_ 3 'SW23 zEE;31_¥1AN V
« AGED Aagm '2' YEARS
A4': SYfiD.,Ju.mIB PASHA
n T N}::1§.HEEN
IN THE HIGH COURT OF KARNATAKA, EANGA}.,Q§§E
DATED THIS THE 13TH DAY OF JANUARY,{é0e9%-L--L% _ 7 _
PRESENT
THE HOPFBLE MR. JUSTICE i<:%.sREEDHARVRAQ--._
AN13; k ” V
THE HGNBLE MR. JUSTIQE..S;’N. ‘sATYANARA¥;’ANA
M}-‘.A. NG.5?*?08 _
BETWEEN
1 MRS. $1:%aE1éA–;’_BA§m %
we I’i’»fI’I’.YA_§5 PASI-‘EAL:
2 FRRH-_E3ANV ~. t *
D/0. :MT1YAz~3?%aS’H.;é;J’—
AGEZ3 ABCJU1′ 9* ygtms
_ ‘:’;/ WFFIYAZ ‘PEESHA
. ‘S/0 mf;*1F;%’;s.z PASHA
“‘««..AG.}:3£>~£;BOUT 5 YEARS
V G iM’I’iYAZ PASHA
” AGED ABOUT’ 3 YEARS
APPELLANT NCL2 T0 5 ARE MINORS
REP. BY THEIR NATURAI. GUARIDAN
MOTHER MRS. SHEKFIQA BANG
CV
of the deceased is to be assessed at E33000]
1/531 to bf: deducted {awards
BS2400/~ p.m. wauid entire t{)…..i;h€ ‘
depenéents. The total 1035 of
Rs,240e(m::§4% ‘v ‘(!A:1ii”;;1§£i’i’;*ip1i;(:r)
5403200/—. The wife is…enfi§1e%iV:A’§e ‘Rsff2(‘$()'{3§.;FA–V.1;EE:)xva1’ds
£033 of consortium; thé’ entitieci to
12325000/– gaafads M RS.1000{)/..
towards petitioners are
enut1ed}V’:o~ AA of Rs.463200/- as
: by the Hibuna}. The
I
petitiomer 13″-:en’c:t1e:;d t;§ V’i~1’niterest at the rate of 6% pa.
V’ 9:” £b;e’*’*petition till payment.
compensation shall be paid equaliy
befv;r¢env_.p;jét*.iE1tV.>ner No.1 to 5 i.e,, the wife and chgilérerz
{;i’_ the kieéteased. The amount of the minor petitioners
A kept in Fixed Deposit until they attain majority.
Aacordirlgly, the appeal is alioweci.
sd/-a
:§%’?:’&§4@