Karnataka High Court
Mr Maranna vs The General Manager on 29 July, 2009
~ truer! » n.,,wu'nI ur" finwwfifififiwfi M§£'".;§"~F CQURT UP KARNIQTAKA HIGH I
H
:24 mm: azzszg coax? or mwzamm AT mzgqazam
mama wars am: 29'" my car JT}L1'..,29:{)'9:"'--_A4
BEFORE'
rm: fl'ON'BL£.' me. Jtf-S1",Zj"_CE 2»?
24.F.A.wo.1543'a/2i'?t;..¢
BETWEEN :
1 zmmmA:zNA¢f*~.__ ;
5/0 LATE
AGED ABOUT :52 % "
next; M "
A£;*~ED A
"
mmsm NEW <-
RE_f5§OV" $64; % ' . . . APFELLANT5
my smi:AA.._:: v gmymza, ADV")
-uu-cum...-..u.--'-n
mmsgn
. n.arte:AL0RE'rm'rmpoL1TAN mansponr
=..%coaso32a2r:ox, mums ROAD
,_H."%N.%hL€3R.E-56Q 02'? . .. . RESEGHDEEJE'
"Kay Smt: vmm JADHAV, m;:v.,)
an $11.33: U/S 173:1: OF we ACT AGAINST
cnzrmm mm Awzmn nATEn:28.2.2ee? 993531;:
vnq xvc 240.4290/zoos on tr:-m FILE or m VI
ADIDL. JU%E; COURT GB" SIfiLL CAUSES, HE1'$ER;
MAST; HE'FR€3]?OIsITA'.N AREA; BANGALORE
-«rut:-1u\r~mas;_ 32$
assessed 35 Rs.3,000/--- pan, In
opinion, theae findingfa... __<£ _ tié>i:/.';V» dalii '-._f62:.
intarfarencra .
5. New ac&ver.f:i'1:;:j"'i.ded11::.*i§_i'a:i£ W595 of
the deceased ,"i::icr:>11zz4§W "f¢m§}fizda pets-axial
expenses, it iéi state that
c:1a.i:aant:a«':a:gx:ve fltiei .. ciaceaaed. They
can; '--A,::z:5fafora, it would be
app.r:5pzi§;taAV':::f'§:;'e 3" of the inczame of
decéaéfid' personal and living
expencii-tzir=a._'V._ capitalized Loss at
-imtauld be 3.3 . 3, 12, coo/-~
'.-V"[R»s;v2:_0i{iG~:%i2x13] . The Tribunal has awarded
of Ra.35, 0O0.'- under: the heads
"la**§éI«;_and affa<::tian"; "funeral expenditure and
fitiztjansportatian charges" and "lose cf estate".
Vifrhe said czompénsation cmrmotz be termed as
inadequate. Thus, Claimants are entitled to
tatal coapematicn crxf Ra.3,4'7,()0O/-.
k C" /x_,.. 54- '"'~«C(,mk.
..uun- ur mam-u-umua wlurl LUUKI Ur KARNATAKA HIGH COURT OF mammmm HIGH
0-
6. In View or the above, I pass the
follcswin :~
ORDER
The appaal its acgeptgd
ingugned award is modif::£gd;;”TA~’:’ C’bax@’ar;:£x5:.é;i’§_i§§if.:pf
Ras.2, 69,000/- awaxdhgfi-.V..V V:”cIaa %
enhanced to “iI’7L.$!3ArVEe3t at 6%
p.a… tram the 5; till. the data
of rea3.iaa’ti§>n. :Qaj:z e.=2 paymant and
invastgazéfi evclvad in
are directed to
bee}; ‘ ‘
gd/_.,
EUDGE
gpié