EN THE BIGH COURT OF BAN GALORE DATED THIS THE I}8T" my 012' ;;Eif:}mB£;R299$ THE Hozwnug MR. ,n;s'rz:::::%%x:wLu%2;«;::1.k;.;5m«.:::«:%:su% Mzscanumsous AP 1>::;§;L M.a.ms3o or BETW'EEN: L = %% Srima'£hi:., 1 Vasar'n3;§.i1';j:Q'V_ ~ 7 AIii:ar..:- ' ' V E\/iriiiizgfgznjafg. _ _ Rat'hi;-:gia;* -» '- * Kw' !'~' :~"' Appséfiafits 1:; "C? fife éiivlinors by théir next friend ._f_ *an.;1_n;o1her the?' 'appeilant. _ " are aged about 38, 28, 18, 3. 5, ~. I "a:is':_i-- .8 respectivefy; appeiiant No.1 A is the? fiidexv and appefiants No.2 £0 6 are " €136' ghiédren of £316 Mazzjimatha Acfzazya; thazippeliants are residing in A1303; Véflage A' 'T «@1341 post, Kundapura Tahik, District: Udupi. ' "(By Sri.Paxraz3a Chandra Shettj-9., Adv.) W ...APPELI,ANTS M} D: wmmmmmmg 1.
Pz’aéeep.N_Naik,
Sfo Narsiah,
Hausa “§\§’0.1O£’3(}i’l€}, __
Varkhandam {War}«:hande),
Fonda Goa.
National Inszzraszce C0}
Magjidda Mansiorz, L’ ‘
Above Dena B3121: ‘
Panda, Goa403’«–+”§01,
Reprezsemed by its Man’ag§%.:i9. K ‘
Raju _Z)a’£’§a:V1{:Ra§i§:shj §:;*€}xx*a$§}}{;fi%’,wv
Sfq Da§_ta1Ali§?cfwsk§ar; ..
C! 1} _Prgd§:ep E’-3
. —- $.59′ ~ V
Ho:;s=¢m::f;5,r;~;:m§, %
Vz1rkhand:ém.(WézrI;h’g;3de),
‘ ; (By. Sri..V;*’~’5g:R§}”L>V1’S}1;21?i'{11<:z;r, Adv.
'Pgfida, G03;-. _
for R-2)
iifikiifi
…RES?0NI)E?_"€TS
-This” M.F.A. is filed under Seczizrictm 173(1) of MV Act
~. “–..V%z1gV”a§§fz’st__tizéyjudgriaent and award dated ‘?.6.{}6 passsed in MVC
A NQYEZQQ2 0:: the file of the Civii Judge {SD} & Member Add}.
” MERCY, Kundapura, partly ailewing the claim petitiarz far
ézzmpensatioa am seeking enhancement of canawnsatigan.
This MBA. earning arm for erders. this the Court
‘ N de£ivere:d the f0}}0u;i3ag:-
M.
msganth as a Carpezzter and Boat buiider arid ihat he was y-‘m.mg
and ssmcrgetic and had eznployed 20 perscans under On the
claim pefiition filed the n1at’€er was c0nte3ted….Pfg* I§§5;zre’r.
Respmadezzts 1 and 3 were placed ..
pleaditzgs, the Tribunai ha~gi:1g}%{ta§s¢d’% ib r._ j
consideration afier enquizfs-*T’§2§}d thfitiie aa:c.§d€§;’:V§§sas gijuté ‘t:) {h€
negiigenea an the part Qf VV6ZL3:¥:’T:i”if’f.i’=.I: «sf Bearing NOGA
0} E 0279. Q3} vt’i*z.€ ‘ grfinmrj’ ifiifirfi is he cegeiat prmc-f
regarding th_c:’-i;3£o31j2e”i)i’7 iiafiseaafad ..;if’»’Rs.1S,OGQ5r’– per menth
per month by adapting the
apfifqpfiate’:zz_§i§§’pE§§:r«.%§ixérded 3 sum {if Rs.3,36,000,s”- towards
ii:->35 0f”4é1¢.-ifzendeziéy fizid R3.2O5QQ0!?- is awardézd iewyardg the
éé:i~§52ni’ia>;1a§ Being mttst satisified with the same, éhe
V , u€:§:;1Vi:i3i1V;si23f’s*’£:f¥;;.bezfiiwre this Cfliift seeking for mhan.<:e§§zent.
A. z 4. Heard.
37. It is the szlbmissitm Q? the: ieamed Cmzzasei finer i%::e
ap’pci}az3isfciain}ant3 that geveral exiaibits %”;av:: hem} prcacfmced is
W’
the efiect that the éeceased was; a boat bfiikier ané that he had
purchascé W805 fimr; variaus persmzs and aiihamgh receipts
were presaziuced ané aise certificates warts: aim pr(>£}:ié:cd as per
EXSPQ ti} E E ta prove ?;hat the éeeeaseé was Ffigfifiifiiig;fi*;r:QV”1’j:g)£1tS,
on the grmmd that fiw person wim has issaxefifiye’ a:.¢;’t§_f§;:$at::.¢ 1:332
:10? been examined, tbs incazime (}f fj.f;}i’c: Q;i e’c§:éiS;vt3d_ was’ xiii’; ]
beiieved” it is 33530 sub1I1%»i'{e_:,x7€7a’;9~f;i”:=AA Ai’:£;–g:: famiiy ought to haw:
btfezz g);:§,V’fi’:fi *3§igh_er V£§ide>. Accordingly, s;0ug%*s’i far
enhé,z;_c’c2}1efit._0§”-¢t’;2;if::<c:fi's;éii0n.
{§."«.Per~con.tra, the ieamw Cmmsci tbs" the inauraf has
3A11'E::§i'§~if€:¢a§;.T.V;i3*ié1i the amount awarded is just mad fair and discs. neat
°' req-:§i3*c:' i.nt5rfer¢nc<:.
3?. In the Eight {Trf Ehc: a:’g1zme3§’ts aclvanazed, ‘SE16 pazgxéazi that
wauid arise for cansidsratien is, svieeiiaer the ciaimanis are
enifitied fer azihaizcemficzzt izfcnmpezzsaifim’?
:9. Acmrdéngiy, appear} is aiiawed in par’:
Bkp.