Karnataka High Court
Sampath Kumar vs Ravish on 10 November, 2010
§N THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED Tms THE 10TH DAY OF NOVEMBER,'
: PRESENT
TI-IE HONBLE 1\fIR.JUS'1'»A'I-C._I*3:'--1_\tI'A.tIt{. EMIL, ~.
THE I-ION'BLE JU$T¥CE KmI:o.ANfvA
M.F.A.NO; :8304_ OF 2005':
BETWEEN: _ V
1. Sarnpat1f1t.E§§;--=.1'In1%jiit:',--.'_ ' 1 t
S/0. Ra1*r1ar_;r"1a,V" ' V.
Agedaboui 62e~s3%¢aI'9s-to A '
2. smt. Bhafam:
W/ofixsampath' K .
Aged about 5Gv.ye*ars, '
8. I\/£.S.KiranV, _ V'
.S'tudent,VA ~
" . _ Aged 22 yeetts.
'' nfA;:g1pvev14;taurituNogi is the Father,
" . No.2 is~t,he:eM0ther and No.3 is the
'B_rother_ the deceased Hemanth Kumar.
A11"a:_«.%-* R/at. No.2A.
AA ' 8}" West Cross,
"Z Mysore.
* , Raj endranagar,
Appellants
[By Smt. Prathima.N.H, for Mylaraiah Associates)
'>'{\,\;/
near Baragur Gate near Channarayapatvn'a_l'r.on
B.M.Road, at that time, a goods van
13 / 3435 driven by its driver at,'a""high&_
and negligent manner cameVfrom,'Cl'iannarayapatna,_sidle'
and dashed against the Tatarélumo lhewas V
proceeding. On account o'f'"deceased
and others who were Tata Sumo
sustained admitted to the
Hospital. Hospital at Mysore on
to the same on O8~
10--20(li?; treatment. On account of the
untimely deceased, they have been
deepmrriental shock and agony and they
it bread earner. They have no other
source ,__of income. Hence, on these grounds, they filed
V. claim petition, claiming compensation in a sum of
7,376/- against the respondents.
After notice, the contesting respondents more
particularly, the Insurer appeared and contested the
mi
12
three years. The appellants are entitled to dratvtgthe
accrued interest on the same, periodically.
The balance €38,200/– is 0_rdered t:c5’be’.1f1¢1é’a:sed “‘ ‘V
favour of appellants 1 and 2′, in V’
Office to draw the award:éceore1ing1y.t
Iudéé
sari
1 e hag’-§