IN THE HIGH COURT 0? KARNATAKA AT BANGAL§§E DATED THIS THE 23"'mAY OF JANUARyf§§fi§§f%;f_ PRES$NT_Mm_ ' V THE HON'BLE MR. JUSTICE K.$fiEE@aé§ éébf, t
AN§.a V ‘V ‘V a
THE HON’BLE MR.qUsTIc§ E N,$A§Y§Q§§A§aNA
MFA’§¢~§1i4,¢§*2Qb;.giwv)
BETWEEN
SMT RAJESHWARI”g,’ 3: g ~ °_ «-»N,
W/O suaaamafiya EHAT”_X_”, 1″V* .
32 YRS, ‘ _’_ =..’a*n’
sgmca DEAD’BX LES
1 PRADEEP S BHA$’a_ W_ .
s/§ SUBRAMANEA BERT ,
{& R§3£SHWAREi’_” ‘
15 YRS, MINOR . .
.359. BY NATURAL GUARDEAN
.433 THEIR FA$ggR.sRI SUBRAMANYA BHAT.
_sAN$g2:HA_s BHAT
V_’£z©_su8aAEaNyA BEAT
V_{&”R&JESBWARI}
.’9 YRS; ‘
‘VREP. BY §AT§RAL G§AREIAN
BY EHEIR FRTHER SR1 suaaamamya SEAT.
» VVBDTH ARE RXA op? LIC OFFICE
‘».N5AR SANJAYA TALKEES,
MADDUR POST
MANBYA DIS? … APPELLANTS
{By Sri: B V KRISHNA, RSV}
&”%//,
was under treatment far almost five years and she
was not able to attend ix; has job. The total
loss of income fram the daie of accident till her
death is Rs.1,38,c:ae/– {Rs.2,3@0 {inc;om£:i)””‘:;.’12f
{months)- X 5 (years). The appella§ts?:éfeT
entitled to total compensation of RS}i;98,G§$f~._ » A
The Tribunal has awarded higher compenéatian of”g
Rs.4,80,485/~. Hence, the ap§eéiifQf,e§§fifi€Qméh:
is dismissed. A_ _m-
TL.