High Court Karnataka High Court

Oriental Insurance Company … vs Smt Yashoda Srinivas on 5 January, 2009

Karnataka High Court
Oriental Insurance Company … vs Smt Yashoda Srinivas on 5 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
IN THE HIGH coum' OF' KARNATAKA, BANGALORE

DATED THIS THE 5TH DAY 01:' JAIQ"UARS:?§..;'4?;Q?:)_§9u"..' " 

PRESENT
THE HQNBLE MR. Juswzcrs K:     

THE }~ION'I3LE MR. JUsT:..Aa,' 

BANGALQRE.-560 £3255  .

REP, BY IT3 AD.MI-.NI:3'I'F~ATIVE OFFICER.
: " L.  ..  APPELLANT

('gi 331 s V HEGDE MU LKHAND, ADVOCATE}

1 SSMTWYASHODA sRm1vAs
.. we LATE. SRINIVAS KUNDER,
'AGED AEOUT 39 YEARS.

MRS. SHMA S
3/0 LATE SRINIVAS KUNDER,
AGED ABOU'? 17 YEA§?S.

3 MISS CHAITRA S

3/0 LATE SRINIVAS KUNDER,
AGED ABOUT 16 YEARS.

42.



4 ANKIGRAHA '
D/O LATE SRINIVAS KUNDER,
AGED ABOUT 8 YEARS.   

RESPONDENT NOS. 2 TO 4"3E1N{;5MiTr3_o'R:S '" 'Ii 

ARE REP. BY THEIR NATURALAGXJAREIANA ” ‘
MOTHER SMT. YASHOl_Z)A._SRINiVA:’i._ * _ ‘

ALL ARE R/A “YASU sR_1;§’I:éE’?~HAN?*’ ~ . J_ fi
i+wIEJAMADY, un*LL-;1TALUK.L.. :4

5 AURTHER DANIEL :sEQ%u’;§.§’R;_a_ __
S/O ALOLGYSEQSS sEQU§E_IRA’,v_ – ‘”

2 1-6–8_15,,$_ATHERy _(:’:ARVI)”E_i’€.,VV ‘
BOLARA. ?v’iANG2£LORE._¢. ‘

” ‘ RESPGNDENTS

(BYSRE iii;-:1sH’r;§AL35 SR’i’?R}\SANNA DESHPANDE,
_ . ” =A1JIgc3{;ATEs FOR R1,
SR1 K_SACH~If€DRé§ ‘KAR_AN’1″H, ADVOCATE FOR R5)

T§ii::;:._VMV9A’ is’ Ef1i;.;:;i.;> 11/8 1735) 0? MV AC’? AGA:Ns*§’
THJ_§1’J{,}DGMEN’3″~ Ania AWARE} DATED: 17.3.92 PASSED §N
Mm; NO.684/’19€§§$__¢ON THE FILE 0? THE PRL.I)IS’I’RICf}”

‘ ,5:3’DGE;’~ &§’..MEM’BER, MAUI’, D.K., MANGALORE, PARTLY
‘ _AL.z,ow1’N(:gTH;_5 CLAIM PETITION 9012 CGMPENSATION.

‘~ is coming on for final hearing, this éay

RAG J., deiivercd the following:
JUDGflNT

One Srirsivas Kundar, team ieadez’ of fishing gang
in deep sea fishing died in a motar vehicle accident.

The deceased was aged about 42 ymrs. The wife and

!

Rs.6,90,0()O/– The Tribunal has granted ; § Af’ _

compensation of Rs.5,97,800/- which is.;1@s§ ‘

just entmemmt Hence no reduction is ‘A

irxterest awarcbd at 9% pa, also nee’}(1_v’11pt

with because just oompcrlsation .”,Iv’_’1A1c{:_ 5

appeal is dismigsed The ‘it; be
transferred tothe Q