High Court Karnataka High Court

Kempegowda @ Karigowda vs K Suresh on 23 January, 2009

Karnataka High Court
Kempegowda @ Karigowda vs K Suresh on 23 January, 2009
Author: A.S.Bopanna


IN ‘THE HIGH CORR’? OF’ KARNATAKA AT F¥ANGAi..ORE

DATED ‘E’H§S THE} 23″” DAY 02:’ -JANUARY » V

BEFORE

THE HON’BLF€ MR…§I.ISI’i{?E'”A;S.«B(3’PA_Hi§2§'<_

MRA. N0.449::~; ms' «.

flE’l’WEEN:

;. KEMPEGOWDA @ KAR__1G0wDA_,_R§.__
ago YALAVEGOWDA, ‘ ‘
AGED wow? 55 mar-:«3.f’ _ I

2. s11>13:;:;}osav..1Vi:=–.,1″4:.;.,V 1, ‘
S/QvMKEra;PE.;3ow13A, ‘- _
AGED AE:r)u’:r*’;2:sV_j’rga;’-2.3,” – _ .

3. JAYAARfgMLI_@’$.&4§Rit3€)W.i§}§,”‘.
s/0 KEMPEEEOWDAV, ” V
AGED 23 YEARS}, V

“””

, aiwjo LATE”K.Am”HARA.3U,
L fiC§E:3:}.’f§£3{flJjT”‘Q5 YEARS,
ALL ‘ARE é1″Aj gMf£:?rHAHALL1 WLLAG-E,
:~:o*mA’mi~ HQBL},

‘ V MANDHX’ TALUK. .. APPELIANTS

H ” ‘ x s 4_ :B*f”Mrs: BHUSHANI KUMAR, ADV.)

” RSURESH, S/O KEMPEGOWDA,

MAJOR, R/A MCYFHAHALLI VILLAGE,
KOTHATHI HOBLI,
MANDYA TALU K.

dependency’. In this regatti, it 1’3 mfltendtxi on behaIf ‘r3f»the

appellants-claimanta that the decruasexi was: V.

yttars and was tmgagtati in assisting the ‘ ‘

_agricu’itum1 act.ivit.1’cs. With mgangi’ “‘%;s~:1;i:’z’

matter, the Tfihil1’18l has assarsaed ._

per month and on deduction ofizhe ‘V V

penmual expenses of thtj

the oompensatinn.

is to be noticed that even in
I’€:S’pFCt 6f’ 3-; _(>rin2i_iié” itlmme as. assessed by the

Tn’I»:g~ma3F is “finfmaisy fakéfi by this (mm. in the instant

“~p_’afi.{“,’)’ tF5éV’ assiisfing the famiiy in carrying out

work in their Iands, and as smith the

the deceased tsnrwsfldsa the evocation of the

“-.f3=;mi1y” w;51=.;id have to IR: asa=ms:”-zed at Rs.3,f§OO[– per month.

Imknnefi the said imxnnc in the instant case, the

cfiadtlcticrn has to he one third of the anm-lint, not only in View

of the law laid down by the Hnnfhic Suprtsme Ccnzrt in this

mgarri, Emf. noticing that in the facts and cimumstancrcs of

£

7′ Appeal aoonniingly smndfi dispoeuii. 3

as toeosts.

vrmmus ‘