V Bang"aI0fe.,
Sr? Kumar, Advscat
IN THE HIGH COURT 0:5' KARNATAKA AT BANGALORE
DATED THIS THE 27??! DAY OF' MAY, 20?! W,
: BEFORE :
THE HON'BLE MR. JUSTICEAN.5E!{.
M.F.A.NO. 2343 oi4*'2{{j0"T(Mi;7* - .
Between: V V. A
Smt. Shantha, _
W/0. Late Dayanand,/V
Aged about 30 years, " V __ j
R/at. N0. 523, 43" Cross,'-« _ A
7"' Main, 4"" Block, -- "
Rajajinagar, _
BangaI0re~ 1_VOi_
Appeflant
[By Sri. B€i};)t1,V AciV{_}f:at€§}
And:
The Mafi2:g1'i1g DireC'c0:',_ " N V
K. S.R.T. C . ; ~ <1: é1;f,_ra1- oif:¢e«,."
K.H.P.--:).ad, Shanfghl' Nagar,
Respondent
>i€>k=§€>»’= V
Tfifis. EX’/fi7A is filed U/S 1273(1) of MV Act, against the
gjudgmiznti-and Award dated: 08/01/2010 passed in MVC No.
.’.8’86Q/2007 on the file 0f the XIX Additional SCJ and I&%CT,
‘ “«.Ba:1gé’zk;:re, partly afiowing the Claim petition far
_ <::':3nip€r1satior1 anfi seeking enhancement of compensatien.
This MFA coming an for Admission, this day, {ha Couri
u u defivered the feflewing:
~\\\\\\\\\\\\\\\«««««§»
$§\.\\+\\\
deceased being 32 years, ae per the decisienV::’-ef~.V’the
Herfbie Supreme Court in Sarla
ACJ 1298). Hence, it does nqpea11 :;r;;’:~
However, the Tribunal has eE1:re<:E""ézr:
towards the personal expeheee of the"de_eease:§i;"–wh;en in- :
fact, he was married §'eelveirreefiti.._isJi:he wife.
Therefore, deductin§""-ii/3??;–~ inwards the
personal eXpe};f;"se_e multiplier
sf 'I6', I (Le. '€3,000/~X 12
X '16? efi":"vdefi;)endency as against
e4,32;e0_0e/2
9. Tribunal has erred in not
awai~tdiy1g reaéonable compensation towards the
“c:Q’tiver1ti O;aé;I._:’heads. Therefore, having regard to the
faeteé ar;d’e7§_réumstanees of the ease and also the feet
ihVe_”e1a1*mant is the wife, who has lost her husband
_;3;’:?f;A.’yeung age, and lost the only source of income and
K “Melisa seciai security, I deem it fit to award 3 sum ef
$453000/~ tewarde the eezlventienai heads such 3.3 less
of have and affection, less of coneertium, less of estate
945
X Na?’
? , W..,»..M»W..,.4,M,4.,,