IN THE HIGH COLIRT 011' KARNATAKj_§;""'-- I CIRCUIT BENCH AT GULBARGA»..'A. :f., % DAJYED THIS THE 27TH DAY QF A;¥J«GI,'i'S'.144A27G<)'Es~~ f; ' PREsEN$ THE HONBLE MR. J:IsTIc@f'v«K,3REEb1éA;é RAG THE HONBLE MR. Jussricia B;$I2§§f§';NI§}ASE GOWDA N0§%?8%3§/2<:9s (Mvi BE'I'WEl33N; " 1.
Siddafluna. _
D/o. Raxnarxpaxregin, .
Age: Tggars, ” ‘ ” ‘-
_._Occ: Slfiudent _ A
;2§’x§’~Ie¢iza_”r;,°g13::a’«.% __
W ‘6 Raiiiéppa
Age’; 5′–.Y3ars{;; —
‘ ” ”
‘fire ‘Nialiappa Jam
‘ z?xg:-;_:’ éflyears,
__ “C><_:cg Ag£1'cult:_1r=e 83 Coolis,
' 'R/QT Sarur,
" Tq: Muddebihal,
A " 1313:: Bijapur.
if»)
{Appellants 1 85 :2 minors,
represented by
Appellant No.3 as their M/G) 3 V’ ‘
(By Sri Sachin Mahajan, A<:iv.,)
AND:
1. M/S. Goodwill
EX»SeI’\¥icemen’s
fjonop. Seciaty Ltd,
N0.1Ci98/188-A, ,
Swati Apartzrnentrs, ‘
M0deiC0ic>11y, _ V’ . :
Shiva}iNaga1″, _. .,
Poona-5. ‘
*2. New India Ltd,
Poona. ‘ — ~ …R€:SPQI1de11tS
(By Stri <3. %shmn; ._S}1ai'1kér éao, Adv, for R 1,
$313.1} Shaéaifilfiala Jagird.$§I_'_'_g Adm, fer R2)
isiisctiliéinseus First Appeai is filed U/S 373(1) of
MV Act..jagai=:1s§"E3ie.–Judgment and Award dated 01.03.2005
passed%i:;%'Mve%j:\Ie;.33/02 on the file (if the Member, Macy»
"'\f'£E_I, Mt1dde__'a}i;'3ai, pm'fiy' a1l0wiI1g the claim petiticrl far
_ _T'T~–.<;:;9I.apenwti0n«;_and seeking enhamzenaent 0f compaensatinn.
' " ' coming can for hcaring this day, I{.SREEDHAR
K « . V K ,"ti*6iivered Chi: fQil0Wir1g;-
Cg»
JUDGENT
Thcre is a delay of 90 days in V' '
is allowed and the delay of 90 days A
2. Slllt. Shashikala rggspondent
No.2. Szri. Sachin
3. One Ramafija “wvvéas hit by a bus
beloragng ;:E6 resulted in his death.
The is’ years. The deceased is a
cocslic. fE’ht=; Arniimof’-Ciiildmn and father of thc deceased
the “;Ziv{.f:11ifi£j¥Ii(3IfS compensation.
” j_ of the deceased to be assessed at
10(2),!-s”pc1.9 inunth, in the absence of income proof. As per
AAVVsVT.jis3:cn1, R3625/– to be deducted tawatrds personal
Rs.1,575/- would enurs to the benefit of
éfipcndents. The total loss of dependency wcuid be,
(Rs.1,575-/- per montll K 12 months 1: 13) = Rs.2,45,’700/–.
The widow ia entitied to a compensation of Rs.’2{),0O0/- far
loss 0? censartium. The petifioners a:re —
Rs.20,000/~ for £953 of :xpcctan<}y; _a1nd K
funcrai cxpexmes. In all, the pCtifiGIi§:rS;'&f£if: éiziiflfid
compensafion caf R$.2,?5,70{};)_f'«.__/.as '£5-5,=€z–Vfi11st
awarded by the Tribunal.
5. On the ernhancecl at 6% 13.3.. is
awarded. The be payable ta
petiti0I1<ersv"1"Tvt('§; ' The share of the minors
shall be képt iiatiezanaliscd banks, unfll the':
miners atLajnmajo1'it_;;.
'V A Iailowed accordingly.
sdfii
Judge
-4
………3
judg %