RE TEE mesa cwm E2)? KAERNATAKA. AT BANGALORE
m’z*E.z:3 Tms Tim 1 W my 01? HGVENmER,_.f%§1.€t§~-..v
WE SEE”?
Tim HGRELE rum. Jusfricg ” R
*z*m:: I-{€.}Z’I’BLE 2»m4:::mcEk*H.s-KEz¢mg:ma %
M.F.A.NO.T71L%j;;?§)05 am.
BMW EH:
am
AGED,4syrz*_.&A.”ze:?;-«V.__”‘. . .
12/M-JQnmALLE:ta¢m;Lx,,
c35mca1<:.a.Ys=s1{A2e*A}§ALI;1. TAI..'IJK,
TE3Bߣi}RD1'.STRIC"3;'-
_ .4 % …APPELLAR"i'
V m; Nnaégsxmxan, Amt)
1} E 533;" . "
2; -.’.;fHE.z~:§'”1}3:cxAL mzsummcg co. LTI}.
mzfammz emcm,
sugfimm semmx,
V x BANGALGRE-569 G01.
‘ nix 3 srmm am rmxsmm mnnrms,
PR£3FgM..CEAH§RA$KEEAR RAG,
330.4?-52-?, 8 RAM,
VEHAKAPATHEE, AI’.
3. sm.maam
wm arm:-mmraa
A333 46 mm
2.; G A ERRAPPA cnmmuxn
mm sumnme, KUMARA 3-mam,
€ifi}5I£§FA.TKI NAGAR, am cams,
LAG-GERE, BAEQALQW.
(BY SR1 Eaaassaxamnm, ADv.g1’R¢12§1, ~. 1 ” L
33:. F.SHIVAKEI1i§AR,AI}V.-,.__B'{>R 123; ‘
R2 KQTIGE nrspsasmn Vm §’1*;1..1f.%_._9.2o my
TI-I13 mm m mmn UI{fif£R__&E§STI{f)r%_v1_73( i} or av
am’ Ammsr THE ‘ 14..V,:a;V:iq’n::a% Awézén ngrmn
ae.4.2ou5 Passw m lav»-2: AHf> ;4972.{_;££§§54’_<2H THE mg Ev*;L;V«.%€;%:;:§;19r:;:as,A?1o2¢ Am sssmza
E1§”fiAHCuEM_V.*E1e’rV(3F ‘s:::v<m §»E2e's..°s.*i*:c:1sa'.
' " mtg cmmm cm mg gamma mas mm
kw – r§;%2<§;1Bém"L«q,, fisfimma THE FoLmwm3:–
apmz by 'aha shaman: is éizfecfiad against me
A ' comma judgt and awarfi datw;
.f§3.’§.%G5 paasad Nt.’3.4’§?’2;’ {)4 0:1 tlm fflc 6f the:
K {WW/WM
« A_
3
IV Addimnai Judge & Member, MACT; figabre
(SCCH 30.5) {for afwrt Tribunal}. Thfi ‘FI’ibux1ai its
impumieé cammnn _}’udi1t and award awazwcl-5:1′
9:’ %’ 2,21,&m;- with intermt at 6% pa. fra1’fi:”t2:ie;T
pemsn 6:1 payment as X
slag t ft): ? é,00,0%[ – an
by firm quantum of by ttw
‘I1*ibLx.Im1, the cla12na’ :31.’ VA present thia
appwfi ” » flwmpensatiesn awardad
¥3Iwarda V’ ami ether caxxvantiarxal
hmgis, eff tija’ am mfimnmmmt.
A brieffiacm afthae caseara:
3.115. the 3″ responderfi ane the
decmsw Shiva’ kumr. It ‘as: cizntcnded
k V » amseé was a bachebr, agea abuut 25 yeam,
__ a pmviafian stare car-ning ? 1€3,0fi0f- hum. He:
W¥z9’aa hak and filtluzy prim” m fine éata af aczcidm. Tim!
an 3.é.§€304 at about 11 p.:r1., éua ts; rash arm ngligsnt
%
vi
drivirzg by the drivm sf the asfiendirg
aemsea S win: was gem an me
suatained and suxzcumwd in the
spat, On amount of
the parfi’ lives, have
ma apwllant was mmua?r’w§”ta V’
Lnzflw 8-acttfian 166
agairzat that resupandenjfi’ aama up
for iim the Tribunal,
in am dacummtazy
‘:1 the claim’ wtitiun in part
awarding Lfié: Eaf A§EsV.”2,21,&O@f«~ uncler difiwmt heads
;mt%s»%*p.&, mag aissamfiaa Wiizh the
appellant has prwxmtad this appeal
.j3;a:_ We have mm firfi caaunaal fir flsm
L A _ mm mums: fur the aw mpenamt and
mag anurme1far§ trmpoadent–inau.t-at-,
XWMWMWM
3
4. Afim’ mrdxfl evahmnian of the
award arm éthasr relevam matesriai availablge 6;}
emrges is that the a afthe
swath 0f the dacwsefi am mt
wag agfi abeut 25 33% 3.
‘§?txe1’nmm¢ cftkze dacmaaaaggessgd *f;-mug: is kk
an the lower side’ cihcupafinn
arm the fiependants, ms inmnm
at 1′ 4,33! ~ 33$. the persomal
sx§:eI:;$§fi€df “he was 8. bachelar. The
age (fans of the accident was
45 gas éfthe law iaici dawn by the Apex
case, the proper mulfipliar
‘ Thmwsfaré, the: ccvmgxzsmafien
af dewnflzmy eumam but Q 3,i2,0GO[– Q?
33.2 msntlm x 13 muliiplierj and aoeoraimgly’ we
‘ éiwaré the saw.
fig Furtimg the’£’r%L1rm1Imerre’dir1awax’diI1.g
cnly Q’ 5,00Gf- tcwarda aansparmfistz azxfi funmal
(/ wwwflwflkfl
5
ezxfiw afi mt awarded any amunt mwarda ihss af
wtaiue era less at’ love ané afieczicn.
dmm it fit to award 2 mom;-» tmaararda
3 10,000+ E? 5,om;« each} meg;-gs ”
aw,-m’ :1 and 2 m,so0j- 3 ;gae§*
3″-‘ an-a ‘tr: ./Ea total
mmpensamm sf % 3.4g,cm:.[% 2,21,m<:,I- .
5% time apwl 'w
ccmmn judgment am
award in Mm N¢.4972;@4 an
& th_e*efx t1§g:r:a:idi:iam1 Judge & Mmnber, MAST,
% 3a;g af§:m:v'«vA.VA::"{S$CH M63 is hecreltry masiifiafi. Tha
'V 3351 rampcxzdmxt are anti} 11% fat 3 install
mgpsmafinn af Ra.3,+2,wa;- as wins: 2* 2.21.0033!-
~ by me *:a.~:mm1, The erzltmwwé aompensatisn
ta i' 3..21,Q09!- with inteamt at 6% p.a.
'fremfirwdam cfpaeti*5mn till the dam affilmfitanixl
afiditiarz B: the wmpemafifin awfirad by the Tribunal.
'ml
'fim 1* Impancient-Ir1a1.11'er is
the ¢ m t?mfl a .
wmh fium the debs (if gf
judit and award. _ _ _ .
cm of the 2 3o,cm;~
each with _ %i3’é:tez<'j_'£f§;t dcpaaitcd in
the name (sf appl V' lax} in any
Hatwna' far a p¢rmd' 91'
ye1°m;V' sim'1 "aw thsir respective" ixztermt
pea-:adic.a13y;% "
with pmyortianate isrzfiazmt
éhaiij. equafly, in fawmr of the appeliant am
immediately an depusiting by; the
‘ Imu.t¢:::*;:.
ts draw th-<2 , stemming' 13;.
5//WWW