High Court Karnataka High Court

Girijamma vs N Suresh Sendi on 20 January, 2009

Karnataka High Court
Girijamma vs N Suresh Sendi on 20 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
 

IN THE HIGH CIOUPJE' OF KARNPATAKA A'? BANGPQGRE

DATED @913 THE 20" say OF JANuAa§ 2Gfi9fff1

PRESENT_W_

THE HON'BLE MR. JUSTICE K;séEEoHA$"§A§wfIf

ENE
THE HON’BLE MR.JUSTIC$ S,N{SATYA§ARA?ANA

BETWEEN .. _~”-T-‘

…_-u–………………..

1 GIRIqAM£AV7~{_’._¢_v_a <_.,
w/0 LA¢E_B E DODDAJBASAPPE.
2?~¥RSyyOCCgsHOU$EHOLB=w9RK,

2 D MALLIKAR3UNA,"v_"
s/c.LATE'BVE;p@D3§~RAsAppA,
AGE3=42%,¥Rs,;M:NQR,

RXBY Me:HER_$IRIJAMA

~-W3 ;fsuaAuRAMMA"""-~ ——–

4_ W/C LATE ESHWARAPPA,
"=58 gas; 036: HOUSEHOLD WORK,

. 'ALL AéE R/0 BADA VILLAGE,

-,DAvANAsEaa TQ & DIST.

3. … A??ELLANTS

” :; fihflfiri B M SIDDAPPA, Amv., 3

“‘. ANm

3. N SURESH SEND}
S/’O NEEEKANTA RAG, 33 YRS,

%/

‘n,_sHAMANUR BUILDING,
“_ BAVANAGERE.

DRIVER OF TATA SUMO BERRING
REGN NO.KA–17fM-7776,

RXO JANATHA COLONY, II CRGSS,
HANDE PUMP HOUSE,

SBAMANUR VILLAGE, DAVANAGERE TQ.

3 NAGARAJ S/O DEVARAJA

45 YRS, OWNER OF TATA SUMO
BEARING REGN NO.KA 17/M–7?76;Tr
DBVARAJ BOREWELL, K R ROAD;_”,
DAVANAGERE. V 2. ‘.

THE NEW INDIA ASSURANCE co.LTD ‘
BRANCH MANAGER,« _H_ .”a
BRANCH OFFICE, 160/1,_ ,.v*
NARASARAJ ROAD, “‘A’L’
DAVANAGERE, W”

T CHANDRASEK3ARE§ %=’
5/0 R§THNAM;;35vyRs,. . .
DRIVER oy’LoRay.EeAR:Ng–R5eN.
No,:x–23/svg356,’3Jo”2.No;s2a.
A S p£@$ARI’§osT;,’ _””
NAMAKKAL’a:s:; T1N}S?A?E.

THIRfi4K.VASQD$VA$\ $
sfo KAILASAMg MAJGR,
gwmgm oyapoaay BEARING REGN.

_*§o,TAe28/E:2356, R/0 79(A),
“AKKIAM?ATTI POST,
“gNAMAKKAL*DIST.

..T;§;sTATE,L

I THE,SE$1éR DIVISIGNAL MANAGER
“THE NEW INBIA ASSURANCE CG.,

DIVI5IONAL OFFECE, 239/1 & 2,
CHOWKIPET,

RES9GNDENTS

Sri A N KRISHNASWEMY, AD¥., FOR R1-3
SR} M.NARAYANAPPA, ADV., FOR R-3,

SR1 B.RAJAGOPALAN, ABV., FOR R-3 & R-6,
R–é SERVEB, R–5 DESPENSEE WITH }

The enhanced compensation shall ;ba

payable to petitionexs~l and 2 in eqga1 gfi§Eg;

The share of the minor shall be xep{fifimiixé§~.

deposit in any Nationa1ised” B$a§ tili_Mhe

attains majority.

The appéal is allowed in part; ”

TL.