Mwmmmmwwwwwgwgmmmwmmmgwmwmwufiamwmmmmmmfifiwmwcwwwrwvmfimwmmma&%w%cmw%Ym§m&mwmmx&gfifiwawww
rnzormx Ell. mane: x._M.l_nt£:¢ng ~. «.
»...u-.o.oom-an-on-n---u.
nn 3% ;sbflg":'V't' vi V" '
!
fiffil'
THE NEW INDIA ASSURAINCE' 1vIsxor£.é;L%#;1:§.¢1HAc:~E:zT as 33111;? aonsmman
A'!"I'O ,-a;'r=:).c:';:;_xz, "i.'Q*¢S_fER'flL{'1t3K, 433 91.003,
M:-. mam. M
3ANGAL:m.=«:'--- 56:-'Lf;r.}f'.2.J.
m"AppgLLANT
1
..__w._».. . _
V. 1 "X. m::r1AN1%Enn¥,Majm=,
V 3}' €}L1.EC3RE8'%6%.HY RE£}I3Y,
« ; RIG. PERIA mrmm: mmctm,
, ararpanx TALXIK,
1iom~I mam Immm,
mm NADU.
Vk VERICATA REDDY,
AGE!) 45 YEARS,
31 0. mmpm,
' ,,./F
.~"
/ A
V>3aI"'wc*.*"%$*w"m ztrawmwaea wwwmmnk warm i1wr'va.mw:'mv"'««m»e"!MInn"Ii nun wnmvmvewumye
<%§3..¥Kfi %133"§"m§'3iK§W§'3@&i?"'§'W,&"'€% 3?"fi§'5z'?9°'"fi V-wacififimifi mmaaaumuamwm fi"'#l§'€wiME"'fl wwwrwrem %a9'bE $MW%&Wmum&u% namwwa nmmwwmwmsra WWW um mam
3 MFA 30.1508-3/200'?
3 PAPULAHLJA,
AGED 43 YE'.A%,
W] a. vmmwrn amnmr.
rmsa & 35.123 Rim mt.<:HA2mLLz
VILIAGE, GGGKUHTE mar, _ % - . ~.
DUGGA8A1%'DRA HOBLI, MULB3c3¢L T. ' A
Kama nmrmcyr. ' ~
:.};g.% Emfmfinamfi
(Byrfirifflmt: " %%
a;.¥pu£tTi ."Ez3t__V:12':a'<I;::ii3s~23;*»sl'_'af the mm i.e., Lorry
bearing' §om%;a3 '1ZI§fi'.5V'5?{_ uh"'* a%%~.--.m ging the mmemm md
1% oft1;f.ej1u1.V&gm A Q¥.§m-:1 passed byt.haI maxmvn' *
;:uag§%(ém.:».m.i%; %%%%% & 'mm. was am 29.19.2097 in the
l§}!L'sf.t:i2..if§£$';Z*;=5f'5&9;»'.vV§£;Ci§}#1:'_1v:rha'm' Tribune} mm-aea cmngummm
-- 9fg§,;:%,V15,__~1a'-§i0?;*3¢i togethem with interest ea: seem, fivm the
" fifl the data of payment to than resgaondanta
3 what: use the slaimamts befi:-re the am;
V V' The:-fiarre, tb.e- app-eiiant wha is theimurer of the
V ' v faehfiele has mm»: up withtiafix appeal.
wwrmmw. wry" mmmamwm-Mzwfi mmram '~'«m'5~.»7'-"i~$W!A'§m'"§"' %m_m;wmwa%.% WEMVW QWUWE W?" fiflflwfikfiflififl Hiiifl €JUUW¥' U3" fimzw-amm WWW'? €l.'I€3%.W§'¥' %.45M=§?%§3h.W§"fiKfi'-E §"§§@§*'§ fiWU§'§"§
3 MFR B'¢.1508-SIZOG'?
2. Thaufi, tha nuticaa were aw-vad on the _
M1 to .3 v§z.,, lfiaham-eddy, Venkata _% " M' x
claimants as wail as the awncr A'
appeexmg in pawn act thxou®.é&2.;;1ad .
3. The appélmv inma-fig
bufm 'E'::ibu.x1a3. raswvhag
unisex S-ecstiml 1'zo%'§gfjj*:he an
' ' .5e~e1:':ngpermimi<m
heatlaavad by aerdar
cidzeci 15-5a¢2ao?.%AA"jffgfggum mmmmad by the
mm also um mmxar 3:53., 1:13: appanm:
" tgha ' ____ .fi3j.:p}in which was aiimared.
ta challmge the quantum of
mum' " s'I'z~i'buna1.
L-¢.. : x ,.1:1ma"m ncrunaai an; 5.3:, Bhat, rm appaam.
Ehe reeurda.
Aamium, ans amamfm ma in the mam
acnieient thfi aacurred an 7.9.2604 hewas aged 26
yaaa:~a,m1dying2"4yearEA.asanther1a1ec:fIzia sccidmt,
gmwm W? mmwmamm Wiwfi mmum WW mmmmmwmxm urmwms mwmawi WW mmzwwmmmwwm flmumw mmmwmamfi "Ma" wwm:m.mm.s¢w.aww wnxrww wwwaw we mmmmavmmsmmz-e nmlwku wwwmw
4 MFR R¢.15G8~3!2097
rmpondeaztt 1353.2 and 3 we the parmm ofthas dam-aae_ _
filed tbs c}£m.amt petitian to '- u
Ra.9,DO,G0£3--G0. The main grievance ; .A
since dmaed was a smcimt nnfipnni
been taken ta annex: the loss
H93 and 3 on than 9f I-E_.fi:§.ag' of
mm-he Tribunal at the rate nf
Rs.2,4OID-O0 pa; % é ~ that,
instead cf" Vage cat" the fleceaaeé
has the mmpezmmtian
by is many mwnwt. It in
well sgtxiad if parmm are «Eve the age of
V' 'rim igafip if aha ia ymmgecr in age. Thu-wfira,
by tha 'I".ri':m.nnI is tzxtally iszamrwt.
elaimamta Pmpuimma was aged abaut 4:1
mgtmrme current maumtpxm being 3.4 but mu; as im-
V R ' " the ::0mpenaatio1'J..Thmafam, mnfiémmg the age
' damaged and the fines: that he was; at armdmt uf aaetrsad
BE. Bic: wauléhave waxed mare acmaunt byjbining in
theaa-visa or a elm-icaljab. iizea-afuae, thainmmetakml by
,1 >./'''"
I -'//" ._
1' '
3 H3261 Ii'o.150a.'3!2G0'i?
1211!: Trilmnai at 123.2 #36-09 is quite reasonable.
it is not proper ta take natinnal of .4 " u
axmum ta quantifiv the ions of .'
mutfiplix applied by the %
compensation in inmrraet and
tha multipliw 14 1:9 to
claimants undw they haa¢:1A}:;§';A._ t-alfing kés
income after daducfing
his pm.-sou: expenaeig =1 cf ciaixnsnm.
wcmld he ns.z,2o:e..o7a ca1mJ.La1:im3,s
claimauzta are mtgfiafi'-td fir Ra.2,01,600-£16
tewam. am of flan ma-. the czajmamza
are mzjigzie he at' 25,30,300-m towards
ms at gzgmmx In an the claimmta
are mime ta compenaafizm of
1$a..V2:,;u,%zs::;::-so insfimgi of Rs.3,15,120-Gt} awarcierl by the
Thwfiom, tha respondents Ncufk and 3
2 2 tiifi biota the MAE? am mftitled far
{.1L¢Rs,2,3′?1′;®é~m, the rate at’ imam: awarded by the ’51-firunal
vcmwwvmczrza-nu: wwvgs
www W-M%Wm§M.M«& Wm-gm %wMW%§E W mmmmm mam mmm W mmmmm WW amm W mwmfim Wan wm’
-s’%..,d4’is,1]\1#*”:.?E ‘V2m#W””‘ £Na!?””1»f<74x§§'Kviz:*'"'\s.ilfi%t?;'$xa£""% I"$F§%'¥&. wm:as’%’v V9):
5 Bfl’2fi!io..1503=3;’2%I7
as unfisturbed. Accordingly, the asppaalis £1’
bS’F%95?’~$’~*EthBf°%=
. ._ _ _
pama by the cum» in 15,1 a!o§é£:o is
hmday mu-fled. The
totai ‘ as agpmat
as.3,15,12o-(iii 1n.a1. The afiarmd’
amntam at frm the éata of
finngortzéae. gr mm
harm this man»: shall ha
i;z)A.l¢!a’Af§*i(3?”***a*;:%i1,c:em’nesd fur gaymmt. The baiarnee
“if:_:a:$i§r,: ia..te he eieymited by appellnnzt wimn six
3 atoms amssunt is depmited. by
‘V same shafl be refunded. to it
Sfifw
Iarédgfi