. In the result; the appeal filed

dismiaaed -.-.’._….’~”- the £33-€.i1.|}31.’At’|’.l:.i1.1!’_l am

the ilnpugiied j”d–*”1*:t —-.1 a-.1-1331*. is the 5

claimant–dependants to ii»f

Rs.27.000/ — with interest at’ sdate bi”

petition and in all amr The
Registry is directed the statutory
deposit in LCRS to the MAC!’

ooncernéd.