Karnataka High Court
Nagamma vs United India Insurance Co Ltd on 6 March, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALCBEQE
Dated: This the 6th day of March Qt-"E69 V A
BEFORE
THE HON'BLI?. MR.JUS'I'ICE ;%x.a}_\@};gN':s;ATHAN-- .. 'V j T
M.F'.A.NO. 10654./20o6%%(M.\_/1
BETWEEN:
1 NAGAMMA V ..
W/O LATE RAMAUJ-I_P " .
AGED ABOUT 42 AYR_S._ V
2 KRISHhéRPEj_£§
S/O L.»r:.'1'-'=»;"~;_ RAMAIAH " 3 A
AGEI3-_AB"D§JT 24 Q_
3 f*U*I"TAi1§}§x}U'A::3:'§V _ 1
S3/O._L--ATE RA1V§A_IA{rI .. % %
AGED.ABO_L'fT:_2.2 m':~3,
4 _SHIVA':?A;.}U_' _ ._
4;: Si!) LATEARAMAIAH
._' '*A{iE1i)._ABOU'I'*2';$ YRS
V' " » .Ai.»;.L 'RAMAIAHNAPALYA
HORD1GERE,TUMKUR
...APPELLANTS
(By ?.~;;ni SHMJAD V SHASTR1 83
K GHHAT, Anvs>
:5 Urmaa INDIA WSURANCEE co LTD
R N0 25, SHANKAR NARAYAN BLDG
M G ROAD, BANGALORE 1
BY ITS MANAGER
occupation of the deeeaeed as he was doing business
in seiling and purchasing of sheep in
therefore the income should have been _
Rs.3,500/-per month. He else for
enhancement of compensatjon:'».:u11{ierje' the
Ices to the estate and love .g;1fi'ectioIs_ A A
3. 011 the other 'comm-1 for
the respondent no. contended
that the mama; is just and
proper é ‘
: to the above submission
made, I the triiaunal couid have
the iIV1″(:GIge__.Of deceased, who was doing
__Rs.3,500/– per month and not at
1es.c2;5oo;c;% month and therefore taking the
i11co:;,ae’gjad.:V 4’Rs.3,5OO/– per month and applying the
* egpropfiate multiplier under the head of loss of
.’ tigependency, .3. 513.111 of Rs.1,03,961/- will have to be
awarded and towards iose to the eetate and love and
affection put together, Rs.’30.0()O/– would be
e
reasonable. Thus, compensation gets ”
Rs. _’1,33,961/– which will carry interast 1 b
Award stands modified
the appeal in part thus. ‘ .4 A. . ‘ ‘ 2
_
% Iudge
Dvr: