High Court Karnataka High Court

Channamma W/O Late … vs Shibu-K-Chacko S/O Chacko on 27 March, 2008

Karnataka High Court
Channamma W/O Late … vs Shibu-K-Chacko S/O Chacko on 27 March, 2008
Author: Mohan Shantanagoudar


mxscaummmous Fxxrzm 33333:. :~zr:n.’?m.1 my 200? V

l~””

II

3133 TEE HIQH DQXJRT GE” xmmmrazm AT ERAMSELQRE.

£:A’?’EI3: was THE 2?” ms: 632* mama 236$.

§ EEFQKE 2

T213 I-m”=’BLz. mmsrxcm mmm m1 Uma ‘

E :

ll

-t:H.m»m.mt-9., Assam 43 YEARS
W0 LA”i’E CI{£KEiAR§s}£a3P».I.&.H:

mxsmamawm, 23 Yams
am zma =3}{IE{E£ARANGAE:’a}i;.

Mfiammaa, 13 ‘:’E.i’-:38
am LATE C:}{IE{E’ZAR.?%.}£€3-.3xI;?;2i V .
wrncaa, nm=*:wsma”rm.a*r
::,.»’~s:£’1J9..i=-.1. GUARDIM-I ‘§~{i§>’1fT¢{EE£=g I . V:
mmmamrm £AEE4,EL_3.ak?i*P__.N{}.’13’,¢
Babb ARE am s::INGg>N§&as;.;;;LY-.,jT’«–.._ _ ‘ _ ” ‘
mama HG-ELI, 1s3ui.sa’3i. *m2m.§«:.i’-.’ ~ ” g

**** nzrrfinmms

:13? 33:. ‘vA%*::i;-~37 mgsogm, ABVQCATE. 3

‘.51

4.11. s1«;;t_iai1;t~*e*:«r:;*1~:.:;:?t-:<:s.V:V

.. …..

, ‘r.2,::o.a,’ ‘z49′:;«._
.L :2-£E’.fi;9,’*w¢1:1;a*a,c:::e»@Lm~:
_ rgavaxarfiméraé, suwua
SQETH xaraws. {MAISBALGHE} .

3

V THE REE zzmra. ASSURAWE
._ xC¢:{€EA3£?{” am-uwmu
I-Lga-.’.T. auxwxxas
‘ ‘e;~’e.3.;a>E:*rm nsmrx
*3m.”%£A}£ma am:-.573 122
gaa” 1’93 mmaa.

‘ . . . RESPGNIZIENTS
£3? 3RI.R.JPa,ZFRBJG%S§i, AIZWOCATE FUR R.Z.3

Wflflfi

c_nn_nn..rAI\n..I\: urn. I\lf\I’\’\ : :¢\ll| \..AP\l\.-I’ll-lhliilnffl’ _lI’\ I\lf’II’\”‘\ IJ£’|iI….l Ul\l\-lI\-ILIIII-I\! .If\ I\ll”If’\”

I|u.I:I.II..nI._l|I up-n Iildhnfinfln 5

N

‘I’HI$ MESCEL£;2°a1*E{3U$ FIRST APPERL. Ifi FIILEE UXZB
1735151 DE 3°51? M32? REHINST ‘EH5 JUBGHENT AND
339.333 Sfiffififfififlfi FRESH IN Wm NU.184f2G5′.’.U§
FZILE C3? ‘I”E’§E P’RI.:..CL”*.4’I£: JUBGE£3R.DN.)& A1335. MRQT

*rr.mxur:., FAETLY p.:.L.<::wm:; was camp: m-rrrxczzq FQER.
C€3MP'E!*3$ATIOEi SE SEEKING fiW '

Cm~!PE!*§S.'sTIEiN .

mas :4:.a*.a., rscmmcs an 303 c:rz1:m1w’=.,_’:1~r;~s..fi’n2év2:f,f

‘E’E’}’E EXZIEJRT DELEVEREIB “WEE FBLLGHING:

JUIBGMENT

This aggeal is fimdv
czampamatissn by tha V V’ ‘V w

E. =::!t*x.§.i<Iva:a.;:'a::g€sa.,iV.:aS"':4w:';V:"'1_:£.,§§ agw
aiavsut 55 yearzg, éh-e acciuerzfh
that mccfirred §ny_19;a1;£é§é;*f§eaving behin- tfia
claimants agz… A."r§u:§.re3mntativss. *1"?-ga

7'3Sib£;$::¥3V..3l\A A.a*urar:§é'ti'" azeaxpansaticm at

– ns.2,a5,§a§;»,~_ ~f*’

F .

.___.::».._In tfi3mv”‘a3_.::t:3.dent in quastian, the
*.’c.f: -.t4};%fi.e§e?c’ax§3§?;i also died and therefare, the

7… ‘T:f.Lbun;§l””h#S awamm }2.s..2?,6GGf– towards valtm af

;’:,Tt:_:»§ q;;$§=§5:£’§ kind and czmr.

M

flunk infirm: C.1|I’l.JI|..1ln’nl-an ma. nmu—-_. -.-.-.. -…… -…. ..–……. …….

{ad
ii

=3. ‘Mm Tribunal has cerrectly quantifies} 1:1-we

mmpamatian undar tlm head — loss at’ §apand:anc3?;§’:””‘»T
by admptimg tha mmltigliar ‘ii’ and as$asain_cr_,..__§§,§.*44%:’ :V
incma ms the decaasad at Rs.1U0;’—
Tiaemfmre. cmmpenaaticm awaz’ded:”‘iin’d~.::_ “–,th;§:x
mad needs 2:»: changa. Hawevar,

awrmi ifi awarding 3.93341: ,._ ¢z:n’n;:aarzV’ssa2ti:r;gn’-.2 ‘V

mnwmtianal h-Maia .

5:. Having reggam éxlaimmm
mm wridm: anti be awmrdesfi
ns.5:.maa.s« ur;;igrii._”‘:f:gu§ ‘_ Imam. mm
claimants ‘_Aé;1;%:g t€§VHEr’~*#3.1Q,D|30/* fax
the: 16:33 Thus, in alx,
the cla;i..:nant,$ ” V_ ara ‘ ‘m§55:i.Vt1ed tax a tubal
rs*:§’%Ii;g2arx$a’5§L;§Ie:j;’-L .1-:’;t.’E» B3. C3303 — .
«fig. ‘?§a’ans”;4; , ‘Li:_ §§’ss the: fallméing QRBER:

Tha “mpg:-341 is allwad in part. claimaI:v$:5_.:.,;:’a’.{z*e.

,j aifr»a{‘:L:§§d”~.,_t¢§t;a3. azamgenaatian in at mm” as:
The award ammznt anal}. carat

‘..__VTir..£§é}:;’:.éé§a=t at 6% frrbm the data mf patitican till

The apporticmmant as campansatieiz ‘arm!

Vefiapwit in the Ban}: shall be as per the Gxzigazc df

a/5

can -.-…- ._.-…-…..—… .. gugana. -gun nnunggnnqnnulnun —. sun-an-A -sans-u n..-nn..–Janna’.-u.n

:4; nun-nun nnngnnn n.-nu…-u..-awn-u.;un -an -‘gang-nan nu.-nuns I_auIl._zII_ln.n\.nn.1\l .41.. guano.-A nuan-

: 4 :
the, wrihunal. This Grdar subatitutag the mwmrfi

made my the Tribunal.