High Court Karnataka High Court

The Managing Director N W K R T C vs Sharanavva on 12 February, 2009

Karnataka High Court
The Managing Director N W K R T C vs Sharanavva on 12 February, 2009
Author: A.S.Bopanna
IN "1"I~¥E HIGH COURT C3?' KARNA'F;f§3fz"   4

{>A'§E::i> wig 'mg 12TH nAi¥4Q<31?"1':«*§::B3%;;A;:a:i* 

33$§:g2E'"~
THE;HxwBLEAm2J§SNQE_A§iB9?AgfiA
M.%';1é;:rg;6..b:

BEfiNEEN: .. ,w»f='

The Ma11agin;§:_};3§ire<j£<;:sr, '~."_' «_  7 

NWK_R'-I'-C,' C}€)k111'::§§aad,.  ' 

'f"£11§."}1Vi, C€I1't1'{§}.., Ofiicfis aé';-. 

Reprévsemzed by  {"3hi'€:--f_ Lézw Qfiicer,

(OWIR:-.1« and I11s111f:::f*rJf' £116 ' KS RTC'.

Baciami Depovt has fiea;r.:ji_.1vg Raga.

Nogqyzgziasagy *. " "APPELLANT

 "  _  ,  Da1§aIi,""'}§dveCate)

1.

Sh$.rafiaWa,-

_ W/:3 Fakkirappa Hatijan,

A V ‘figaz abet}: 34 y”€:ars,

‘ Kama: H€bb8R€¥3pa§

Sf :73 Fakkirappa Harljan,
Age: 11 years, Occ; Student,

3. Kumari Saraswati,

{I}/ca F”akkirappa Harijafl,
Age: 7′ years, Qcc: Student,

i

4. Kama: Chandrashekhar,
S/0 Fakkirappa Hazijaa,
Age: 4 years, 009: Nil. ..REl-‘S¥’OE\iBEN’I’S'”—-

This MFA i$ filed under Section ‘i.’?3{1}….%4:i’.’i§’£%3i’ Ac:

against the judgment and award dated 15.11.2–St{)’?’ §aé$’aé:€1
MVC.N(3.33[2()06 on the: file of the HI fi.€t££1.C’.’;3.,V(S:’:;T§n.} 3:351
CJM and Add1.l’v’IAC’F, D11an&?ad, axvaxfling abém§3eii3a”i;io3;:;. of” .
RS.5,74,825/~ W133i} i1:t€:rf:S£ 53:: {$026 p’.3,_ Ff1*Cs:11_fi.:.<; {Eats Ersf 7

petition 1:33} the dais of realisation.

This MP-‘A Coming on ibf{j C)I”(v1’.€Ef’S ?;”his2

made the following:

V …JUDr3§v:fi:_x:-‘1f”

‘Fh€:::igE:: :;}_;}’¢-» iisted in the hearing an LA.
Catggggg” mg? ffifid fer C€)I1d{}I18.’i1fE011 af deiay,

bgfégrc is.suiI1g ’11ot§§;_¢¢.on the mgpondtnts, E theught it fit “E0

» s3;1t«.wé1;}}~–.1i¢garci to mméits of the case in order to come ta

<§é:1i'_j_1§1si§3:i as ta Whether the appiicaiien dxsservea

:is3°u.an¥;e sf netice,

Heard Sri fiabaii, iearzifié 80111156} far thus: appeliam:

pfirused tha appeal papers'

:3, The wife ané Chiidffifk of mi: decézased E3'akk§.r3.ppa
Eiarijan izastituied Claim pefétian fioutending that {ha iieath

had eccurrrici in the accicient which Eiaci 'taken piaee 011

«E:

3

§§12.2(}C36: due 1:0 rash 2:115} negligent dxéviixg of {hi} zjfjixier sf

the bus belozzgfizg ‘E0 the r(:$pQ1’1de:3$E. ‘I’i1e res;.)cs;:s.r:i.€;11§é’ §Ei§*:”%i=in

who am }}€'{i’iZi0fi€f3.’S in the zztiaim petition. i’::%i’+.§§ vqfu€é1’joT1;€:Td

bath on zmgligszice as Wei} as the g’hiC*19i has

‘£36611 snugly: fa}; The tribunal aff€f,a}§p;;€<:iafi;;g 'thtfi

on resort} has consitiered fh;ff_i '§;S§S1}t3" 1:*:1afti:1g_; {é fiiéig3';igI.':11<:'zé'
whfia advertiztlg to issiafi. N0.I;"I'::;;A{}E:i$"1'fr::gard«the §;r fi3una1 has

Izoticeid the svidénce of _PtsV .'-1 '{'i'O£"§E.i1E1(33Z1'{S which were

m.a1"}§efi fa.t.?f_} ={;:3 '§?':&.VV__mSc;fa1' as thc magma" of accident
'£116 €Ii};:1;fiai Tiiaé the atzgszs rssiatixtag to '£313 Fifi

{:O1T%'_1:3L*3_I,3f.,i1'£"'V£;,:¥}L{'§' ~Sff)<3*{- péfichaxaama. Thvzfr <:i<::::'a.E.i3;3.x:t:a"£S $63166;

'gig;-on3–i':: '{_§;:-.13 :egaf~i§"'b}7 Ehe 3:€s§)0:1da1'3t 79.6., Eixfél, was alga

?::0:i:s§:;1'tn;f3e(§ VV after ngtiiting {ha said {§.oeume3;1i', means

pgfii<:%;.1afij;7 'ihfi spat gjanctixarxama, ma E:*iTm32;za} has Cami: {<3

{ha Ceficiusiofi 'shat the driver (2? the 13133 was n€g§ige'.r:fi.

,§j§:%:':;=c€; am {he fizzziiixg recoxfiad an ihig E1S§3f3C'{_, i £13 :10': see

§e';"i1'}.}7 €tIT€}I', –

4: Wiih rttgazfl ff} the aguarvzum of csmpenszf-xfiom, the
Eeamed {ii-crrmasei far the appeiiarat Wcsuizi {“70fl§.{‘3I}.{i £313: ‘mg

?;:°§;”E::uI12′:.E was 330$ j’€.1SE”,§f}’.€3 £3: :’e{:ke:m,i1}g 31$ imcreazzxct at

Rs.4,8€34/~ p.111. and as such in View

compensation awarcled under thig head ‘kiss hf ‘€iépm1€1€;(;1cj;’

is exorbiiant. in this xvegard, it is $5165.. t11atvé:fa:’se ‘Q.f” ‘:h£:’

claimants that the deceasefii”L’?».gn%as a5m ‘ K.E’..S,
Ccrfiege at Kormur 111 this
regard, the salary c:e;4r”i:;Vi:<'-I1'.§;§§1":'¢" Coilege was
marked as :I10'(iCfid the saici
d0cumc=,1t1t=:' 'CO}ZlC}3.1Sf-[(311 that after
dcd11§j 1:§6'fis;" 'hfiiévyvincoms which was "being
f;a}{e:1 xho"1ne was in a sum sf Rs.»<¥,864/–.

Th€I';€_fO§'6, 'éi_"7t§f£ the said income, €116 tribunal has

»Rs.1,V( 3O€}'j"v~ tewardts hi3 persona} axpenms and

V r::§TpI§i11g':3:§§p;4o'p;§atc xnuiiiplier, has come: is) the c:1c1u$io:1

.&’1é§.i thfé.’;é{:r§ipensati0n payable uncier the head ‘less 91″

dep’e13d:é{mv}r’ as Rs.5,44,824/–. I11 afiditioa ‘£0 the same,

fl” §:¢f:*;eniiona§ amcunt has hfifill awaréeé and; taiai

Qgazzfiperifiatilorz in 2-1 death af a 38 year ::::1& has been

M§{“3ifiI”H13’E”.}.€(i at Rs.5,’?4,828j». Since the tribune} has

C£)”flSid€:E£’€d 3:16: materiai and eV:idsn(:e avzailabéa on mcoré and

has applied £15 ccxrnésct prizlcipies fer «:i€€erm§:’2a*€i<1:1 of

4

azompensafiong E 3136 11:3 ermr in the jucigmefafé a:;§”;3air;:;:f?{i ‘

pzissed by the {rib 11:131.

33. ékrctordixxgiji, the ap§§€:a_1 be1?1igV_éfcveié.’c§’f’;33g;i: ;

ciispased sssf’ CoI1seque:nti}*, E.}1;«..§ and iE’~-:3? art: 3130
dispcased ofas £10 is$i1a__é§.*:isc:S fgj:rV?é0.u3ide1*ation.

The amgfiint ‘=’i§ef{:a1’£: ‘Viifiis Court $11311 be
tranamittéz; tx:fg fi1e ” V’

AAAA Sd/’V.

,          Judge