High Court Karnataka High Court

Kanchan Bai vs R K Rangappa on 7 January, 2009

Karnataka High Court
Kanchan Bai vs R K Rangappa on 7 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
IN T§E HIGH COURT OF KARNATAKA AT BRNGALCRE

DATES THIS wag Tm DAY or JANUARY gQé§vf *.

PRESENT
Tag HON'BLE MR. JUSTICE K1

AND ‘

?HE HON’BLE MR.JUSTICE g N sA§yAflAgA$AaA’

MFA :.~:r§:> . 472é1;IA2 003 (W)

BETWEEN

1

i\.\

@

sM@.KANCHAfi,BA1f A
W/O.P.HRS?EIMALEJkI§ ._
AGED ABQU21é§ YE§RSh_:fV

Afiflfi 2?4?£A?3 _ =

v:SHAL V–V’ fa WM
AGED»25%yE3Rs ‘_’

;KUM,sAErKA”

gfaggs 34 YEARS <

. ".KU%}SHA§fil
.; gags 23 YEARS

A»_AppapLg&Ts«2 TO 5 ARE THE CHELDRE§ OF
LATE HASTHEMAL JAEN.

n.a_A:: ARE RfAT:NO.83, 1″‘cQRss,

kf.D.L%NE, BI§NYMILL RQAD,
“BANGALORE*56G G53.

PANNALA £REN

S/G.KZRANEMAL
AGED RBGST 95 EEARS

SREEDH§R §36v bx

4

liability. The standard deduction need not

%e$~ ».*
be deducted from the gzeee income. Efikthat

<::i….«-«

view' of the matter, the net incoHe7 of" thé%

deceased is assessed at Rs.2;590/sieeffgofitfi,"

4. The deceased is a§ediebeut=§5iyee:e§e

As per unit system, Re{35Q/¥”te be eefreyed “i

towards personal Jegpeneeeflaefe tee”-deeeased.
Rs.2,i50f~ per mefith’ewepi§tm%gure to the
benefit of less of
dependency”iti:Qeui@iE_eeee’_iW;Rs.3,35,4OO/”
(Rs.2i5exiégié§e, tjt¢he«»w;:e is entitled to
Rs.25;QOO/– teeeideeibee of consortium. The

petitionexei. itegetfier are entitled to

s.aRs,2S,QUO/~ tewe:de loss of expectancy and

i1Re}1O,QU0f¢”tQwards funeral expenses.

“ii*Aeee£dihe1y, the appeal is allowed in

‘ipertizt, ifi all, the petitioners are entitled

iifte a cempensatien of Rs.3,95,400/– as against

–T:Re.2i3l,lOO/– awarded by the Tribunal. On the

f’

enhanced compensation the interest payable is
at 6% from the date of the pet:t:o::j’~..§~§«:_:-3,
payment. The entire enhanced

shall be payable to the wife;

fI’uc1I