High Court Karnataka High Court

Smt Sukru vs B Umesha S/O Shankar Sherugara on 12 February, 2009

Karnataka High Court
Smt Sukru vs B Umesha S/O Shankar Sherugara on 12 February, 2009
Author: B.V.Nagarathna


U¥’I~”UN§L)A VVILLAGE,
I{UNDAP*L?RA. TQ.

6; LSXXMI
LU U LA’1’§:} RAMA DEVADELEA
AGED ABOUT 16- YEARS, M ”

RIC) i*EADUBAiLU MANE,
UPPUNDA ‘.FILi.A{}E,

§<I.UI\EDAPi}F<A T€g., MIN-3'R41RE?rm."BYTH*5§é:§. :

auaxuzmé M€)THi~:'}§€ s;v;%.;f;'§;;–1A:~éL;£.;_ V '-

7' S,§3$§qJ£;EVPS . . _
:5; 0 Law: RAMA ;)'%:vA;;):{3::a –«
AGED ABQUT 11 'iE';AE3?S;_ 1 * "

Rm NA3’3UBAILU MANE, . ‘_ 1
UPP{}ND&._’V1LLA{;é’f;;”‘”. 1
KUN¥3A.f~’U 1’Q;;._ ivtii’£:’)R”RjE§§?’fD:…BY HER
GU Agwzm i’:j:§.{:;.>*1*=1–~:_1::;<1- 1$iv1'§f.{.fgH.Af*éUU

8 z%ibTH#"*'i7?ifi*-:;;V. , .

QIU 1..A’£i§:; ;~zAMa5.u;a;vfAu1,£<'s, — .

we NADUm:L{: :xzLr*x:\’:;.’~;.«T;,” ..
‘UPPEJNDA ‘J}.L.L!i.GE;.- .

KUNDAPUFEA ‘?£,’g.’,’ §vEi§~_I{‘§i?’ Rz'”;1P1’if}. 83′ HER

V GUa§<_L§IA£*£ zv1<.r£'m;R 'sM'?rs::HmeuLs

g . . APPbZLLA§'*~E'YS

{By sf::':–.pAvAr~:é5«;"–:;Hg:~s,§1<A §5H1:}'i"'i'Y 11., ADV?)

uMI_«;$§~sA'Sj(: SHANKAR sm;1<u<_}A:<:A
' …gm1–;'1:s- ..ABOU"T 39 YEARS,
TR;<3..B,};LA<:3:NA MAME, BABA,
~…'.KL3'!}«IDAPURA 'I'Q.

L’m;:: Mgw izwm ASSLIRANGBZ L10 ism

BR§’LI’~§{3B {)§3’F’i£ZiEZ, i9’US’i”iPA B%.fiLiL}I’E’~i’€i,
MAIN ROAD, KUi\§§APU§13A

i{I::?S»i-‘{)§’*i i.)B}1’~§’§’?:§

{BY Sri : R B UEZSHPANDEI, ADV. FUR R23

dasiied agaixist the bicycie an which the deceasecijis-§fas

procreeciixag. As 231 resuli; 91′ the impact, £16

grievous injuries and fiiaci an the W8}? »

Ueiztending that they :05: the bread e8;;§f1Tqf»:i’::;tj: deészzaéeci Atijgé ,

petition jointly claiming cempéiT1s}:HiQfl 091′: Yaxioufi i1€:aci$.

L5. 01′: service of z131
‘ 18.2.2665 at abtmt 9.45 am. on
.N.£:i.3f?g near ijurgaznba Bar, Bijmi’

Viilage, ziaceased Kama Devaciiga met

with ax: accident while pmceadilxg an

his biCj§i(3§fi {mm Bijmr {awards

Um§m1da’:> W

W§1et.i1e1′ the p€”€.if;iOI}€I’S furt.ne;* pi’0V€;'”-.
that the said acciaieilt assumed due a

rash. and xiegligent f;:1{‘:t on the: pai}fé§§;_’ -1~

the driver af the

Reg.Na.m-2o~9192, ».-sh}-i§::¢i~:« Qaxne’ F.
iimlciapura gicie axidiifiasiiéd ”

the bicycle sf fiecéasati. _fré;:m{_’it–$…

back side, as a {mu}: 0f”i;h..t:”$a19g1e
deceased 1{£?..1Iia £,}<éva_d.igea, sustéjixed
grievous i:1j.i1rié':37' a_3:j1£:i- =. ia__1:sr he

st1;:{::tV1:1<1be:;1 *i:€5'ti~§t: fiaiézig? 7 ~ V'

iii) 5WI:é!?_f:iéi9′–. *;.fiel’j’.–:*§§$§3§;zid»€:1§ 939.2 further

‘Tempo _ .. .

pijt3§rié?+3″t§iiat ‘£ :§:~:”‘~:§.i’*:’z~;rA(Vé1′ of iexnpo was
ngfip h’a§&*izzg'”€ia1iCiT. * <é§12r::c¥:1ve: driving

li1%:, he is not ii.-able ta

33333 _ C0nipe:i}f1S’atioi’:’?

‘g\¢’.iV1Ac:tI:a:§:2″‘~t”1f:e peti1:i0:1ers are entitled for

“-T’__<:i)1:iT_?;3ss3:»V:1:%§:.?;i€311? if 3:), to what extent as

A %§%i:<§é1I1'?

A’; _ AA ; ”

A Sf Mfv’, Act’

what 0I’¢Ci€I’ er award?

if-e§z 9£iid be reievant EC} note that i1″1iti8.1i}–” the ciaim
TfL’*},7,enti’t§m§i’1 was filed under Seaman 1636 of the £\4.’~.:’. Act

éfzd thereaf’£v:-:1′ was converted to one under Sectiesn 163-

y,

in supgaort :31″ their case, the C§fiiII18.¥”13ZS

-3-
thereby awarded additional compensation mzdszr the

Read 1083 cf dependency by foiic+w7mg the paraximters

staieti under the Second Schedule, 9:’ the Act. ..

deducting 1/3″ 3:’ the ssaié income and by _

mtfitipiier keeping in mind the «’%ig€,_ 9:’ V’ ‘4 ” ”

Accerdingly, the cempensaiien u1’:<ie:f" {Z316 3i1_z=:'a(:"' §c:')"e:.§:~:=..e;i1'f::_'

dependency Wouid be _ cf

Rs.2,i34,UUU ,1 ~. The wo3_1i(i
therefore, be §<3s.3<},£)£}{};'}, Lhfifilftt '4"c£§;fi§f:e:1satia11 ssijxaii

awry interest atxiixg xaié' 3:)!' p}a. same S1131:

be 3_ppefiio1j:é§iVTVi:1 diifiéfiéns igsueci by the

'i'riE:;1mai. 'judg111e f}'$A:_Lja:f:ti~ in 311 other respects

is ififi m}dis£urb<§<:i. ._ §1'i'1é* is aiiowad in ;::art for the

9;;i'b:*é said" ~ri=:2i€5~31"1"ss,. A

55%
Fwgé

x