iaififi}-Essa I
Earth are raiding at Sxfiam Eévag
who Campeuz1d§Ye.yyadi
fiazsgalnrc - 8
3. fiesfim K2, Pneajaxi
Sic: Nami Focjaz-3;. Ifiagfer
Rica Kamlalmd, Kmha;i.:i_
(By: Sri, Afivfsr R1}
This fifific¢11an"w2uaf 1First%s¢.;:pea1 is fixed
undexr aectian _1?T3{..1) git' .°;§3"t.',L'a._ga.i1:;s:t the judment
and award d:3.te§%~' _13';--Q£€,fl'0D?.. waged in MVC Ne,
1329/2093 i O§V1'i'V»,"§§1i'€3' --.fi.1€- j"§?f*t§LZ€ :fix- Additiezzal District
Judge, Member;-~I§1ACT_' -411; n,L., %;m%a1m awarding a
:.mmpans;§i'§t)33; 1%,: ,.7fi,.?¥3G/-""§vith iutemt @ 6% PA,
frem thetdate realization,
This aiispséal for a§m:£.$sic;>n this day, the
_em.1rt gégeiivgamé. foflfitmng;
_VV_ 3JUDGMEHT
'-- AV"E"i':<;$}€1éi-:--3_ appml came up far 8.dI1'1i38it3I1§ it
for final disposal with the censcmt at'
I mfticzs.
MF!§.Hs:, i
2. Thia apml is by the inauranca
chanmgizxg the judgrnent and awaséi
13.03.2697
passed in Mvc. N3,1g29,mbyme
Motor Accidents Claims
3. The ;.m.2oo3 in
which 4. \’Eha accident.
Claimants daughter of the
decea.saa».’%i’; 1 its order dated
13.08.2Gé’?–‘ a campmzsafion of
1 AA _____
VV%”i’;i?:a:3′.’1:.V§§rcIcr of the Tribunai has ham
% by ch: appellant on thc grounds that the
A yrg:i::af;:$iiar saiscted by tim Tribunal is 0:”; higher side
the age surf the ciewaaad at 65 years, The
3′
REA Na i
appropriate multipliar wauld be 7 aa a.ga;ij1i*1–$’i:fb.V:t1’1¢e
same, this Tribunal has takan 9. S¢¢a;'”;ci.§r
clainxants are major and mat tfié
deceaacm, Claixwt Na?» ‘ £3 flié . v
of the deceased she fcrr any
campmsatinn. Hcnéc”‘#::’é;¢§:;1 ;fa§eI sulcamittccl
that though placed before
thc Tribunal, 1f7&<$5t»§!::';¢cn censidercd.
5., fur the respctndent
– 1;l1a;t’ “fi1…..:Jrdcr ts prove the: aga of the
identity card and Ex.P 19 Elcczzfion
ID been pmduced wherein age ef the
tis shcaewn. aa 54 yeara, Acizordixlgly the
has aaleczted an appmpriate multiplier
‘ “”}iéii¢¢, them is :10 arm: comrzzmm by it. Smondly
‘V
EEK Rm €%$f2
it is submitted in respeet of the claizxzanifg fine
fmt patitianer has Ewan ¢d as
deposed in 1333. evidmm: that j
hia mather abcrut twc: yesr;’m.xa.gé*3_1:’& *
a. driver cf the &utorfl;shax§r_ Ezgaf. the
same in View sf the was advised
by the doctx;>r<'::.1;:§1at érehiclc. After
dismnfinuéfiffii' 'L '1' he was fully
tasf mother. In respect
of mfitimegs Neg: :;§L*L%%5?x;bm;tted that she in her
~__ h:a__s that; though she was married
ittgidaw at an early aga and thercaftcr
3he'A'U%&3v_'.~d;¢E}'%3Ef%'1diI1g upwn the deceased' Under
éiréfxzmsmnces tha petitiener I and 2 are
4'.'_f1ifij{d1épending an the decaased and the same has
V cc-nsidcmd by the T'ribunaJ.. Hence than is rm
K
5&3. Na E$#2
error. The 'Tribunal has alas taken the of
thus: dcsczzzasad at Rsi2,100/- pezsr
higher side.
6. I have to the
contcritiarns at the to the age:
sf the deccass;-xi: placing
mlianac has been takcn as
54 aim 031 the basis cf
the of the cieceaaed shtzuld
;a}{érx«as.«é5 ymrs. Wham twa ages arc
prepay metlmd vmuld hr: by relying
: an dacument like Electian Card as Ex.
A’ P–9. This methczd adapted by the
is just and pmper. Seccmdly with regard
csmsntiacm takan by the appellant that the
<
3&2'. Na 18fi&
pefifioners am major and nest tha £:Jv11
thét dammed, by looking at t11e.V_1? a';.§;c
ciaimanta it is net safe ts 'V T
depmlding upon the deeestifirjgl €.'«JVi'-I'2'§".E.:'!'…V
adduced an beha1fof_';11e he
has deposed that he 1?i%:s.fls_% avacation
as a driver bt§=:.faA§t;%§fi.%;–t\a9i:A_:a V' the death
of his was fully depending
upon daugfiter who is a.
Widow also depending upon
–1,;;f1:=.: c1e5*z;¢3§;a¢d, two evidences are sufiicicnt ta
. r1fma :. c1;e;:mpm1aa1:2Tm’1, hexcung that thc
: ‘v ‘ clafiéxxts dependants
“7”; I de net find any goad reasons 13:; aflaw
‘ ” apwl. Accamingly it stand dismissed.
Y
hQ’A}3&1
8. The amauna in dcpasit is m7
mansmmcd to Mamr Amiaexgm
cencanad.