Karnataka High Court
Smt Nasreen Banu W/O Late Syed Maksood ... vs The Divisional Manager on 20 June, 2008
Equivalent citations: AIR 2009 (NOC) 1111 (KAR.), 2009 (2) AIR KANT HCR 23, 2009 A I H C 1373, (2009) 1 KCCR 810, (2009) 3 ACJ 1906, (2009) 3 CIVLJ 920
Author: Manjula Chellur
Bench: Manjula Chellur
IN THE HEGH CQEERT or' KARNATAKA AT Bag-i<3;¢;§;::;:<§g "~
DATED THEE "rm 2061 mm' at; 3:335 253% A' % T 1 L
PR~E5EE'?§ . J _ . ,
THE HGNBLE MRS 1:331:93
_ : ,_ ,
mg H$:~2'BL£ MR JI,?Sf;fICEVAi~i;';'\§..'§§;*:"§xS£{;§«.VA;€;%R;§f§z'.~aNA
M1scELLA:~:E0::s Em ST'}§Pi3£iA%;§€éf.%§§2_;2Q%? {my}
M1scELLA:€gQ§M:s ';~§§:5;0é {adv}
IN MIsCELLANE@'Gé4%F:i:s*:fL :$;%e.§i92;%i37{MV'>
BETWEEN: %%%%
3. Sm:
W50 Late S§;et§.Mazksoed Altiln, " '
Aged 26 'yam, {3:::c;i=I0;13efh<>}_d. =
2,-... "E<C§1ma»f§"3<::¥3i35.i€£ Bfinfi, Z « _____ .. s
" ~ Ds'1<::r Lzgié Syéd' Ma}; good Alzmw,
§3»g€dV.?";;.r2.zf;t=s,' {)<:_£::.$t1:I3ent ifiiflor)
' ' Syed.
V' SE0 Late"<«S§*ea;i'E'viaks0od zfium,
_ ' gagad 6 yams, '{)cc:Stu€§eni (Minor)
5 4_i~i'2%§r§}ra Bzmu,
3:},/0 I;a'i'»z:--fSy3d Maksood Aium,
' .__E%;ged§ years,
-. V T _ Appe§§aats 2 to 4 are m£nt3rs and they
I j ' _ Asfe under guardianship efriausrai mether
"gppeziam Nix}.
5.
Sm: Eahara B32313,
'fife Lam Syed Abdul. Khadar
@ Khzder Shyamia,
aged 6} years, ()cc:Z'~Zii.
A3} are rfo Kha} om, near
Basavaxma Circle,
Gangavathi, Dist.K0ppal
(By Sri chaaéxashekar B.Pa,til and Sri 8as;;+;~a:_:f?a'; R Mam gm )
AND:
1.
The Divisisnalfivianagar, _ '
The New IndiaAssuranCe.C0.fLtd., '
Division Office, New Ediaga 1-B"iii1c£i;:g, "
Opp:KSRTC B1§2s"Stégn€1g*».B'¢:£iar3z,~--A.__
Tippanna B.Meii, ' 'V ,
SE0 Bmunna.M.=::i,. ' 7 _
Qwner 0f Leifiy }~§a.GA¢62%g#1%_3--::_9'3,
Rig Hausa }~}'s:r.3f)3 Z11afi.?'~§agaIz:,
Sancoaiefi 'E03. .. RE-S?€}E*=~E"D§,1'*€'1"'S
Sri §'\i:KfiShflfL§%¥'aInf§,V fer R4)
R--'2_;1o£iCs:: udfis;¢J§tise*<i_t%;'ét};=
~ fix: M1SC .'*-.L§$i%3'i:j€}_{,?3=hFiRST APPEAL N<3.96iéfi36 {MY}
}§E.*§'wEE:-3': N A'
' T323: Dévégienai Manager,
'i"~Eai?jvsi india Assurance Co.I_,td,.,
--£}ivis§ana10flEca, New Arya Ediga Building,
Q;_1p:_KSRTC 315 Stand, Beliaxga
" "Now represented by its
--. Regieaai Manager,
.. p,?'i>*§:§;:,}m~z:1;rS%
w
Endia Asgurance C<3.Ltd.,
Regionai Office, Liizitgz Building Azmexm
Pfiaiinga Rae Read,
Banga1ors«56O G27. .. 3 " .,
(33; Sri A,N.Krishnaswamy, Aév)
AND:
1. Sm? Shabzxa Begum,
X3350 Lam 3/Ioha2n;neC1_'&'un1:s,,--* _
New aged abaut 27 years, V
C)cc::H0useh<>ld work.
2. Kum.Az1ju, . AA V
3050 Late Mohanmégd "£72;ir1¥.as? 1' V
Nsw ageé abosui 'S 3}{e,~;1~*g;
3. Navaz, " H
S50 Late Mvshanmzed Y:l';E?f_i1L!.S,b
Now aged ab«QuE~6 yezufs; V.
Respondgnts 2 "3 nliizofé :
_ .. VRepresr::I3tedL'by their izatggral guardian
M:}t%1é1*---the 115: ré:.3pc:11ée:1i§ "" "
4. :f§133fVVl%I?1iV§'s:: I _ V ',.
Wm. R/io%1£i--Ka;é;hi1r3sab,
New aged abeué' 455 years,
tie K§§aji_ACni$ Near Basavaxma Circle,
' €;'3r':Tz1'iga.:;;;t.}2i.
:_f¥,'~ Ti§§;'{&'1;'}I} fi B.Meti,
3;? Bhimma Meti,
" -«Ri;'0'H9use E'~3er.333, Zziaxi Nzzgar,
' ~ . ,V L I axiameaig, Goa. .. RE1SP0§€1)EE\?FS
/_
4
{By Sri C-handrashekar B.Pa£i1 ané Sn' Basavaraj R Math, Adv for R3 3;: 4!')
R2
8: 3 rrxinars
R-5 Served
Miscelianeotzs First Appeal N¢;>.492;'(}7 is ffied :3;-="s l73(i):3'f MY
Act against the juégemezzt and award dated.1(},'?,06 ga,s;sed..%n*-
N0.8lf'O5 on the fiia of the Civil Judge (SLDQ), MACT
dismissing 'size ciaim petition for cmnpensation.
Misceikaneous Fina Appeal Nc.96}6fG6 is filed _:.z;'s'v'}--'?3v{i'}-.0i'
Act agairyst. the judgement and award da,t¢€i§1'i3"7f_0+§ p;a:«;se7c§«_§n E\.>i'V(;*'.
N0.8G;'§S 02;. the fiie cf the Civi} Eudge (Sr.D:1'}, ..Eé.&ACT~,. 5Gafig§2iafi2%,'
035- with énfieriest 9% p.a"=.f:"r:;.mV
awarding a compensatien of Rs.9,00,()
the éate sf petition iii}. deposit. T
Tizese Miscefianeous First AppeaisL ée~.1§1i:1g ez1..f<;f_ ihig
I
day, MA_zx:,m_..A CHELLUR gigliwxféd me; fgizzmingz
"" " A U':f_G i T
the legal representaiives of pififiaén
rider 0f.aVn1{}t{§i'i?}{:(§§€.¥35j¥ 2*§'&nié7'..S}?ed Makseod Alum, who ciiezi in 3.
'V V' §neiefifi;icitiat:£;'%~ggertaééfiiiigié MVC 3\§0.83fG5.
" is flied by the insurer 0f the 1923*?'
_ e:gz;es£§iming,_"ihe Eguantum ef cempensatiozz awarded 'ta the éepegdams
H " ': LE3 'cf-{fie riéer cf meiorcycie by name E»-iafié,'E'uzz:;s. They 3:33,;-*9
kip the cerzieatisn ihai the driver 0;? {E16 E0213' 3§G§'36 was get
VT "§*esp¥>nséb1e fer the acciflent hut fiha rééer of the m0£'0rz:yz:3e :33 we§§T
" cezaiributed fieglégegzcfi for the mzczzrrencs ofiiae accident
,§:%z*nn;g2z'§}f:3; V.
3. The facts that Ied is ffiizig 0f these twe appeais, £22 brief, are
as under:
013 i.l0.2GO4, berth the rider and piiiiori _
Yunus and Syed Maksead Akifil were proeeedifig
pm an 3. metorcyssie bearing Ne.K;i':-3 7;'E}:?22:?.<§:fi fi"a§:*:€
{Q Koppai Accoréixzg is {he claimgmg, a 'seari;:ag'3\§§:3 ;
5103 was proceeding aheafi of the n1éii:3r;'»:%»2c§/giatieg ii tézai {E16
rider cf the metercycle $0ug§1':tzff0: 5,-'_V£:g3}§*.i,}€€3~--.9j2zTAé*;i*i2t%;s:e {fie iorry am the
lerry drive: indicatedtca the Az1?.c3€<)1f<:*3,z;::;.?.iAS$3L t<;? ;::I'sV'c":..*¥,r::i" fimiher, Em, {he
terry' right sifie ané appiéezd the
brrakes abf§.1p:l§;*. the metorcyciist had to same in
centaciwith €i*2aé"i{:xfry,V.1':;'"':e1A*§€-:b3Vk,"'"bath riéer and pifiign ride; feli daawn
V' 3*.-:sAia:i',%i:;i.,;":'1gifz;iai'*.izf:}urieS; Théy succumbed t0 the injuries ané the smile
£::4%uth¢:_j.Eega} representatives of {fie riéer 3136; the péflifin
ridef. 33,33 to $6 zegistered against the ériver of the lorry far
' ~ _ _ per;a.i aciiufi far an effence ufs 304%. IFC.
Accfirfiing to me ciaimaats of tip: motarcyitie fidfif Mr
Yunas, hat: was working in a roadside bag' and his saiazjr was
;
/I
Rs.6,l5fli'~ pm and on amount ef the untitneiy cieath ef the deceaseé,
they are thmwn to the streets, therefare, £3163" sought fa?
Rs.1G_,35,{}0G;'- as compensafion. Awarding is $16 claiman%;§_:~:%3e
piiiieri rider of the motorazycie, they conisnd that .
working as a basking magiager in 3 tlieatrgat Ga;é..g3;€;ia€£'_an{i'=}3é W223
earning & saiayy caf Rs.4,95G.f- per
sustained immense E033 and miser§' 0'r;. _Vacc<3u:1t cf th<§.13:11fm1aE:; death 2 L'
of Syeci Maksoed Alum and they as
Cfinlpfififiaiififl. V A H a
5. Befare 1'vvI01i>:+'2%;<:c§§ienis_Ciaémsffiribunai. {E223 Garner
and the digger -pmcéd ezesgparfe am'! fsjrtiinataiy {haz-
ififiiifaiii' of '#1'? §'6}L'Ef€$€I}fL€{'i amfi éhejsz cazzatasteé
_vV.'£E1e:21a§_i§éi9. V """
5? $0 $26 insurer, {lie zicciéani was s:3§e§3;' fine is
§*2i§§.iA driving 9f the motorcycéést am} iherefore,
VV _ qizesiién 3f'§é§*éfig any conipensation 'by the insurer ef Eha iowy vmuié
ht ari_$¢. .'}'"§*3&; fixrther cmziend thai the driver ef the ierry wag ééiégent
gaxiiifiaxéftii in driving his 5033; therafarea in :36 3523:; he azaniirihzzteé
hegiigence far the ecczzrrence cf the accideni in question. fhey have
aiso caliefi t3f}Qt'} tim ctaimaszts ts prcsve the czmtentéens rfigardéng the
age, aecupation and eamiflg ef the respective deceased per?._{3t::.::"f2":g1a§ft
frcsrn the occurrence ofthe accident etc.
7. On behatf of the clairnantiitt afiztgt j;fi*Q:fn':
wives, 6:26 Chaxzdrashekarialt t0 the 'an witness was
examined t0 explain how the acciLié£1'£.. _§1:~zs;_ 0cctiIz*efl(VVi.t ' ':EXc::§:pt cross-
examinirzg these witnesses,' «.ins1'._tz*e; ._::I)t"exan1ine the driver of
the lorry, an important witn;:.%svsV:'%*vf11<:'V._;cc§§.Iic§"'hai%t? jvvzaiiipiaizaed haw the
accident occt:1Ted;"Hif§vcver;t}2e?§riiavé"e:§i3h1i11<3ci one Officer fiom the
insurance cem;:}fi.?;j2,_., _
8. Frpfiitthé £:_of1té.f::t»i_€};zs;"rei§sed in the Written statement af the
insurer; £31632 do get Aideny the insurance coverage so far as the terry in
'date Accident. With these pieadings, the Tribuzzzfi I
vi;$r<t5et'e_;:1V:§d'vt1;ie foliowing fiV€ issues:
petitioners prove that respondent No.1 being {tare-.
'ériver af lorry bearing No.GA-OZEU-5103 drove the saxne V' in rash and negligent manner and caused the aceident '.7 t 7&2) Wttether respenéent "$49.3 pI'C3VeS that the accident was t caused duc to tha negligence of driver efmotor <:ycie 1'
3) Whether respandeni No.3 fimhar preves that there; is a contributory negligence on the part of bath the ci2'iveiS"--'?T
4) Whether petitioners are entitleé for c0mpensa.£i0§§_»'§'_if wha: amount 21:16 from Wham 'E'
5) What oréer ?' ._
9., The first three issues pe1ft:~1_in to tha 'q:1esti0n.%;;f iflegiighziéze ie. whether the accident was due to neg}igérit-- viirifigzg cf the drivar efthe lorry in qzxestioxijééam wvhfihgif thé_ ééi:-écieni oééufrad due {<2 the rash and negfigant drivi§:gH;:§f 'T't§1;;»;~: fifixitiérc-§=cfe fine riéer er in the aitemative, whetheg' tiiggéré wait any 's:%:a:nfri1§::t.§:)r§,:.§1%3giiget3ce on the part ofihe m0:é§fé§'%:'1is§jv%1§€hoIvriiiwédifi accitiiéfit, 19;" 31,313' fhése three issues psrtaitzing '£0 negligence. the aiéarified» jzadge has taken intc censideraiian the ' ' §:;:s!i¢é":"écé-ééia at gfiffigfaph 8 of the jadgenient, it: about mine 1:1;:<§e§é,_heV {'c€.>::711r;s' €<1f~?_h€: ccmciusiofl that §'€:3S§€}fl£§8$}t $3.}, the driver sf _ {he i3j.~qu§=;tier: aiasie was entirely respefisibie for causing Ehe ' *._ éi:';:<:;den'£. coming to the quantum GfCGI11}'Z?€f1S&'ii0I}, 3&3 fag' as rider A {\>'f._i§1;e_ fiiatikrcycie in questiczx, he takes %3is ifififime as Raégééfif- 'V ge}f§§§€;:2ee:fi as $33' E33? 33% caicaiaieg the iaéss sf éepeaéanszy aim"
defiucting 153" towarcis {Em persozaai expenses 0f the cieceaseé at Rs'7568.fi0Gf=~. Ta this, he adds Rs:.S7,0€}§2'~ tcswards loss of §€§:f'§.'.§ £i§fVid afiectien ané: Rs;,2§,0€}(}f~ each under the heads af 1333 cf _ iranspsrfatisn and fixnerai expenses, E335 sf ceiisefiiiam .,}1§:4'~3fi'=s~'.aré$ "
in 3%} Rs.:§,§G,8f}G§- as compensatienfl 2£§$0 afivagfiis :'a§5eA::%i"ir£€:*§*':2gt A 9% pa apart fiain casts on ihis Rs.9..»{}{;¥.._;GQGf- ' E}. Thizzz camiag 1:23 the quanfiifmv :10? .;j;<321'ap§:2'1;a.s.-é;":i.@:§ fiefiamiag $0 $326 pifiien rider, ha reférsfo _ zzgzsvé" India Assumtzzse Conzgjany ms. vs. R. ;4;;and gm} va;:i§3t}iezi,"'»:fej;§ré:ft§*::éi'. 315.2005 (1.) KCCR 290 and <:1c§me_$ ~::.§)fi:3}§si§f:vv.:}*1atéhoixgh 'i§';e rider cf motarefiicie was 30$ respmi1sii::}e ii}? the 2:.cé'i€§ent, piiiion ridezr cm. a motorcycie is V :13: eniéiiéé for sempragéatiofi because he was 3 piliisn r£dez°. Baseé an jvfidiamissed the ciaitn petitien of the LRS Gf piiiiorz rifles' gr .Sf§;'%3fd.5:'vi;§?:i$<T¥s:}<iV.:5:"£§i:*L1Ii'1. 12;--. §xga@iea:e& *5}; (ms judgment of the Es«iACT,, bath fize LR3 *éhr;, ré5ét'" ané {E26 §§§§§(}§1 riésr zmé £236 iiiguzar qisesiionéng fizz':
;;;z:?axii%::';§--af camyensatéen awazéed {:3 LES ofihe rider. are befsre as as ~ §:/31:35 aheyve'
13. We have heard the argumentg ef bath the Cozmseis at Eangth and we have penis-eé the eriginaé recerds pertaizzigzg t=3atV;E2€: i:;§@ meter vaizicie ciaimss 14" Se far as the ()C{3E£i'I'3fEC$ of tI?;¢ accid¢:z:i'*e:§:j*E;}§'€§;{}4V '?.3€} pm near a bus step :33} Kappa} R.aa{if:.betx%:Ac>{::1% "E%;:xgg':;;§_ an 63 is not in dispute. Env'0lveri1:::f;t 0fihe_fi;z0t§rc§féi£;:;a£1é§€z'3aE$i) * the 1933? are not in dispuie. The bon:§u'aa;1te:ztié3;;. nwhéther Eayrry driver was aione resp0ns§bie----.f§a= th{:_ as-g;;§£§é11i"th§ motorcyclist was aione respsnsible fozfgthe ac::i--d.af1tV.o{-.baih"§:efé'*.feépons§bie for the aceidem $21 quegtieia'? 7f_ "
15} S0: far' . éf1'al"'*3§?1éa=:i1ce of the Wiinesses bafora the Tribuzzai neithef"eftheVwivés vséas the eye witness is the occxzrrence of £i':r:éaé:":i€ie§3t;A W3' have' the eviéence of a third party, Whe was 'ézqaifiiziéd Tribiinal as an eye wiiness $0 the acciéam in qutzgiieggi. F3'.-e3mj_ parusai offhe poiice retards pertaining ta} i;'i'iE'I}§fi3§ _. iegiktagiizd agaizzst the ciziver of ihe Earrjyi, we notice that FW~»3 f'.
V' jbhaazdréshekaraéah was citefi as a witness is; the cizarga sheet. Leafitzcsd ..AdV%ca£e far $136 insurer vehemezfilgi argues: that based Of: the reazxds E} pasted before {he C0113"? especially the LVEV {apart and the the Spot mahazai', the accident has net occurreé iii'-.ti1:'{ * described £2}; PW-3 before: the Court He...al,i¢mat£§éIfy' u u even if the contesnts ef the spot mahazar fepért. ngzsyf . mm, the -very statement of PW43__V.£h.§V eyé"vsfiiaesé-,m:. tfiew~z:icss- " V examination that he was on thé iefi placé éf 3%<:¢idént wozfid indicate that it was Emp0s§iE;i¢- f%::_1*_ fl %§.i":»:1g3ss the aeciderzt especiafiy at 739 gm: .$%p%C£.€?;.;tfV'V;c§'vidence that there was ensugh Eight }E"~r__ vtizsé at what angle he was standiVng.w§i}é1z in V-iixestion is also 1"E3l6'%'aI'ii..
16." gkccgrding "s.%x»e Counsei for the daimanis, ii': the absence, eftige dfi&*2r *t:vei'i2g éxazfiined before the Court, question 9%' 32¢ warér' ne€z%L";§i1i{i§,g1g fault with the evirience an reeorci écaes mi arise becfise £1:v :t'i'zr:V 'gi§?a:1.:~*circ::rnsta:}ces, the best wiirmsg ta speak {<3 the ' aatua1"~Qa1,as§'0'f. éxéafidegt was the driver ofthe iorry. " ~ 1 "?.H'Leamed Coufisek for the appallant takes us through iitte ef the Apex Court, repcrted in AIR 2605 SUPREME A '=C:("}'EJRT 2337 (NATIQNAL f25é'SURA3€CE CQWANY £::<3.L'm 'v'S.?REMABAI PATEL AN}? OTHERS) in support caf his eanferztisn that primariiy the injared or the dependants of the ciacea.§f»§%.1vV:§c: establish that an the part 0f the vic'iim there was no neg§«§:§er:;::e,: H "
abmze case, the Apex Court whiie cQr'n§2iiing_ the , «p1Af()\fi.§siQi3;§ ' elf"; Seclé'? & I49 regarding izisurance considered under Workman Campefisation or Eieter V Vehiéies Act, proceeded to dissguss "VVIV'ii1)'L1;2a§'<')i*'th<=?.'Vv:~C?<>ur': has to assess the evidence on record iojiiold 01* the victim responsibie for thfi zfacifient::Abagef{'on«.£I*i$.j::1afi§fia1 piacted before the Ceuri, Whiie :fiiscu§'$ifig the 4'Si§i'd'V'iss?t§e,'A'£§1eif Lerdships preceeés is hoid the \}'e3*§s'--¥3asis '($:°'fo:i1idéti<)ii"-911 which 3, ciaiin fer comperzsaiion to the Viciizzzizf {I33 ééciaefit' .::egiigen*i and the same has :0 %e , 5:; prep§fiésr;§Qe af eviiience that there was no negiigefice ' 0n pa1'€V;0ftl'r1§ i§;j1;red or the deceased. At paragmph 6, it is heid as unc:}e*:¥;"*V . '*6, A person who has sustained injzzry er where death has resuited fiem an accitient 3.1}. or my cf the iegai yepyeseniatives of the desseased can ciaim cempensaiiun by movfixg an appficatien tinder Section 166 sf {ha Act by filing a eiaim patitian bcfsre the Mote! .-fiacciaienfi Claims Tribunal, Sectien 3 of the 'vV0ricme:1's Compensatisn Act Eays ézywn ihat if persenai injury is caused to a workman V acci:de11t arising out cf and in the ccurse of his " " ff: % employment, his employer shail be Eiabie: t<>7"pVa;,-="
compensatien in accordarxce wigiz the pr<>'ié1's£'Cz2*_r;
ef Chapter II ofthe said Act. ;Secti{3;: £67 <)f£¥1é< _ Evie-tor Vehicles Act, l988'~.._1ay_jsf'T:.iov.?1:._that notwithstanding anything coxzijtaiixeci §rz_f1;tAIée' " . Wz:ark1n€n's Compensai'i701':..Act, 1923 where: t§é¢~~ death sf, or hodily injmja:-5;.any p€F$0fi gives, rise to 21 claim fer compe'1{;_Sat§o12v.';:ndeI' i:I2e__A<:1;5 and 2.150 tinder \'s:'or§:'mer13§< .%,éi-,._Atha perfizyfz erztifled to csmpensittieiz may va:'it3{;':3utT prejudice to the provisions (sf Chapter Sllflfi compensation u11{J"::r 'céti':er'0f"f.£1<:se1 Agits but not u:1{§er:b<;'ih_? The :*._£ai:j:a pétitiofi' hfad, fiefan fified kg respqtixieniéfi 3' 1:9 r:;?Ea.ir;3i_z:1gj compemation for thei" de;:i%3.V ' {$i"--. S1i:2'f;i::r" =1'-.3:s1g%'=.4, "who was an empiayéc ;':;spo§dc1i'i« in an accident ariVsii7.g='. 0utfc'>f _ 53¢ ii} .t3i%e course cf his em;s§.o}'m~.:;::¥_, *'I'§2'::zje':f0.re,' they could ciaim '«i:G:22.;:en3.a$iezfi1j~::x":<i:?:;f"k3§£§2er :23?' fiiifi Act. But they esiieseéé the" fomm _p_;=m2ided under the Meta»:
Vehi'c§€é 3:91. Ex?' a petition 12336:' the §E»'<;ri:1rii'e1'13s&5%.c£, the injurcé or the iegal heirs ef i_fi."se"V--x:§aceaseé14W'éri<1":1en have get to establish _m2.g1ige;3ce as 3 pre-«condition for award ef " a €£;n1;)é":I1$éi.'§$i0n. But {£36 arsiaim pe:tit£on before the 'Es;£%3_:I}r';%TiTc5cident Claims Tribunal is an actien in iafi {ha injured 01"' this Ere-gai regresaantatives "tke deceased iaave to estabiish by " .,§feponderanee sf eviéence that fiaere was no nsgiigence an the part of the injurcd car deceaseé 311$ they were not responsibie fer the accident. The exsepilion is this gemzrai ruie in Secfion iéifi af aha Act Whfiffi figs Ixgisiaéure has gpecifiaaiiy made previsians far' payment sf eompensaéien an the priizcépie <35 r::o~fa:;E?E Eiabiiiiy."
2%
18. He also refers In a decision repertted in 2933(8) SC€- 133% in {he case csf MUNCIPAE, (ZORPORATIQN SF GREATER BOMBAE' VSSRI LAXMA.?'~€ {YER AEED ANOTHER. whereifitheir Lordships have in cietaii tieait with the aspects sf 3}}. azegligence arid SO 3230 {E16 'ésctiine of lag: i)§)§}G§'fiifli'f};" T._:H'§éi{:i'€f§£'F3;£;E _ b paragaphs at 6 8; 7 are narraied as urzéergii é. T§'i€§ p}eaV wiiich siL.3;r<::ss$$ strenuously g"-eiiaéetif' to" 3I£§':ged. eséymtzibutary 3/3a}3i§;~;:£>,:*ii:e. th:3i*'e~:."%s.__.¥Tii§ statutsry .defirfitib_n.5 in §:<:;z::;1en._«p3;*1ance 'negligence' iis _.-§3a:é:g{3:rise€iC." .e;ith<'~:r cemposite 0:
c'o;2'i_ri'bii;tz:;ry._,_l'tV_iS'fi1*s£__nea;.»L:,ssm'y to find out "s;»?§':fii.{. ifif 'a _1*1«:.gEige13t éici. Negiigence is __ 'or:;iSVsi€m"~:§f ' causeé either by an «.0n1iss£€3;§j_L'~._{0'--.__ '(is something which a __reaso:iz1_bI£a-. * guidéé upon those écnsiéfzratiajns, 'who crrdinariiy by reasozx sf coziézzct of human afliairs would do or be '"-f;§§lig€i'£6:(?f'f6,' or by éoing somethirzg whiz}: 3 . --.§)§'t~£.€ie11t 02' mast:-nable man would net (10, 'v?iEegI_1"gence does not always mean abseiuia V ' '_"_v»--;;a:i»8§essness, but want of such a degree Qf "zzare as is requireé ii} pafiicuiar "éirc::.imsta,nces. Negligence is faiiure ta ofiserve, for fiae pmiectien ofthe interests of anatixer person, the degee sf safe, precautioa and vigiiance Ea-éziaix {fie citcumszances justify demarzég wizereby szgch ofher parser: suffars injary. The idea <3?
gegligencc and duty are saictiy cmtrelaiiveh Negligence means either subjectiveiy a careiess state cf mind, or cbjeciivcfly ifi careiess cenduct. Negligerzee is net an absolute term, but is a reiatisve one; it is rather 3. comgyarative tezm. N0 absolute f __ , standard can be fixed and no mathematica§§§r-- . T' exact ferrnula can be laid éowrz by wfzkzhv rzegiigezaee er lack of it can be infailibiy * V' measureé in 3 given casa.-:WI3aI'coi'1sti£ute';3'< negiigence varies under differgmt ¢0::;1iiiQ'11s ' arid in defefinitfing whéiheif. hegligeilaxz , " "
axists in a particuiarmgse or whether a, act or ceuzse emf '--.f:_v{§iidti€i "a:n0e,:r;t§, ii; negiigence, 33} he taker: inte---3;z¢e:ou:§{. §fs"a'i3»sei3z:e 0f care accorciing to air¢:1mstai:::es._ 'f§»..;é}a:ermine whether an a;:1:...w_<3uiaT--.be_ ojr w<51'31;% 'hot be negligant it ;s reiefvant ifidatérfixihe if any' r§;a_s0n§;ébi¢ man "';yot;}d4_Vforés-$e""ihai the act i%'e£3I_d céuszc damage or not. The omissien ta : do.W}1ai-the .1ziW_oi3ligates or even the failure to dz": afi}'thi_ng-~i;i"a.r£1anner, mode <31' method .§z:visaVg'adVby"!a\}§5 would equally and per se- $i;r1_$ti'£zfi£: ricglifgexzase an the part sf such p€'»I"'S(}fl. 'Ifthe: answer is in the affinnatixre, it . "is 3 negligéiit act. Where an accident is due i§5"~:;:gi£gence of but}: parties, szzbstantiaiigz T. V ~t3fi:*::je"}.&roz:Id be cznitributtisry negligence and 'V ' bQ"€;E1" weuid he biamed.
j In a cage (pf "<;_g)§3t;*ib1;tery1zegi.%gence§ {ha crucial quesiion . "gig which Eiability fiepexzds wozaid be whether eiiiiei party maid, by exercise sf reasmaafifie care? have avoided the censequence: of the €:ther's negligence. Whichever gaziy' cazziéi have avoided, the censequence ofthe othefis negiigence, negligence Wouid be fiabie far the accident If a person"s negligem act or smissicn was the proximaie ané immedéate cause of death, the fact thai the person thé*~.._' ' attending «T ' 321%} surrounding fagts a'nd.V'<:irm_1:r1s1a1_1ces haim ta"
lé suffering énjtiry was himself riegligent and also contributed to the accident. 9: other circumstanses fiy which the injéxry was Caused wozsid not afford a defence to the other. Centributory negligence is applicable seiely to the conduct of a plaintiff. It meansm» f V that there has been an act er onaissiars an Ihsi'-4' » ' l- VV' part of the plaintiff which has 1na£e;fii'£é-.--ll'y"u Q":
contributed ta the damage, the ac*é'~,0r omissien being sf such 3. nature film" iflrnziy properij; be describeév as l';;eg_lig1e21c;¢,".VVv.__l although negligence is fit»: g§._€:e2i §t§~.u§§u_a§ A ll meaning (See C§1ari¢:sW01'th--- Q21' V.Neg1igé:fit,:ce; ' I 3" End, para 328).§t_§S~.:1<1:w we£: settled in the case cf coi1'£xf_ibLI.t0ry' 'r:a_gI£g:£nce',;:
courts have: the p0wsr..£§}v.apperti0:z il3»a._l9ss' fietween ti1¢§_"parti3s gaexixs. just ané equitable. £2-'ij.7p§7i'l:i§:3?_Ifi3IT:i'iE?;i}t "iii 2:133: _cen§e>;t flanfiage §.:$l}éd1:ced to such an ._ 'e>e:tBI1"i':'.':":$: th_e 'cgufi thinks just and equitable 4-having'V§egar£3__Atc«l the claim shared in the ,__r£:5;:=e1iaib£i;%tj;' fill' the damage. But in a case ixilgére _ theft: has been no contributory negiégegce an the part of the victim, the "V-question""£§f apportionment does not arise, ~.}'€l1er€ a person is izljureé without am'
-.:iegIif.;ez2ce on his part but as a resuli of the l'-».;:c>r11'r>&ned effect ef the negligence sf twcr lllrgfiier persens, if is not 3 ease of cozztributmy . " izegligence in that sense. It is a. case of what has been styled by Pollock as injury by cemposite nagligence .
7?. 5%}; fizis jtmwzture, it is necessary is refer 'la the 'ducgiae of fast apporiiznity'. Tha said doctrine is said :9 have emanated from the prizzcéple anuncsiated in Bavies i?.Mar:::
which 'LIVES 0136:: been expiairged as 20 the Earry ériver, came in Contact with the Ion}! as 3 remit of Easing fiaizinare, hot}: the rider and piiiicm ridezgr fail dawn sustaining injuries. This evidence of PW-3 initiaiiy discharges the primary burd¢;1'T'?«:%i';ipi1 fies on the ciependants or the claimants of the deceaseé__§%é"s§i§mé%j: there was no negligence on the part of the inaatercyaléfi the" sudden decisim': 0f the ferry ériver ta) f being the cause asf accident. 'I'11e2':.»fl';:':_ burdésy Siteifis :e"1%;<:4iz1su§;erV+ aggefiant '£0 astabiish that it was beyofiitiufize §e::t§<il-- driver is avoifi ihe occurrence of €'ne:_.'Ta-:ci€;§}enti-- zzsé i2r)_*w{ 51:: momrcyclist aione was re;§p<;7r:sib§'e7T'{Eir_vihe:7¢%:c;ir:§i1ce of ihe accident ? Except ylacizzg :"e.-fiance er: ::>;ze'~€>r t'¢E30.'$'.§f§.i$f11:?3j§fs«.£:»i"{he €:'§-'€3 witness PER?-3, during {he C1'€}SS-€§€i3;!I1_iI1a'ii:(§iE._::3.f£€3,.v3i§{§- spat mahazar and {MY zeporfi, fikt . 'é'xr§Vei"L'0':fthéIAtrtici< is zzétwéfiéinineéfi Though some doubt arises xvhetiaer V?i'.§5-.3. :;i£:;:1;i:i;i.._}1a#*Ve'T~.§?i.s1s3.I§seci if} detaii haw the asciaient ezzczgrred at abei:§;._7;'.38v_ fie were to stand on the Eefi side eftha mad, {he fad «' ' -- __ remains, h~2__§13:s in detafi disclcsed haw the accident eccurreé? He was é:<31nixi§éé more that: Wm 92' three yams xubseqaent {G the aecifierzt, VA ihfiiififefé, the zizinute éetaiis must have asaaped his memery which is " Vquifie zzermai 33:6 naiurafi, 2%
23. Then coming to the canterzis of spent rnahazar and {MY repeng we notice the hind muci-guard parting near the right §§V§:~a :§1._;_0f the ierry was cornpieteiy damaged inciticiing the taii iaznggyfif _ 83 also the headlight and front po:'tier1mpf the damaged. This weuié enhs persuade us 2;) c:;;;i:1€:¢;1i'at.'thé"%:i:£ie3:";r§1uE3e guard portion may the righi Wiaeel cf tit: Iarry' {33.I"§i3i1'i'e§§§fi§3::'?.V§§fifh the , * fram pardon sf 1336 metarcycie. Ti2is__*§$é§13V_n<:st» aiieié" 'usvto c=;irzcEu£ie or htflé that the accident was <'.%1:%§ is?t11e{_:r1{$i(t:if:;*§fé;*1i£ who was saieiy respunsible far the eecz;rre:3gw~3"6f a'::.;ti:1ent in«V ifiéw of the evitience of PW-3 'Véiaéfafice fcrffié maéorcyafist to overiaéie that Eerrfsg, the f uz:"y'--dfi¥'e;r_'c§§}:né"ti:§ hiseV~"right Siée without any iirzdicatém, f§3€$I"6f{}1f€._..§}1& aé'i:i:;§é:;i.§_i:z.s <5'::ci3"fi'€dk In this given s:i"€Lza'£i0n_, we have is " V' 'see W§35th£%:".th¢r¢ wasAaii§* Aéantributary tzegligeme an the pat cf ihe 'z';v1r::'i<.>;i<§:§}'eE.:i_V$E:._ regard to {fie fact that the §arry am the EI10it§3T$;?;VC§€V.'»¥$f§{i:-- fisraceeding may 3 bus stami where pubiic imziuding ' '~._ i;':her veiiéaéfiis were mavfiag 0% the mad, befits the icerry driver 8.3% $3 T f:3Q{o;%c§é'c§§st maghi to haxze exercised due diiigerice and cars aiiaasi ffii"
% tigsfsafeiy' of ihamseives esgeciafijg 3 m<3£<3:*cy{:§is'{ wag was {tying ta «fiver take a heavy vehicle Eiisze that 0%" 3 iorrjz esfieeiaiiy in the sraéght 32 home because the moiercyeiist may not be abie 1:0 visueiise what are the arehieiee that weuid be eoming in the eppeeite direetien ahead ef the Iorzga This eempeis any prudent and nomiiai Ekzinbgzg perziegja is take minimum safety' meaeere by keeging Safe disianee K heavy geeds vehieée azzd the mctorcyeie he was riding'.-._: _ clearance given by {he 1e=1'z'y driver, the f1i<3t<:¥i'e§.*<:ii:s'£ *~?sf:>a1:1"c:7.:3*3{ ':13:-a=:"'. ventured to overtake the truck. If Qniy sefe_ ciiefianee .ess;'%.=A$'A'1";":2>:ifit:1.:i;:'1'°ee<V;§iV between the metereyele and the truci'<;; meterc§ge1'i'e§j.ane¥'iE1eVVei13ien riéer weuld not have met ~ these feats wouid go ts sho;i?"eethe* were net earefui enotzgh t0vv"aeeid€he they ceuld have avoided if 0111:; ihey hag! adherefi fie Irziiiirziiazxieefety precautiens. Heweeer, under the V' eieei3n1$£e1i'eeS;"'ii3e hoid the ériver of the iorry eeeztribizteé ef '?§% and the xgzoieteyeiist is an extent ef 25% the efthe accident.
' Then eoming E0 the qzzanmm ef eemeeeseiiexa eeétéaer Ehe . pertaining 'at: the maiereycfist ner ihe eiaimejlie gertaiziézzg ee " piiiien rider have ereught the resgeeiive empieyers oz' any other gfmateriai erieept the eaiary eeetifieate 3:0 estabiish the exact aveeaiion 'aha éeseased were doing and me actual éricome they were e;z;,fi:é_;f3g an the éate aftéxeir death. In mat View of the; mafia", wheii'iree..'_s;22;e__"ii:g:_'; _ n:;m%er 0f dapegafiams in both the ciainz petitiens, n»::ti§::3fi1a'£ '«::=i%1»~::L_:'u {hays the wife and more than two chiidreia? mgfihéi' éifiéze V{§ec?e%§,$.¢é"iAisA aiscs Shawn as ens of the dependang. Eiihef of i§Ei5"f§ii3'fi_i}i8SV'§ hégoi minimum number sf five persons to ce:>Lfi:::£»imtue the {Eider these circumstances, we ceuid take'. _§n':ot}:;e.oi'¥3a:~:1i'€E3e deceassed persens as 4{}fi0§- per month irrespecfiia-*9.Qf'aFs'ha£evef«é;vééa1§($n they mast have been doing. Baa};-.itheA;¥§'iV§§:r 'fiéfé friends and they haii from t}1e;VVV$§é1f§ié' Tpiézge. Ziiév the mzmber of dependants', major' §:<:>r'?;§'s:§1j: 'of fiexsid have $691: spent an the famiiy rather than '€}'ié'f'I'z5"-Z#3'5/"3S.»." Tfseféfoie, it weulé be jug: and prepar is V. "CV1i€'-iL:ii3§."»'i :.i,='":<-;3~fi'1A idwfards ifiéfjérsonai expenses cf the deceased out of {(1 Rs.3{}OG!»-. The 311111131 £953 of dependancy w0uAid.'__Vc0me _t§1:§..~ §s.36,{}GG!- which has to be multiplied by 16 as ' *.__ <i:=:¢ease€i" ayéife aged between 28 and 32 as on the date of accident. The iéfiss tryféiepegzdancy eemes to Rs.5,?6,{)(}0!-. Ifwe deduct 25% 611i of VA Ighisé {awards contributor}! negligence of the deceased riéer Le. § Rs.1,44,{)0{)f-, it comes to Rs.4,32,€}0()§~. To this, other Rs.40,GG§;'~ 2.4 towards convenfionai heads like 1053 of consortium '(awards the Wife, 1033 df §{}V6 and affection towards children and mother, loss {(3 the estate, funeral and incidental charges are added, it w0uid_4.ad:::a§V:0 Rs.4,72,{}GOf-.
25. So far as the piffion rider is c_once_1_*ned,_- .13»? pertaining to piilion rider which is referred. 'to 'die jdtzdgefizehi :%§i"T'£I'z£3_:
Tribunai is applicabie provided ....pii!if::: rider'b.}dié$j"*vs1;ziti3ing ccmpensation agaénst the Gwner and Vthéijinstirgzr of.::1o1;¢i* vehiciaa.
Apparentiy, the owner and T }5ma_2o;~ cycle am :13:
befdre us é.;zd :16 alfiégdtidn xafhatédevar is made against the rider efthe motercycfie. i';*;._fL§2a;'i 4v'i_e\%e{ 915 'She matter, the piiiiozz rider of the , matdrcfiigle was r1<3V.t":@--.;)i1_i__ip1izd ride: so far as {he iiability of die insured "'._a:':dV'£%e::V iasurervthe iorry in questiim. Mere ward "piii£s:3n rider" does kiwi a¢ci«dL:ofA'T:d%;§:¢s not debar the insurer is pay compensation to jihe ;1si.4I'Ei:}n"V.:ide};. The piiiian rider will 220% be aiidwed '£0 claim x V' "..§;mi1pt:T2:;sat§§}n in the absszzaace ef any specific premium Ewing paid by iiffisdrer df the Hlfiffififiyfilfi an which he was a pilfiion rider. in fixed " Sddtexa the trfiiuriai or the Com? has :9 ldek @1110 the giveiz case arid it shduid net gs by the ward er the name 'piiiian ridey'. So far as piiiisn 1'») 'J! M rider in this case was a third party ':0 the ingureé and ins2zr¢1'T',§§§FT';}3e ionyr Therefore, the decisien was my': appiicabie ta Eh: C388.
26. Leameé Counsei for the éfi ricier relies 0:: 3 F133} Bench j;1;€%geme:'§t" .r§2'p€:rte&TV.vi--f;AV .. L» KARNs§E'AKA 25 in the case sf Ksfiic égggvzwa [mm QTHERS. Tizis case' {tie $3: senefi éeeisgoa in Ggnesiz VS.S§;e& Mugged A%:;a;:§¢dV aézé :QtE1'érs 'r:é§;:§V£eé in 3,12 1999 Kamataka «$83. IQ ;::é:$e,€ <§é'£a;i1.§ §f----:s~¥13er vehisie was 3:0':
availabieiané-. 'EE1%f$fc»;fse,:: jciirxt £01':-fezzszzoz' was mt mafia a pafifya he *£he grgsimé aféisé; tifie mgizxning, LRS if 11% péliicm rider sfizére aware { }f1'-My-"hGS€V rnetarcycie deceaseé was proceeding as *__ihe:p%.¥§§0:'ivv§"iéer¢;ei::§__ met wiiiz his éeath. in that view" of the matter, is';
t§e-- fight $§'V"i::$1::f£ai*'Vta$ci:2g :2 specific azasntentien ihat {her ride? sf 'm+:3t9rc§*¢ié' ;vaLs4's$Ee§y rsspozasifiie far the Gccurremte Gf {ha aceiéatzi, x V' j£%1a§e ' :'.:e1_§g%1*.V:"' 2:3 have made <~:ff9rts ta see that fiéft eihar imurer afiai
--..TA'.'%n3';§i"eé were 333% mafia paitiés $0 iha precaedéngsx §3'i!'€E1 iziherwige, "".Vvé%éa:3er if the maics:*c§>'c§e is 'age rider Mr 'fzzzizss whs died in 'aha acc%ée:1t_ His; LRS are a§r€:aé3«' an raevré. At $16 éngtance <25 baih the LE5, both #316 psiiticma ware dubbed tagether by rec@r&i::g4va:;:}f:n_§1::§n eariéence 213161 fispoged of by a comman arder. Thereféfe,' .
avafiabie bafore us and the pecufiar circumfiaaceg i:':':%;E1i<i}f:v €§ur:'£ has 1:3 gs mm the questien ef £<>ntr£%t,:"m:";; n€=_ggiige::Ce_ sf _£'§*w: 'ri}f<ie::;"'*{;'~.i_"
metczsrcjv-"tie so as '£0 quantify the c:§§1t:'i¥;§:1m:"y"vneg}iget$~;:e A~::s1'71.'.':.3;f:'; riézier, -. ' accaréérzg to us? ..%r11n'$; cass; referred__£5'»vabcVe {flees «mi apfifigs to me facts sfthe gzesent case. Hzfireforeg. Lfa:if"i?:1é";éL%,~:g.}i'g%:i*1ce of the riésr 3? mutoreycie whose omaer and 'ir1suf§3r is mat. bé3fGr.é"z;s.Sg we cafirist fasfi the Eiabiiity to Gf Thérafézgafi 25% fmm the 15333 of éepen§§ancy T'e1}@*;;1 fl3s.: {:jésa: of piiiien ridar deserves to be deducted. * a§e'a;d§«j$§g§cé above, the insccme ef the piliion rider is 'takgerg.vA_a%.R:,:V?$fiQQ;f« pm ané 13:3 iota} fess £3? éepenmcy with $26 §3'%:.ii%§;§.;$§i'erVv.é:3;-.}L§ ta Rs.S,?6,{}G§!~ and a sum 9f Rs.},4<i%,§§Gf~ téixbéf xdaéuazfefi tcswards the centrifiiztery negligeszce {sf €336 x V' fiidta; sf mfiiercycke, Axzetker Rs.4G£%§s'- addeé tiizader "T«.-'ceézfvetitienai heaiis camas £6 R:+3¢4,'?2,€}§G,-'-- eves if': {he case ccf " " V éiéimagts 0f piiiicn riéer.
28. Now it £3 Wei} sealed that in 3}} death cases. tize raia 0%' interest shoufid '£33 6% pa. and in injured cases, it has ta be 8'?;*'Q:'3'."e;:,.. in that View efthe matter, in bath the cases, ihe ciaimants &1'f£3"6I§£iV€}.§?_€iVw:I{'{}:f iriierest 6% pa. from the date af petition till the data §r§aj§5i%:e.{at #3' the award amountéccerdixug the faiiowingr MFA P~E0.4§2/G7 is ailewed'Vasicie'-t§§§.}{:d§;ment and award cf dismissal by the o fv' R$A.VV4,72,000.?» is awarded together wfith from the date of petitian ;§j;v¢1l'an§ E\§c:}; 1'§fj Vi:S"--~e:1ii;it¥Veé to 3 share of 50% of the camfieflmiion .§;?';7'7%\::':";/,. .v'0u t".<§f""'.$vhich 25% of the amount 5-§1a§§ be ' aigguigd é;<3:E1e*:*.. a,nd ham of 25% 3113.1} be kept in ism depesit :2: "é1,*:z§?V:1a{i0:§:éiizZs%,§e£I§£échaduiaé Bank for a period sf 5 yearg, N052 ta 5 age entified to baiance 50% of tlza '~__ a::r:Ammt ii1v.e;£iua§ ghare, The share of the minors shali be kept in fixed any natienalise-ti er schedaied bank till they attain {Liza age of K ;§p 3.___%érrit§2 and the interest therean shall be paid ta agpeliant No.1 fiam .. Lfime to time to meet the expenses of the minors. The shares 01" nwther 38 of de::-eased shall be kept in fixed depssii in any Fiai§£}}:§?...§:§:_%'§<':g'-£3? scheduleé bani: fer a pézrim 0f {Eva years and {he . thereon shaii {as paid to the mether of decei3.s;3d_ from} 'time i;i zi';ef _ é "
MFA N0.96};6/Q6 £3 aiicswed in {$321 1' compensation to Rsx1,?2,00Gz"'- as againgt 'aw§*ard 'R%.g_95.{}Q,fl%3G;;. ; The rate of interest is 3350 __red13ced_§:<5:'{S_'§*/£;V._§.a. "::(§:}.1§¢;§sa{i€3n of Rs.4,72,€}0{)f~ is awarded togetiier S2s€it1%eg.»';fo§?;'*éL[v';.;ii€i .,interest at 6% pa' fmm the date of petitioz: an :1"1e'da£¢ éf'p§;y:fi$f;t. A: ' Appeigagfs. is Via} . 'fa V' ifiiiépre of S§'?X{; (if {ha compexaszgiffizt of the ammmt shall be disbursed £9 fier find ";;':'.'%*?¢""/fa shafi he kepéi in fixeé éepesit in any natkrszafiéséé"<:ti :§c§1§.$iiu§é:i far a pericrd 0f 5 years, 'V Igippeliéanfi 4 are entitled I0 baiance 50% of the 1au.=vz1fé:;:3;£V in Tiae Share ofthe minors shall be kept £21 fixeci depésifizi f§..§13L_fi%ti;}n&1iS6d or fscheéuied bank till they attain the age of "--_ r'i321jority zazltil {he inierest thereon shaii be paid to appeiiant '$30.1 from A jt'i:,r1'<+; -f.o'..§Eime ta mes: the expenses of the miners. The share of mother Qfsiieceased shaii be imp: in fixed depasit in any zzationaiised an if * ;s;e:he-:i:.a§e& ban}: for a perioé cf five years and the interest acrerueé thereon shah be paid in the meme: ozzzf deceased fiem 3 Eight. Weeks iirrze ficm the date of receipt of carp}; 6'? éepasit the abzyve amounts is ganted.
Iudgig