Karnataka High Court
Muniyappa vs Divisional Controller Karnataka … on 17 March, 2008
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT -
:1»: THE HEGI-I COURT OF KARNATAKA AT . K
DATED THIS THE 17TH DAY or mute:-i
CONCILIATORS PRESENT:-'DDDADD D' " D D V'
I-ION'BLE , 'V D
SRI.K.SURYANARAYAbI;§~DRAO,'QQEMBER
Miscellaneous .1 97'} Z
Lok Adela'; _N€!-351 I _
BETWEEN: '
1 .
sR1.MUN1YAPPAf:A/?x*"6,3
S/O.LA'T'E HQsA'}2ARA¥_ANAR1?A... _ '
Sm'.MumNA«R$fi;'A;~i2miMA«,.V» D
AGED A':3OU'i' 53C':JE£xRS, _ -
W/O.MUN1Y'A3*'PA. * '
BOTH ARE :2,{Q;:aU'Nc§A§§A}:}5gLL1 VILLAGE,
KASABVAV Hem,-1,CH1N'rHA~MA'N1 TALUK,
_ KOLAL2 D18TR1C'I'. ~ A V APPELLANTS
hf' my 8RI.8.SU8HEELA, ADVOCATE}
DIV}S'IONAl;--f§Of§'fROLLER,
KARNATA1F{A_Sf?ATE ROAD TRANSPORT CORPORATION,
--V KOLAR DEXIISION, KOLAR.
A ".DMa3N1_RAMA1AH,
'DRIVEIE OF KSRTC EUS BEARING
. N'Q.¥{A4O7 F 349, CHINTAMAN1 DEPOT,
CHJNTAMANI -- 563 125.
REBPONDEN 1'8
(BY 3RI.K.NAGAR.AJA FOR R1)
MFA FILED U/S.1'?3(1) OF MV ACT AGAINST THE JUDGMENT AND
D AWARD DATED 3-2-2005 PASSED IN MVC N045/2002 QN THE FILE OF' THE
CIVIL JUDGE {SR.I3N.) 85 JMFC, CHINTAMAN1, PARTLY ALLOWING THE CLAIM
V,
3
THIS APPEAL COMENG ON FDR CONCILIATION BEFORE L__OK ADALAT
AFTER BEING REFERRED VIBE ORDER DATED 1252-2008, THEvT'P'O,[LLOWING
ORDER IS PASSED.
GONCILIATION ORDER
This is a claimants' appeal Jseeking""enl:afaceme.nt" .
compensation for the death of their "
has awarded a compensation of tf5%
per annum. In arriving at the iliasataken income
of the deceased at Rs. 15,0vO'O.,if-petv is on the lower side
as the said accident in oroper income to be
taken is 50%, Rs.18,00{)/-
would be the Including interest, it is
mutually agieed that a sum of Rs.1,40,000/~
as Global comgdeiasation in addition to what has been
aaraaded Tzibniial-;~~----1'-lence, we pass the following order:-
(i) i'l'hei'.a}a1§e:alV.vi_s'AVailowed in part.
claimants ~-- appellants are entitled to an additional
4': of Rs.1,40,000/- (Rupees Oae Lakh Forty Thousand
«oawafded by the Tribunal, in full and final settlement of the claim.
11'/'
__as Global compensation, in addition to What has been
7
M.»
'J 7 -
The Respondent-,'x.s:~..R;1'=.c:; " = shalk deposit the said
amount within 3 months from the date of receipt of cop§<._V_t11is
order, failing which the said azmunt shall carry intereét
of 6% 13.43.. from this date tilldate of paytngnt.
RR