II? THE HIGH COIIRT OF KARKATAKA AT
DATED THIS '1':-m 12m DAY or FEBRUARX.-« u
PR%ENT
THE 1-::oN'nLE nm..ms'r1c1=;
THE HoN*3LE nm.JUsi}:eE H.m¢A§:oA;E M
mscrmsw
BETWEEN: H
The Genera}
KSRTC (No'e1?*'I~3'iE(KE%';FC.') V" ' '
K.H.Road, Bapga£9I'e"56Q'TAG_27" }
Rep. by ,fl1<:*:. {Lfhief Ofiicer
N.W.K.R.T._C, E~Ii._:VI::_Ij;".VA _ _' ...Appe1lant
.gB;,:_ Sherifi', Aév.)
.....
Chfikkeerappa
.V
13/ 6. Cijikkeérappa
” 3, Mangélamma
” H ,/plate Chikkcerappa.
” H13/0.1ate Chikkeerappa
M31′ ralidhara
S /caiate Chiktkeerappa
Minor rep. by his natural mather
The 18′ respondent herein
v{\_” , ‘1-«l7″~»”~ .
All are residents of
Msranagere Gellarahatti
Sira Tqluk, Tumkur Dist. ..Respondents
(By Sri Manjunath, Adv.)
This Misc.F’irst Appeal is filed under. tse~.e-1.7eé;(1g t
MV Act against the Judgme11t””‘a;2c:1 dated
20.1.2006 passed in MVC No.35O3_/99-Aogiv the’ f1Ie- of
Judge (Sr.Dn.) and Addl.MAC’F;.__ Sim, awaiflingz.
compensation of i~K’S.3, 18,000 with-.iI1’terest 5% 1_:i.a.
from the sate of petition till payment. ‘
This MFA eon:1ing”~o_rz ‘clay,”hnand,
J., delivered the followitzgi”-j-_’
ll l l ”
Aeceptieg the application,
delay of’1561ds§rs.is}:r.;<:endt§nse;"i'.'s.'£}06 is allowed.
2. by the Corporation for
V redtlegtien. of We have heard the learned
parties and we have been taken through
ffhellfdeeeased was aged 50years at the time of
:e:ecicierlt=~* he was doing sheep business besides
-_t1o_lng””agriculture. The Tribunal, having regard to the
VT ” age and occupation of the deceased has determined the
V U montifly income at Rs.3,000/- and adopted multiplier
appropriate to the age of deceased. The Tribunal has
awarded compensation of Rs.3{),O00/-
conventional heads.
4. On consideration of matter,”~ Wt
compensation awazded by thc is ndt._VexcesS%§fen%V
Therefore, we do not find
the impugned thfé is
dismissed. The appellgfil-t’ the award
amount Withizg Ito enable the
clam’ ants té statutory deposit
\\\
sdié.
]uc3.<Je
shall
Sfili
Eiéiw