High Court Karnataka High Court

Kempamma vs Netaji Rao on 7 December, 2010

Karnataka High Court
Kempamma vs Netaji Rao on 7 December, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED mxs THE 7"' DAV OF DECEMBER, 2010
BEFORE

THE HON'BLE MRJUSTICE MOHAN sHANTANAeouDAR

W.P. NOS.2333O B 3450234504/2010   A

BETWEEN:

1. Kempamma
W/O late Lingaiah
Aged about 48 years

2. Shivakumar
S/o late Lingaiah _
Aged about 30 years_ 

3. Ma:f1;.,@Cle\/i    
D/o1'a{ce"Linga_iah'~.  
Ag ed aaau t, 2 7 yea rs A 

 '_ 4. ~::-inaithra

_ "'3/aerated' n,jngai«a"h"" 'V
'  'Aged 'abAD_u"t .22 years

 Ail are-".rjesAiDding at
=-!_\_Eo.1i~, _4.'?»"" Cross
A Padarayanapura
 n T Barngalore. ..Petitioner5

A   --..V('By.'.uSri Pavana Chandra Shetty, Adv.,)



{U

AND :

1. Netaji Rao

S/o Ganapath Rao
JTS Transport

56, 'C' Block

3"' Main Road
Davanagere.

2. The Manager _
New India Assurance Co.,"Ltd,_,
New Mission Road    
Near J.C. Road, Bangalore.    ' «,V.VResr)ondents

These writ petitions; arefiiiegd "un'dAe'ri'.,aArticles 226 and
227 of the Constitution of India, _.~prayjing',. to quash the
impugned orderi'--datedi"'6';»4;2O1Q',passeVd"Iby the Court of
XVIII Addl. ;Ju'd;g_"e, Cou._rt~~'of- 'Sr_na,li__VVVf'Causes, Member,
Bangalore _.vir.ie iA_n_i'1e'xure#E3 anciconsequently allow the
said aPD|icé3tio_nL_g. '   .  

These"aiwriti{3'}ii5Qt'iti»o'ris ¢ornaing on for preliminary
hearing', this dagfithei Cou_rt'--.rr'ia-de the following:--

ORDER

i\i:_otice”‘t.o respondents is dispensed with since the

‘order passed wii not affect them.

W

Petitioners have sought for quashing the order

dated 6.4.2010, vide Annexure~B passed-…b_’~aivn

MVC.i\io.6162/2007 by the Tribunal below.

2. The records reveai:=.,:that,lfivan_’:’a’n*1oun.t’_V}pf.’

$250,000/~ was awarded in a.n{ivci.i’s162/20,07; iaeeyaar if.

of the petitioners as comp_ei:njsa_tio_n “for~..::hAe¥death of
late Lingaiah. 50%Voi.V:th.e”‘–avii’noo”rntfyy:a«s_ordered to be
deposited Accordingiy,
compensa;ti”o”n_««..toi- deposited in
the on 3.3.2010 an
aPD|ica’t.ion. by the Petitioners before

the Tribunal Vbeilohvv Apraiysiing for releasing the amount in

. their iayaur as they needed the money for

of the third petitioner. All the

petitiosf:’ers3’are majors. Since petitioners are stated to

have raised the loans for the purpose of marriage

“e>§<'p'enses of petitioner No.3, in my considered opinion,

V'

' eckigtf

interest of justice will be met if the amount in deposit

is released to the petitioners.

Accordingly, the impugned order K

is set aside. The amount in de.pos.i.tL$h”al|’:

in favour of the petitionters. inV”~proport;ion;.:to _i:heiir_:”t.

entitlement.

Writ petitions are