IN' Tiifi H§Gi~I swan? or KAWATAKA arr
B1-'LTEfi 'I'HI$ THE 221% nm or .2'é9j9}.._ 3 "
PRE3E*% f'1 %%
THE HDIWBLE mg, Jtzé";>:;5?:::7¥ a:.K§z.zs§;§;R" V' V'
,_ V _ 1
THE HO2'!f'BLE}§v§R. .Ju$*:*1é;:g: ;§;.;3,PA¢ié§:§AwRE
mrscgnzmsgsfis §'zFé.s51*§:§;=9%iv;AL_.§§ci';§;-§f9;§3 me' 2005 {ME
Efififififi;
E.
N r¢ag2:rya:3:s:a;% V. :
W10 Late E*§agaraj»aia}1.«. & "
£);i~1:1aia _i«iS§93';:1i,§ 2.? 'i'é:a "2"3_, _ _'
Djcs Late «N.N.23:g2§,3:*&jVaiah." .
2.3 " ..
Dfe Late Eiéffiagaragaiail.
-
‘ V. 3 Dfje i.;a’£§~: {‘.~§ . Nagarajaiah.
fi{1§{raEa}:a}1i,
‘~E.&3;’$G&.I;?6RE »– 5&9 36¢
?e1aE1a11%:a’ Hebii,
{B7’3:_S11’i. R. Chanérashekayr, Aév. fear
“Mfg, L»a’W”§fEI”S Net}
Na?.io?:1aE Ensurazzce Co. mm
D0.N0.1, 3″ F1391”, Unity Builéiflg,
Missien Read,
BAHGALQRE – 560 02?.
Rep. 83; its Dfivisiofial ?v%an.agm’.
,. A??ELLA§’I3.
2. €C2§1.2a.:1&rash€:}<ar Bharatili, Major,
Sfe Late M.G.Ve:1ka:aCha}aiah,
Rfa §'sfo.20[ 1, 12th Main R0301,
Chiranjeevi, Vijayanagar, ' L' S ,
BANGJKLGRE — 569 $1 3.. GO
{By Sri,A.N.KfishnasWa_:::;1}:, Adv. for f~?:'-1, " ' "
fifzxtice dispeizsed with to R–2}
ag~k_s._ $r__1k__ :5; -2.355}.
Tilis Eviisceilanecaus First flligfii-._E.’}lV’3fii3;§’3l’
{E136 Motor Vshicics Act, against t’;fie..:J’;1cigmé$z*:t ‘ 3;ui1 zégavaxd zfiaisd
20.89.2005 passed in E*v1E?€3.;?€c::.2iE:Vi¥5″}:ZE’@E”3L._.oI1 E.’E«1€”‘£31e” of thfi 1G3?
Additic-na} Judge, Msmbé1i«V: ‘M,A€}’T§;–.V ;35:.~,é§,’ga; 1?:s~.~e_ City, SCCI~§–E6,
pafifiwflkmfingthe{Hahn¥%fifi§ni5£c@n@%fi$éfi§nanésmakfigjbr
enhancemsnt 0f cgnzpeizsatiian, ,
‘E’hi$& <..{w§isCe}VEaVn' 'A1)5p€a} {':{)I_B.§.11g on 35:33: Afimissien
iézis; ziay, J,' :i:?:1£v¢f1*::é:I"'$}i§eV.foliowitzgz
" _g__IJ D G M E 5: *r
.' is — é£a§ma:0.is' appeal seeking efihasncemeat of
t:9fiip€7£§–s_i;1A1;i£§;":;$:"_'f<}r'~T§[ffi$ death 0f the husband 0f ms first Ciaim' ant
V Va;:z<:1 i'at§§§::* of éjiafmants 2 to 4.
" the purgoga OfC:0flV€I3;i€I1CfZ, the gzartias are referred to as
égrfi refermd to in the originai petifion.
5, 011 the aforesaid gyleadings, the Tribunal 5:3 gs
three issues. The first ciaimant was ;é:}:é:£x:1i13¢<i,as P,:W..'1_é;;:1ti was
also examined an fiyciwitnsss as ?.W.2)',_Fb–1=;rte&n ?._§Q€f€L133i€i$.{S'~.§%!?VE';If€
produced, which are marked as; to.
6. The Tribmzal on ev:£ecumr311tax’y
evidence on record, heki thkfiiéfig account at” th&
rash ané negiigeggit by «the Tempe and thus
acticnable V’«’i°:’i§fr1Ic5r’*efo:”e it took neie af {ha
salary ce:fr:V1’fi§V:Va’£<:;.: that {ha deceased was
iirawjing a ¢§:":$a-'hu;ich is the grass; salary. Perhaps
he was g€_£.ti:1g ;:;«:.. 11EfV$Vév%}BAf;f: fif ':E-?s.'?,5'?Q / –. Takiflg thai: as 3 basis
'ap;}}ie{i' fjmq!__i;§p}§er r:)A§"'"i' note of £116 fact that me éecaased
thrée years ané %.i1€:r€:ai'ter his énceme wcauié
V have"bée£1 =e3f'what was drawzz Whflfi he was in S€iI"'if.§.(Z'C§ aftm"
gisfing dé<:,§_:1&1:,i<:::;§ 1[31'd towarés persona} expenses of {I16 éeceasexii,
gum sf Rs.4,26,36{'}/»~ unéar the izeadmg af 1033 cf
cif:_pé11§ié:i£cy¢ It aiso awardefi 21 sum sf Rs.1§,G0Of- towards
'§.¢és's';" 9f fistats, i%s.15,G{}Q[– f£<:eward$ 1933 sf cazisortium,
..uR::=;,15,GC#(}/W towards 393$ af IQVC 311$ afiection anci R3.i'3,QGG/~
L./..
Eswariis funera} expsnses’ Thus in a1} 3 sum of has
bean awartjiad. Aggmievad by the said Juégmcxxt
claimants are hefore this Cami.
?’. Lemned counsel for thfi
award coiztentis that wheg adm§tt§§i§?. ‘£353.; d§:¢éas5d..%vas gating a
salaxy of R$.1{),847f~ 33:; Rs.150[~ towartis
}3I’OfE3SSi0I1a1 tax, ‘}’rib:11:1’aL.’x– in 1:0′: taking the
gross income erffiiff’ the net incame and
tharefare he * are entitieai far higher
a::o:11p€11s:g1gaVtie:’1.’_A1AV” £5c.__i§;$xi.s. s.21_bmits that the afiecssased ewneci
ag1écu1iur2§§’i_ai:d supervising the lam} amd
thfireforc :31: h§s.Vc1{=:aii:~,”f1:é?€ is 3 103$ {if iacomc if} 1136 逧:«en§e~:_r1ts.
~:’P’jez* ._<:c:r:1?:;;fQ:1',v __ Eeaznmi csunsei for the respanéemi ?€o,1
S11i§%§§51 f§:C§ H'££:1« zé"_"it_1:17;?;2.1i§1.f1<5:é~ axssard.
Ffflil} fiza afafesaifi material, it is clear that Eiém daceased was
M/s.G£ grass salsxrjgu Rs.15Gf~ was paid” tsgawaztis pmfhssional tax.
After giving deducticzn, the: gross salary wouifi be Rs.1(},6§’?~52.
gk/…
‘i’E:s1’efore the ‘FriE:su1zaE committed a gerieus srmr taking
E€s.’?,6G{}f– a3 15333 of income. far caiculating 01′
éepezkdency. Tbs corms: muitipiicr applicable ii,
the deceased Wfilfld have drawn fail;
thcreafter EEG”/o ofthe same. ‘I’11ere:fo1’r::;&afifi1’..{i¢§£;%rfi:§§g :«1:l1e ‘
income t0W81’dS personal €Xp€:11?$:€’$… Of {fie
muitipiier sf 1 1, taking the salary .V§§s..1’O,Er 9¥'”}” frifir first flzree
}’f:?EiI’S, 1116 cempansatiorz ‘R§’..2,:.”§é,ZV7A’28/~ and for
the ramaijfiing eigmyears, Ag: ;n;%’;;vs;1;§”.f$cZ:L§e§;~§§,:§~é:,:é–:34; -. Thus in al}. a
sum Of E€S.5,99,i}3?;;;? ; i$ hfitading cf 3:983 of
dependszxfiyv. ‘– has ‘correcti§§,? awarded E~2:2;,§4::”5,(}GG/ ~
made}: {.~013vai3.t_i£3 :3ai i1::a(3;s,” 23:91:10}: «:13 110% Cali ibr intsjxfermxite.
.’§:{j’:, {Ci-E1Z;Ii.1a1″£tSV’3i*€’§£”}.Eifli”;§ for a. iota} sum cf RS,i§,44,032f»
Vézgé» gE£l:*}§§£¥}’§(3{}i}”;§1F;;i€?£:§SE*.ti(}I3 for tbs death 0f the deceasezi as ageing: a
Stllifi’ ‘§ ;36G,’-== awarded, 233; {ha Tribzinai, Tims {ha
‘e:*sf§aima::%,:§’*«..»_%.?»:’;::.’:i¢::1 Em efitiiiezi for adéitional; campfizxsaiian 0f
:?}§1._.’5?2f~. E31165, wt’: 13.353 that fcefiewizzgz
0 R D E R
The appea} ia aiimvéd in p:–::r:’:. Er: aciéitirm ‘:9 what E133 been
awagfiezi hf; the ‘E’:tib:;m.:3}., the ciaimantaj appéiiants airs entitled far
E/..
3:7;-“as.
a sum 52.? Rs.X,”?2,6′?2i~ as ad.d:’€é::2:1aI araznpezzsatifiéi’*e;%;%%;%2~._§i:%i:§i’i:;3’If
at 5%; per aimum ifam {ha daft: sf” the petgizi-:;1¢:.. gigaifi
pa}-‘m€nt.. Na’; <:m:i::r as 1:'; <.:0s't:s,
En so far as the z;;:;po;"fioz1ii:e::i; is co":E<;:ez~:}g::€:?.-_ ift3__:€$:«2:1§i'z_:;% shaéli
bs {3€3.I'lf3 in aaxtazriancfi 'Wfih 213$ 011$:-:;ri 'paS:;{3gi Egg; "§i;<3.f?;:E.§§u11a§,
Sdf-
Iudge
353..
Judge