gmufi
" w' ':" WWW"""'" W-"'"9 *4-30"??? W KAmAw<n WGH cam? 0% mfimcmim mafia cam? aw mmmmm $~%§£§%~a
IN THE HEGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA%.A._%% ' '
Dated this the 9th Day of Septengbggf,---::.V2C§0mof3 %% ' &
Presem:
THE HOMBLE MR .nIs:Ic1é=.I§ 'L '
THE HON'BLE I:t;1;t:vAn1 (5 Immsn
Misceilaneons 20{)5(MV)
Between: H
1.
.Mi:1o1″”‘.~ ~.
Smt.Pa1ve@n’¥.Be$gu1::1, 4, V
W/ O Latf; –.IV§€;~hd§’ :fE’d(Ifl–.9».q-,
Agedfiabotlt }z_e’at*s’,« – . ‘
Qcc : “Hoi1séh.01d,” V» ”
R / G Chitg”L1ppa*,. ‘I”‘q:” Himitiabad,
District ; Taidax. < ~%
– A’ ‘ ….. .. V
, ‘D_/ U Laigc _1\?iQhC1.Akha]aq,
*Ag¢::.’1 “ea. “:1’i:.E_§ ‘gfears,
S / 0 Late Mohd.Akh1aq,
V. *Ag.cfd about {)6 years, Minor.
under the guardianship of
ithcir natural and real Irrmther
V’ ‘”‘Smt.Pa1vin Begum,
W / 0 Late M0hd.Akha}aq,
R/0 Chitguppa, Tq: Humnabad,
District : Bidar.
;>@»~/T
.3… mmmmm mama eeum or KAfii°*«m’¥’AK#-1 men COW? 0? mwwfiram mew atesum M 2<m:~m'mm Miéfim
4. Mohd.Abdu} Razak,
S/0 Mohd. Osman Ali,
Aged about 63 years,
OCC : Nil, R/0 Chitguppa,
Tq: Humnabad, Disfiict: Bidar.
5. Sm¥;.Gousiya Bee,
W/0 Mohd. Abdul Razak,
Aged about 58 years, ”
OCC : Household, ‘ _ ‘–
R/0 Chitguppa, Taluk : Humn£i’baii,,._
Dismct : Biéar. ‘ ~ 5 . . ” …Appe1Iz.-mts
[By Sriiqbai Patrsi, Adv.)
And:
3.. The
N.E.}3?..T.C.. (K9E;TC),’«.,,V — ‘
Bidar “Divi_si’m_1 at ‘Bidafi. _ _,
Dzsmct Lfiidar’; e
2. sycgdmoosa,-isjoiisygd Rafiuddm,
Agea gabcut 52 yeazzrs,
‘Gee : ifiriveit. NERTC,
. _ v’vHi’m1i1aba_C1.,Depot,
” ,’!”__§_: , District : Bidar. …Respcc11dem:s
._”{By SI’i.’SVei1tosh Biradar, Adv. for R1,
This Miscellaneous First Appeai is filed under
173(2) of MV Act against the judgment and award dated
_ .. ‘15.09.2{}G5 passed in MVC No.58/2002 on the fiie of the Civil
Juége (Sr.Dn.) 85 Add}. MACT, Basavakaiyan, Camp at
Humnabad, partiy aliewing %:}t1e claim petition for
eompensatien and seeking enhancement sf compensation.
W
! ‘|l\I\lI\I \II
u-u–uuu–ur-nu-1 I nun: u\..rwr\_9 Iv-Iuuvrur-u\r\ l’ll\’J’l1 \..\.Iul\I ur l\.Hu\!VlI-ul-\l\I-\ f’!El..7l”f LUUKl ur KAKNAJAKA
deceased. Appeilants 2 and 3 wouid be equany gmiga for a
sum of Rs.4–0,00{)/– with proportionate inter-‘fiat
amount with proportionate inter<?s£._ 'be.' ti£é}j0§§it<§:i,4_'_:é;1 '-._¥;1i£i.1"z
}T}€:'i1i[}f§S fill they attain majority wiifh a::'§ir:ér€j2~.t§5 'A
to draw the mterest eiiablirgigj'-.}_1er ¥:-::«__ provicie
I:1aim':ena:£1cci: for her –.App¢Héifit' wouid be
entitied for a sum of interest
am the same shgu .§:e.__kepj: Vii'1 5 years. The
rexnairzing the appeilants
propczrtionately " . ' . g V
5. A¢c0rf’1i11Vg1y,VQ”;J;d€3Ii.f§Va]10Wed in part.
Sd/a.
Judge
Sd/=-
Judge