High Court Karnataka High Court

V R Gangaiah vs Riyaz Ahmed on 16 July, 2008

Karnataka High Court
V R Gangaiah vs Riyaz Ahmed on 16 July, 2008
Author: Manjula Chellur K.N.Keshavanarayana
IN -mm HIGH COURT 0;? KARNATAKA AT BANGALOR}2~~.___
DATED THIS THE 15TH DAY 01:' JULY 2903 2' 

PRESENT:

'THE HUMBLE} MRSJUSTICE MABJJULA   

ANS

THEE HC>N'BLE MRJUSTICE K.N.Kf;4SH;§VAN:iRA'§}$§-ifx: f~. f

M.F.A.N0.2289i'2Q":-M3 (Mvm V _ 
BETWEEN: V' '

1. V.R.GrANGAiAH S/0 LATE 'R.§;zs:c32x.%;3I{?AV u 
AGE9 ABOUT 53 YEARS -- _  i  "

2. SMEGANGAMME; 'sfJ~.§§'s« V.i2.GAz$:GA«1é;§:j_'~-- ..  '
AGE9 ABoUT_.€s.F3~.,yE'§R--_S ~ f_   

3. KUMAR1 MANJTQQA £1/_01"uf.P;(§--A:€§§A:A:§~i,
AGED AE3OU'I"23ifYE.e'¥§&é§  

4. NATARAJ E§jC}.'_V§f€,{}§'5L'I\£€:%}'xI§i%i;:"  V
AGED Aaomfac: YEARS; _  %

5. KUMARE' RijPAVATHi' D/C)" \?.R.GAN(}AIAH
I " AGED" ;fi;:BO.UT_ 17 Y§:A§..>.$;.v
' sI'H£:;:"'MiN:;R REPRESENTED BY
';:II:::3% 1'«'ATr'--1._}::'i% 1&1 NATURAL
GEEAEQDIAAN fAPP§§LI3ANT No.1

 "A:..L ' R~[_ATV_VEERAPURA VILLAGE,
'a_MADABHAL, HQBLI, MAGAEJDI TALUK,

1. _. _A;3;~'.N'tZ1vP_sLGRE}v»Ei} RAL DIS'FRICf'.
: '~»BAN{3~ALO.RE S60 00:. .. APPELLANTS

.V(BjgT.'.SI;§?fV'i;Y'UTHS TPARAMESHWARAPPA, §{*M.SI-LAN MUKHAPPA Sr.

 N"v~RA§}{¥SHEKf§AR, ABVS.)



AND ;

I. RIYAZ AHMED,

3/. I:IiI>--.~--, _
No.4-4/46, LEO SHOPING CC'.Ni'PLEI">(,  I    

25TH CROSS, RESIDENCY ROAR); *     _
BANGALORE. V "    3"-'}«'*'~--*I'I+:E 18Tfi ADDL. JUDGE, MAC'?-
4, COURT 0? 'SMALL j1I*-::AusEs,-~ BANGALQRE (SCCH N().4).,
PARFLY ALLQW{Ef~IG- fI'I-'I-Ia: CLAIM PETITION FOR GOMPENSATIGN
AND SEEKIESIG aN'IIsIIII:I::MI:N*II "01? COMPENSATION.

 I+,;I,.§'.A, c<f}'I;II-Iezfs ON FOR FINAL HEARING BEFGRE
TIIE ,mIII<'I'fI'I:IIs'DA'sr, MANJULA CHELLUR, J., DELIVERED THE
F*'O1;L_(3'.?J_II€{3":'--v.»_' I .,  

JUDGMENT"

  'I-Tfleflgh the matter is posted for afimission, by consent 0f

  counsels, ma same is taken up for final disposal on





2. Occurrence ef the accident on 4.8.'20()O at ab0uij"8T.30

p.111. when the deceased Shankar traveE1iI1g in 

bearing (Registration No. KA--€}2--i3-894 is not in" 

respondents have :10: chalienged ihfii {rf._vi:ir1_e 

the accident accurred due 1’20 rash,a11d éiifigiigent §i.1fi:§zfaTJ3g §)’f i;11é’–.

driver of the offe11di1i1g vehicle neéédtiéizet be” the
Tribunal has procemeded 1:0 véward Aiiiidéi; Section
163-15; of the Motor Vehicies appellants.
Before the Tribun§;1;’:..£g§,e that deceased

Shani-:31′ was ea’}1j1ir;§g’ fiém his avecation 31.6.,
sellmg b1ea<§mn§;–j:ieM.»_'TI3?i:b:1i1a1 having regard to the fact
that the claimants Wére":t1f:e.':15a"fé§1ts, has taken the age of the
appeflant.}§;<5- a.n'ive"' fhe muitigalier and the incoma of the

dassge-;$se:$:vL'é:t / — per mend}. So far as loss af dependelicy

the _d§c}iicted 30% cf the earnings 0f the deceased

H0111". of Ré;.~–3,0._€3C;' which was taken into: censideration. In aii,

$.00)"- I1as been awarded inciucimg Rs.2,16,8C30j–

of dependency, Rs.5,(}00/~ 1:warc}.s fzznerai. and

To’§}:§7e1’*”e:XpeI1ses and 1~€s.i0,0()()/– tewards less of esiats ta the

“<é§'1be11a11tsw Aggrieved by the said quantum of Compensaticm,

«J

quantum of C0mpe11sat:i€ar1 awarciefi by this Court as aigézinst

Rs.2,31,(}{)(}/ — awardeé by the Tribunal.

7. Accordingly, the aypeal is ailowcd. in 3531-t–: Ccgsi:s§’.4 ” =

The aypeflant are eI1t:i’-dad ts Rs.2,68,5{i}§3/- “as:’c5I;;;13é:Vi1_:=;’a;€;i9.};:

against R5.2,31,0G0/ –. EI1E1anc–.~§c_:1’~..§:0n1§3e:z£sati0{f1;’ $3.i’13:11W ¢é3ar§’y

imerest at the rate of 6%’_per dafe of the
petitioI1 till the date of de§)oSi*;rf’0_ ‘b3: the respondent
Within 8 weeks from fhe’ dat;3″*0i; of the order.
So far as terms 0f the

Tribunal wdtgld __ – ‘

. SCI]…

_____ hldge
Sd/-

~« Iudgé