High Court Karnataka High Court

B V Manjula vs Abdul Kareem Sab on 26 August, 2008

Karnataka High Court
B V Manjula vs Abdul Kareem Sab on 26 August, 2008
Author: K.L.Manjunath & A.S.Pachhapure


2 fiFA N0.E’93f2G§3

2. The Eationai Insurance Cemgany Ltd’,
Bxanch effiae, M.H.Road,
Ch:tradurqa~5?? 581,

Rep. by its Manager.

Ln.)

G.C.Rangaiah Sfietty,
Mafia: ia age,

350. G.Chandraiah,
Rfat Eadavafiahalii,

Madhugizi Taluk, . _A , _ A . , A_
Tumkur Bisfixiat. ;.. *RESP$NSENTfS’*

ES; M/3. E.§.Mogaii & B.Ba5a%araja, Afivs. férARLuh
Sri. G.Mahe3h, Rév. fax R2, F_ ‘ * ‘ ”
Sri. K.Shamtharaj, Rdv. fer R3.3

“wkasw

This MP3’, is Afiled z.1.,.?.S¢;c.. ‘3_7;;{:a;}”v,<;;:°~.i,';.8?:$,.-‘1E3§8 (I}1″i3.Vt1″‘1€;:’,:’V igrzé. <;if'"':he' _Add'1……=Civ:1i Judge: 55:.
Qn.§ & CJPE g» M Cf," Tumkgf», Eaztly' allowing the claim
gezition f@:€ ccfipan§a:i6finAanfi; Seaking enhancem&nt sf
cempensation." " V % '=«– i

1

Téis ,MFAT cbmflfig an mfg; Final hearing, tnis day

Pachhapure 3,,.deZévé:ed_ih@’fe1iowing:

JUBGEMENT

The” ‘iegal=_ zagresentatives of the d@c@ased~

B.R;¥ijaya’S§ankar have §rafierzed this appfial, seeking

enhancémamt éf the compenaatian for -is deaih.

V2;’ The facts reievant far :he purpose sf this

=aQp£a1 ar@ as under:

Z: is an 31.GS.i§§§ at abaut 1.3% p.m. that tga

deceased-B.R.¥ijaya Shankax, Sub–1n3pectmr of Felice was

traveliifig in the kmbagsaéax Ca: bearing zeg. fio.K% §6~M–

An amount of 3.25,G8QwS$ with Qrepcztienate in?%z@3t

shall ba paid to re3penden+ %o.3 i.e., the fa§he;*df the

deceased and the r@st of the ccmpensatiam 3h3§i4béTp%id

E0 the claimants.

i 1°~3%9?V%%

%

Ksm*