High Court Karnataka High Court

Managing Director Ksrtc vs Smt Rani on 8 August, 2008

Karnataka High Court
Managing Director Ksrtc vs Smt Rani on 8 August, 2008
Author: K.L.Manjunath & A.S.Pachhapure
-1-

IN THE Hxcm COURT OF KARNATAKA AT .B§r¢QALQi§E T'    A 

DATED THES THE oath DAY:%JC$i2":Ai,';r;Ufs*:*A ztjos  '  

PRESENT  

THE HON'BLE MR.JuSr2§n§:. K.L;mmL§2vA§i1i 

A1~:i3' - 

THE HONBLE ME; ;:;;:s*r: é12i' A§.$;§5¢HHAPURE

_ .1QI.F.A. :4No:.'3§é53['2i);32 (h:';{vi

Q11';

 " " ._  A}  29002. (MW

IN MFA   M
B1:'1'WEE1§£;_ V' " .   
THE 1~.§A.r~:Ac;1;s;_1REc:f14o5§" _ "  

KSRTC  . ._ ._ ~
K H R05 I1, smmzriacma, '-

_ BANGALORE. A
 _ "gray. s§¥£.:-xs  }mgAmHALL§, ADV. )

Akin 

--_........»-w

'" 1  MT. vR2s.:~:z.7~"

W10'; LATE MES-IYES ARPUTHAN
AGED 39 YEARS

   ---:>AuL MESIYES

S/CLLATE MESIYES ARPU'I'HAfl
MINOR

 ' ., L3 mwrn MESEYES

S/CLLATE MESHYES ARPUTHAN
MINOR

RESPONDENTS 2 AND 3 BEING MINORS

ARE REPRESENTED BY THEIR MOTHER

. .. APPELLANT

-9-

Txibunal to guess the income of the deceased and

compensation converting the income fiom SI§””‘to

curretzcy. Either the claimants or the 1esponde.nt;A’s_:’= not 1ét._

in any gaositive evidence. In the ci1’¢_;umst:.$moes,’: 4we_ are-._of’ the’.-

opinion that the compensatziox; by ,

Rs.8,59,000/ ~ for the death of oid be on
higher side. In the appevéléyvdeserve to
be dismissed. in the zesult;. 1_)ot:2t1:’ are dismissed.

The ornder of the .. amount if any, in

deposit, is oIde1’c<:tt._to he

t'¥'_*'1 Sdl"

“»oot eeeee Tudge

Sd/-

Iudge