High Court Karnataka High Court

The Managing Director/General … vs Basalingavva on 6 March, 2009

Karnataka High Court
The Managing Director/General … vs Basalingavva on 6 March, 2009
Author: N.K.Patil And Nagaraj
1:: THE HIGH coax': or KARwATAKgi----     "' '

cmcxrrr BENCH AT Dflfifiwfifi  " " 57" V

DATED THIS TI-{E am ms? die' §I".1'_1§;fi7C}&'i*,.'2'€):fi'3   '

?REsEHT       %
Trim HOWBLE MR.  
THE §iGH'B};E Mg,111isr1§:E;':V»$1§GARAJ
f'%%m;m..n%¢.555$:é;Q¢4t;:;~.é.?
V  mv.;'en-A:r:e..§_9ao{:;co'4 'mm
an m.F,A.ua.55$5'}"éé~§43   " E
Between:    " 
1. The   Manager,
KSRTC, Cezztral .C}'fi'1c's;~.:, '

V ;oa-bis: Réad,
" "  E-»:%ii'g£%30rev,  """ "
 L "TIf1€"Z Tffiveggxiiff Managing fiimctor,
 . Ii2'Larri;¢=:}'V'i'z1su1:'eii;<:e Fund,
E-{S§¥2"¥'C, §<;'£?i_ Uoublc Raad,
Siiantkzihgrgar,
 Bangalore.  APPELLANTS

 Sififiavi 85 Shivakamar Assts ant}

' _ axiflavi VJ-iosmani, Advs)

1" « ' "}.--«.  Smt. Basalingavva,

W] 0 Laxman Adagimazfi,
Aged abaut 28 yams,



% -gm 

Housewife,
R] 0 Maradi Shivapur,
'I'a1.Gkak E)is.t:Bs},aum.

2. Ba.sava3raj,
S/0 Laxman Adagimani,
ikgeeti about 12 years,
Student, 

3. Ningavva,
13/ 0 Laxman Adagimani,
Aged about 8 years,
Minor,

Responéents 2 and  
Hence 3E.'€i§3I"t3S€f11'Ed by their moéhgsr    M --
Regpendent No.1 I}€f€i:I}." _  1  '

4. Smt LaXfi1a.V 2!a,  V' _  _
W /'0':V_Shiv&ray'"a;;pa' AdLag §ma;r1i,
Aged ahcnzt 46 yeéLrsT,'   
Housew=ifi':,~~   . 

R/ 0 Mafédi fihivapuz',  "

'fg1§ Gokak, é'is§_!::VB€1ga§um.

 «  £}_;1.rgappa Pujeri,
'  Sir:§:£:v.V(:ié:t;%;z-*;s'c::..i represented by his LR

  SA. "  1%?/o Ningappa Pujerri,

Niajar,' i~§Q:'1se°wifey
. V Rf ::,5Tt:1agina11atti3
 AA Ta3:(§cv.}i:ak, BiS'f;Be1gaum.

A   * Néfional insurance Ca, Lixi,

 Bus Stand Raazi,
 Gekak, I3:isi::Beiga1.1m.  RESFOHDENT3

  jjfiy Sri.M.€2..Mastiho1i, Adv fax

Srixfmash R..IVia}.imath, Adv for R1,
R2 and R3 minors,



   . 3"§}3&ig?=s'3V&s~-

R4 sd,
Sri. Parvez Santhosh Assts for R5 (A),

Srivishwarzath Sfihettar, Adv_fnr,_ii6}  H  '

This appea} is ftieé 11/3 173 (_?_) '--of T'-the

judgment and awaré dated _{}6.C35'.V2Oi3.;4 paS'$$€i' " IVEVC
No.1%/ 1998 on the fiiez of the '~(3ivi1 ;_:}.udg:;t: (Sr. i"T;f12--;§.,m '£;}0kak~, 

awarcling compensation of Rs.3,49;5Gu'}/ ~ wifIi1.._i;1t;e*.1*est3.f.§1t 796 93.
an nm*.A.xe.5oooi2oo4;  A V ' V

Between:

E4 Smt:.Basaiing:iWa, H V ..  . _ ._
w/o Lamas Agzagmmi.  %    
Aged Efi:)(1_3=i;1't.".'».."'»..§_3«:§'?ff.-3-.' ~_'"SV,      ' V
Occ:Ha1i:3:h:)_1ci W<:$i'k,,  ._  
R/9 VMaradi.VSIiii:f:§}urzV  
Tal.  '§3i$t:B$:1a'Lui1:.. _ -

2. Basa§a1a§A V x  v_ ~ 
S / 0  VAda_gi1na;fl;i,]
R651, W10» " 'V V I  

V  Lalxnlémvifidagixnani,
  Agad"ab'('fi§1i  "V; yams,
 ._ Rgtst "~'vdi:w;_ V. 

A}:3p€}}gai1t i;%'Ios. 2 and 3 am minors 311d
, hemie firpmsented by their mother
 AA Appeflant No.1 herein.  APi'I}LL.é..1iI'i'S

  V.8i:*i.;!§';£3§<3.R§as'tiho1i, Adv for
 _  S'.a;i.Umesh Rmfialimath, Adv)

 

 14, The Managing Dnwctor,

KSRTC, ¥-{H Doublé Read,
("""*{.\'~"""/'



Shalifff Nagar,
Bangalcre.
2, The Sepmfy Managing §')iI'€CfOI'?  

Internal Ir1sura11ce Fund,

KSRTC, KH IZ}o11'i)1e Ric:-ad,
Shanfiflinagar,

Bangalore.

3, Ningapfpa Durgappa PI,1}€ri,  .
Agtfz: Major, Occ:Busi11¢s-S,   V V
R/0 'i'6:11Lgi11.a}1atti,   

Since (i€C€€?iS€:i:Iv'1'£f';§}I'6f3éIZfi€tC:1V::bf  ~ 2 a

3A. Laxmavvg; W]  
Major, ()£:§:;H}:)i;3eii{m1r1 'W{)371{,"~  
R/o5Fe1?$giiiaha't§i_,V._   ' " ~
Tal: Gokak; ~ L'i_s§: Eeganzfi.

4. Nafienal I-nguraipfe.C0..__,"i,:t(E'.S
Bus Stsi:;ci*'Roai;!, " A V .
Gokak, Dig t: }3e1gaun1. ' "
 its ...RE3POKBENT$

  shivakumax Aasts, Ad"-as for R1 anfi R2,

L R3&~Hc~£f.ieé'~Vs1isyensed with,
 $t§,._Vish!@&'§tna1fih*'"S,8hei:ta.t, Adv for R4)

'}§"hi$  is filad ujs 1743 {1} sf {ha IVEV fiat. a.ga.i31.s€ the

 _ ji,x§§igra;ent.. and awazzti £1ated 66.85.2084 pas-86:6; in MVC
" "   'i*JoI 1A9€:'z/ 19538 :31: the file of fhii'. Civii Jucige (Sr. £511.} 3:. Adzii. ivifiifi',

~pa1"t1y ailowing tile daim getifion far Compengaticrn and

 ${f:ékfi1g ..e:1111a11{:a&en1: 01" camp-ansation.

   Thasa apgeals commg on far hearing, t§hi$ flay, Araii
 'Ragaraj. 3., daliverad the following:

,-~...~.:""~"-x.......



JUDGMENT

‘These M’F.A.Ngs.:35ES5/04 an.d:7’;5 f<:C*'<;',*g}4 ::avé_': frfism 7.

1113 same jucigment and awarci dated

N0.196]1998 on the fiie: of th:e"'1f;§§;"ned axfi
Add}. MACT, Gcskak, %:s t?t1e" 'NE.AC'7l" far
short}. 1\éZ.F.A.No.ES;:"S55f chaliengiag
the cormfcIaima:1*£ Nos.4 and 55 Dufing the

pé:std:a:1i_-_:.}; petiiicn, {E16 E35″ z’r2spc.:)n,den”!:. Sh.iva;t’ay’appa

Z .%dagi2}i:311i,V.__'”fat;%A§Ef of the: écgtétased ciiefi Thaztfora, he is new

“”‘T: . “;i,*§i’§;{‘l§S€:{1’3Zi%Z;1(“§..~§§}’ the 4th I’esp0ndant–Smt.L3xmavva§, the mether csf

& “t?:1 :é –d7ece_:éis€d in this appeal.

r-f'”‘-»–\_.–

2. M.r2.;:.rm50(;0;2094 is mad $33; 1:11: ciaimmixs’

case seeking enhanc:e:ment of the con:13;}¢I1sati'<§i:' "si_c;ax ‘anti. 23$-:o’éic: 1

Rs.3,49,5f){)/– awazwsied in their favofiiy

8, We have .h€«:ard the argu::éen:1§é:V.Qf’1ez:13;-;;.§:€i*.g:c§v§,11;;*2éi”é;}§pea.ri1ig
for both the parties .b:3th’:_”a’;§’;:1§a}S «find Vpvjeruseé the

impugned judgment and aiv.-ar:’:§ 3§3sé{d_’£.h;ér material on recorci.

4. As in the extéigfef’ ngkfsglégcfizé’c§§1 if1e..;2:e§:’t 01″ the drivctr of the
KSRTC bus :;e.’uma: appeazing ibr t.h:3

appefla:3;:;Vf%iA$TR’i'{%§V5»§:1 contemied that the very

$31335 §Vit::1:or«. ~{‘:E2_a_1Tms’ Tributzal ciisposad of

M.v,c:.No_.114%;’-$93pp. £3=_1§t”:»’é:2r;>02 that was fiieed 335; one ef the

“tat: Sa:i%;I””acCéden.t I’E5C(}I’dIiIlg its fmziing that the

1%:2LSg;%.rV=,«fit1′.ix.{e”v<ié_'1'i~:.:z" e~,-*i%.:§;Vcf the KSRTC bus bearizmg registration No,§{A–

31~P'~34§ ai1§§'j__tE§a jfifip healing registratiofl Na.i{A~24–M«~2'?i§8

' Ware equaiigi réspanaibie for £)C{?1;2I'I'f:TE1{3€t 01° the said acciéeatxt and

éhafefarg '£36 :fi1::.d:Eng recorded by the MAC? in tha present case in

196/ 1998 that the éztivar of the KSRTC bus alone was

"~f:<élgLiig€:1: in ca11$;i11g the said accident cannet be stzstaizled in law.

a HE? .fm1:1fxe::" c:3I;t.emir:t<;i that tbs f:{11<:1i.ngS recorded in

(_,,__,_,_$"$r~–.–'f…'-

M.V.CZ,Noa 114/ IQQS as tax the extent sf :1egIig£:1’1:::e_.A’:.§;:*1_t;’,1*:A;V»é

the dzévers :31″ bag}: the said ve§1icJ§e&-s,__lizas*'”é£f1f;2{§fs§.€f§V”

inasmuch as $116 insurer of ‘ééie said xfr.?,i1i<:;li3A..=§131i2s3}§%* th:=:V?xEVtz&;1ti€i}m§3J

Insuragce Cnmpziny Limited =.x:h:i:_j:.h is".ms.peiéV§£eVzi:1«–V…§§016 ilk.'

Es:§.P'yA.N0g$E$5:3[2{){)4 [has; :10: ch0f_%éi:z.V.V§ile' épgafiai agaismt
the judgznexzt and avmxd 3E2} 'C333 challezlging tha
carrecmess of the f1m:ii:1gs driver 01" 6716
said jeep also of 50°/E) towaxfis

occurrence of tim s3.ik_i ao%}id¢ii£.f- ¢_

:3. That ifact. recolfled its finding ix).

MV.C.Ns3. 1 t§i’a.t.if1t:– ofboth the said vehicies were

Equally :’jtés;’pQnsibié thé occurrence ef 113$ accidtznt was not

insumr 0f the said jeep by filing any appaai

agé1;’i:’};s’t.T’:§1#E: j1.i;t§gi*nm1t and award is not disyuted. Themfora,

We are czf th_€:’ ‘epinimz that the Mféfif? committad; serious exfrm’ in

~ .fj;’v:*::’:§:t::»s.2″cA’l;’31g £15, ‘fmdmg in the insfazfi ;M.’V.(fi,No,1€95/1998,wi1ich

‘ts: dispased 9}?” subseqmant to the dispose} of tha ether

H ‘c%fée __€M,V.C3,No.}i4f19§8),that the érréver 0f the KSRTC was

A».s§él’€.iy msponsibie for the 0€3Cu.”£’.E”€nC€ 0f the accident, Tilfiifffilfi,

this fixnziirzg the impugned fiztrigfment dsgmsvess is be set asiiie,

,.._r—~–*~/’

8

holding that the cifivars of bath the: said vehicies were eqtzaiiy

respmmihie £231′ the eccizrrence of the said accisient.

5. S9 far as the quaritum of c?0mpe1’1satio11 awarc1€d.’E;§{ the

MAST in It/’i’V.C–.No. 196/19’E§8 is (T’X)1}.C6I’I1€(i, thtt 1C3f§§}§3’ifi:ViCfé1€:’.Vt§i3

Tribunal committed ermr in taking the ‘§:1c¢§fi:e’ of ¢:i;:c§::if§’£taiA Véi€7._

R580] — yer day while determmfiig 103$” de;iez;1d’£{ii{:§;s= {hr the” V

family of the claimants,

7, Per c<:5¥1fi~a_§ Vc_::011_:;¥i3::'I..–~appea1iI1g for the appellants in

the Oflilfffi' _appéa'i..{ ()4) while conceciing the above

:_.:§:;-zgtentifiiaiz tha 15$'? "»3£i COi11'.1S€1 for the app$}1a:r.1.t.–}{.8R'£"i3 in

as to negligence 01' drivers of both the

V v€h.ic1%:.s iii ::afi$5:3g.?'t}1e accident, as ti) the income ff:he dacsasad,

siivrqrigi}-‘ ;§o;1i:<:I1fiifid that filfi deceasaé was {icing milk venciing and

g.-r~;'-:"'€'/5'5'-1'-'°'%r$

Seflmg Eutzer and 'f1h.€I'8fGT€ the Eribunal committed error in

I» saizi amount of Rs.80/ — 0115* as the daiiy income ef the

dézfitééaéed, on the other hand, the MAC'? ought to have taken

fiiinimum of Rs. 1513/ — as the ciaily incoma of the deceased.

"____{"\a-Wu…»-h-I

8. It is not in ciispmze that the said accident OCC11I’t’8d “in the

year 1998. Having regard to the fact that the i11§;::<.;v_'143."1ge V'–»:v§if..V'1f;s.'?1V<:*

decsased was the only saurce of hvafihood tat;

consistsd of himself, his parfznts, his wj’ié:” a:1d two mi1f1:3t_Ch§Eti1Wé’1%:,

we are of the Considered opiflion that

taken the daily :i11C0m.e of the f3_s.’1TEf)T{}’f:~V”}f§é’I”déiy. Ii’?!

the: income is taken at that 1’€’:1¥C€V?,…f..3.VjV#_=;..ga~’1’i-J,,”1:”l»15:2m§h’i{3_CQfl:{§:3’§ comes to
Rs.35,0(>0/- (Rs¢}.Qi3X3ax1’2}~j .,1’fL__:?~g’;;:;:”‘–=;g;._fhg this amomn: is

dc:’:d.:1Ct€z:i towards gersmzaiiA{~§X}>e§iséS.§}f_th;é_ déiiéésed, the annuési

1033 of of the deceased (tomes to

Rs.24,{}C30/ –.A chos€z1 the mu1£ip1i€1’oi’ 16 in

View cafflié’ fact that. dekzeased was aged about 36 yaa1’$ as on

dafiéi “égath. Thereibre, if the annuai ziepenziaxzcy of

xfiulfiylied by 15, tbs: tats} 10555 of dependsncy

‘ ‘c*.::31r3;1e$ 43:) R§;;;3,$?’+i;{}G{}f«. After ded,13.c3;ing Rs.35(}?5.200/ ~ awaréed

” ‘”‘€hA’A€j :’11nd:=:r this heat}. the afidifionai {3OI}1§)€3f1S.E1ti€)I1 it: be

& faveur 0ft}.1€ claimants comes to Rs.75,80Q[~ which

I’€)3..1I1€3€d of ti) I-?s-‘?’?,{)(}0;’ «.

,–…r~——-

9, ‘Fm: claimant $50. 1, the “é£?i€i0’i?K? 0f the {}€C.§::dE%€(i:Ai=x?9éiS.

about 22 jgr::a1’s. €.”;laimam N0s.2 and ~ 1

ami 1. ‘/2 yearg respectivsiy as on ‘~,j§.E16 x:’£z–i.te c:§{:a'{i:V ‘L”–Qf:’?1.ti1e

deceased. ‘E’he:t:f£:)r&, the MACE’ was n0tj1:.siiifE<:ciéif1'é:;s;;a:'§i7:ig 0:13}-5'

Rs.5,Q9§j- towards less to T_}§§':)xx::»%%;t&£*%é”1’d.s loss of consortium

and

10. Thzzs, “€Ei},€* tafézi of {3Q}13p£3I1S€E1Li{1!I’1 enhanced in

vM.p’.A.3333,5300/20a4f¢om§:s to Rs.1{22′,{}{}Of- am iihe same is

x}azvé;5:dj;e{:i§’A…’This ainoum: shafl carry intersst at the rate of

6%- ef petitjsn till the éate of actual payment.

2 “”R¢spog::1en;_;~:.*1 T2g1d 4 in M.F.A,Ne.6Q0{)}200r$ viz, the KSRTC

éiafiiti the Insumnca iiiampam}? am hereby heid Eiabla is

“paL}’–,,i21ci~: hzztirtit amimnt (Bf campansation to {he Claimants to that

of 50% :::a<:.l: iaclizziing the ammmii. e:n3.:ga1.1c:=:{:1 3121 this

' ~ -fséipcal»

11

11. In the resilit, both the M.F.A.N0s.55:’3E”>/Offs

are allowed in part The fitadings 1r:c0_rgi;:(_if by _–:£.i ci-L L.

negiigence of the dxéver of the KSR”§C 33:13:’ iEi§’*21’6’§’i%¥3:i. u :~:;ét-_é1:éiefe

holding that the drivetr cf the fins’ [t}’1’é:AVV.:§i»Iiy¢r3 afé the

said jeep were equafly nfigligcnt flltf; ecétifififice the said
acci<:i6nt. As such, ;ZIiSa1I€:¥"' the said jeep shall
be liable is pay compensafiqfi {,0 therttin in eqilal

Pmpomion.

12. The __M%_1V..{:§;:¢o..1}95;1993 shall be entitled to
¢nhanced’c:§i::§é:2§§ation” of F3s.1,22,()G0/~ with interest

thereon K”: 65/; f1*t’)3;:1″”!’§1:2 of pstition {ii} the date of actua}

paymemg payablé bf; r{::éTpondent»KSRTC and also the Natianai

;§n$i1.3.ia:i”<:,e in tht': said. cassc in aqua} prap0.r::L.n.. The

inluipligaiteii and awani insofar as it reiatas iii) the

“”V’appor£i0.:;m¢vn[‘: the cempensatsicsrz amonggf, the c:3.aimant.s; ané

~ as to zthéidcposit 0f the Shams of the mixaor ciaimants is £635:

“u:it§:{$:1.;r%i;ed and the same ghafl be’: firilowed in respect of

-eii}:1au[i:s:d ameunt of cempensation. aiso. The I’€Sp€v:3{iVf:

..,x’g§:Sp0n.dents tharein S1133} daposit with the MACH’ in the said casa

the enhanccd amount of compensation as afiaresaid and aisca the

K…/’—*””

22

K”

F.”

£:<:::mp€n.sa.tio11 ass awazziszi by the Mfifif', if not yet}?
six weeks from tbs: dam of raceipi 0_f..c:(3py

1:113:92 apyeals, Tfm award shaii be mfi5rrii13§}3′. V A

I&d«.§§

41 gig

€}}QA3§i$,§\v.*iti’:[i3iv. ‘

of Mt’}1J1S: ‘a<§."g:he;2 it ' .