High Court Karnataka High Court

Khathambi vs The Managing Director Ksrtc on 1 March, 2010

Karnataka High Court
Khathambi vs The Managing Director Ksrtc on 1 March, 2010
Author: K.Sreedhar Rao Gowda
AND:

1. The Managing Director,
KSRTC, K.H,Road,
Bangalore.

2. The Chairman,   
Internal insurance Fund Ltd,
KSRTC, i~<.H.R0ad,
Bangalore.

3. The Divisional Controller,
Chitradurga Division, 
KSRTC, '
Davanagere.    _

":~fRESPONDENTS

(By Sri

Thisvdv.a.g1QAe’al_l’.’filed,ggjlrleirl Section 173(1) of MV Act
agalhstfirhe alnldflgg-wa;=d dated 24.82.2004 passed

in MVC No’;i1′:le.1/V2oo2′.,_ file of the learned :5′ Addl.

Cévil..«.i’J’i,id~ge & MACT, Chitradurga, seeking

enii-a_Vncement’tfifcomeensation.

l’,__’wThis.lllapioeal coming on for hearing this day,

vil’«,.,_’V.SREED§~{i3iR RAG J., delivered the following:

Contd: page 3

Trihunai. On the enhanced compensation, interest at 6%

pa. shaii be payable from the date of petition tit! paymentfi”–~:’f”~«’.V”T

50% of the enhanced compensation shaii be pVa__y”a.id.ie:sA_i.”~ %

to the wife of the deceased and baianc.:eiAAiS{)%..v Shaéi L

payable to the children of the deceased 4’iod’equai ‘

without provision for any deposit.
Appeai is aiiowed in part the
it Sci/«
» ,fUDGE

Sd/-=
JUDGE

585″?