High Court Karnataka High Court

The New India Assurance Co Ltd vs Shri Venkateshappa on 17 July, 2008

Karnataka High Court
The New India Assurance Co Ltd vs Shri Venkateshappa on 17 July, 2008
Author: Anand Byrareddy


nun’: OF KARNATAKA HIGH COURT 95- KARNATAKA HIGH count or KARNATAKA HIGH count 0? KARNATAKA HIGH COURT or KARNATAKA 1-new COURT ?

(FY
ENE

n-unnuu-an

1

.1.

II TH! HIGH Cfiflflfl flf Illlhflfill AR Ihlfififififlfi

mi-m ram was 17″‘ ms: or arm:

rs scram am. auswrcg: «V

x.r.A.mo.11s7é o?’2bo?EflVi axfa’*T

EETWEEE

uuunanunnmuuunn

was war INDIA.A3SURfiNCKrCG’LTBV”.

assxcmn orrzcs _ ‘
981?? BUILDIHG ANNEXEL

no.2-a M15510!!! ‘

anmaanonn 23-,- ; :;; ,Vw;,V ~
asp. av IT$,M£NA5ER.’, ¢=_* *w*

APPELLANT

Bra’. 1::

51-1} _v vs§§1’rcn,fmsI-‘r:~.é1~:r.””‘”‘
3529 San: xzimrmm
a.g;’zn_ 1._:a.sw’r 51

, m.:-.38’ 31211 amass

._
A %GPa.i:GE_B<'36

13' Mann in-ma

x am -553: cemuam

I-ihfiflfi

;V*R1fi? Cflfifififihfihbhl VILLAGE
BQBHMGKDATE-HJR res?

mama. TQ mum ms?

… RE3PO§BEfiT3

” {By an H GOPALAJCRISHHA – ADV. ran clan

NOTICE T6 R2′ DISFKNSEI3 WITH}

HER €IhEfi Uf3 173(1) OF MY EST, 5GAIN3T THE

JGBGEMENT mu AWRRD fll&’l’81I 29.94.2907 PASSED SN

3

fiafl

:3. ‘the coumsel for the agpallantfsaould

aubcaii: that it is the settled ta;-5

t:1*:-M: in czewuting lass ca!

of the slaimant which 134

when thaw claimant isptta; patrfitst °}i:.1t:.!?é’Vt’

than the dacaasad. when no

two opinions. rutent
jndgmant of’ the wherein the
maneiata to the age of
the has been laid
dawn. ‘ Vfllast only as long
as the “t1’1rviva. Accordingly,

it um. LA apfl§:§§p’z»£’at.’a the Txzibuxml has

t,t:’:’éd9p§g:§ claimant for the purposes

tfifi the 19:31: af dependency. The age

at in the instant case was ‘$0’

tim.$§’af<:1:a, the agaproyxriata multiplier

kt §é:;.~.:;ldf.n5he 13 instead cf 19. If it in so

" jf.1:,e_¢:§vam1:2utaci, the amount of cecnpensation towards

Floss of dependency' maid be aa.3,.aa,oao/-

um ur M-\Iu\IaaAn.n nuan uuuau u:j..n.;\xNAIAnA HIUH LUUKI 01" KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

instead of IL-3 . 4, 16, GOBl- ..

Q

Jun! ur Iu-\mV|nIAn.H. t-m..-H1 -wu-u qmsnmnmm HIGH COUIH 05 KARNATAKA HIGH count or KARNATAKA men COURT or KARNATAKA men coum :

.4.

Tim gpaal is allawed according1y.g TK The

azncsunt «of compensation tcawaxda “o.£

dependency shall be taken at

instead of R2: . 4, 15, 0001- Th§ %4.%,g:a:§a’

ether respects is latt

amount in deposit be 1′:}i:rrtV;TittadV””::c””

for the benefit:

re;  ....      [an