Karnataka High Court
Smt Hajara Sultan W/O Late … vs The Divisional Manager Oriental … on 5 December, 2008
IN THE HIGH COURT OF' KARNATAKA, 'A V.
AT DIiARW;§;D';' fl % A
DATED THIS THE Sm DAY
A. % 1 kk M
mg HONBLE MR;'.;I§}ST1CB'3; K5 'SREEI"'}«HAR"}%AO
THE HONBLE-§4;2. GOWDA
BETWEEN " % {X 7:
1.
sm~ -HAIARA
AGE 4*".i'_YEAR'S
occ: HQ! ;sE1;1oLD
$3;-~/0 LATE) SUJAUDDIN
VJ C)RK
sA1?:9§1i:*;x'SHA:R1N
[ D/Q. Jk;Afi':'52vSUJAUDDIN
AOEQS ».YEA1?S
. "<:)_m's10NAL MANAGER.QI2:Em'A:,_IN'suRANcE
LIMETED, D§VISG*INA_L 0;E':?1"§,%.[%' ' ,
2ND FLOOR, saw T().WERS; 3 "
PARVATHI NAGAR T ' .
BELLARY
2. K AMAREGQ?fii}A'~Sf fiAYV';E'-IESSGUDA
AGE"M';"w3_O,R, * _ L.
066: _BIfSiE151S'SOW}:1I.ER OF' LORRY
BEAQING' No /352 199
12/0; £aAMAE2E¢:.§v., FOR R--2)
L' U/S 173(1) 02:' MV AC'? AGAINST' THE
JUflG}\(IE1$§'I" ANIZ) AWARD DATED 5/6/O6 PASSED 1%
MVC NQ.:-6/05 ON THE FILE OF THE CZIVEL JUDGE
% .Jj(3§%"1>;), AI3I}L.MAC"i', KOPPAL, PARTLY ALLOWING THE
~ "_{3--LlAIM' FETITIGN FOR CDMPENSATIGN AND SEEKING
' ___"""EN§HANCEMENT 0? CQMPENSATEON.
This Appeal is coming on for hearing this day,
V " VSREEDHAE RAD, J}, delivered thfi following: -
JUDGBIENT
One Suchavuddin, Depmzy '?ahshilé:g'f~.Vvd§%?;d._Ai1o_ 'a..
motor accident. 'I'h€: salary :;_C€fIfiZifi(}a}é;€3 " {E€:'C¢&::e&
ciisscloses that he was getti;Eg.4___netVS;ag1éa_tyY of
After deducting income " tax,
Rs.10,000/~ is to be foe wife and
children are the ggefitiofxero
1 net
Rs.80<)0[ of the dependants.
'§'he loos X be Rs.8,0(){}{income) x
12(mon:h's;j;x~ §'2{inLi}:to1;:1jI}IE_'.;1;)'V¥ Rs.11,5:2,000/~. The widow
is 6I3.§£t;ied f0rV"£r*Qv$V.:2.§,():O()/~ towards 1033 of COI"1S{)1'LiIJII1,
f?s:.2.5:,Ot3T£.}A,i---.fiow_a:'ds loss of expeotancy, and Rs.10,0(){}/--~
toxv;é1<'dsVV"f'§i1'fi€I'ai"V expensea. I11 ail the petitioners are
V --Ven1;i1:iés:Tt... "fo:* xvtotal compensation of Rs. 32,112,000/-- as
'i;;.gA3.iri*s;fEA. §s:..6,53,60o;-- awarded by the Tribunai. 011 me
compensation tho petitioners are emitied for
. V ""~.V;iiHifiéres£ at 6% pa. from the flats: of petiiion till the dam of
payment. The enhanced compensation shall be shared
iv
equally by respondents No. 1 to 3. Tha amountgn;
shali be kept in F’. 1:). until minor attams me mg Y
appeal is allowed in part.