'.41.:-gurus: wry uuwnnun-1::-nan-u scan a wvyeuvuv-mu -twat w-a-u»-«----
'nan1nomnmnsnma.nasrnzanumuaawaauuNramuumuu:ug; :A;-[" M
IN' THE HIGH &URT M' KARNATAKA. AT BANGALORE
Ix&JEfl)TEfl51Efl318"'EnEYtmFh£An£!!2908
BEITVEEN
1
BEFORE
K. ZS'..h.HO . 14255/2007 (XV)
SET BYAYYHEQ
WK) LATE 3III\"Mfl§§
M389 A3001' -I1 51%
cmxm
D/0 mm snrmwm
mm snow: 13 zsgzuia
3
sin V *
rm:%"J=L'nx3'..I.:: 1'I":§mnas* %
zsnrcm, ._:m2';',31r'aI<'.5 "~--._ %
HGRER Am:
91-rr. nmmmm »'
nsasmmrr R9,;
afiézamws "3 mm
[ -1i;'zr;':*x:z,n"a3LzI mums
_ ::;x:a§.§* mnmma mm:
" , max
13gPiNG?;I;ORgE*T'DI$TRICT . . .a9pa1.:.am-
(B? mmmpa n mvzm, Arm
Es sax.-mnrvzn
" am mmmvswmm
2~I0.25, 4" cnoss
Lmnmana, mcmsnmm
B
2 ROYAL S ALLIANW
E CO. LTB.
SUTWERAH T073535,
119.45 M31} 46
WHITES HEAD
ct-mmax 14 . . .msmm::§2r.=:${ K
my 93.1: K s :t.:mc-mm, 5..
NOTICE TC! R-1 IS DISPBNSE)
mm 1491 IS IFILBD mxmk-4szc'ricf :x.V7sV;i}..1 c:3fl :2
ram ACT Aemm am amm_Vm?nn
28.02.2001
! mssxn IN xv: NU.li’38€{2006«..OK cm
mm: W “cm ‘wit,
3mwa:.cs.B, PARILY <::z;a:.I1eMm'rI-rxcm
ma ccmmmnox mm snmcnm ma
mas % : 12c:i=r.' A' ms
mar, Tm comm
A % étfjs "fl "fi 'EI. 1'
the ""**t–¢-:1: is listed for orders,
"v..¢¢2§a§n: at the laaumad counsel for
imttoz: is tmn up to: final
. . »_ .<_i:E..§poa§.l 't.
Vffioard on merits.
a|>a.n4a.na5.ma anew”; n_.mn.an-;.amumm_nn an nun-\o\I-9. manna: unawguntuuu _Il’\ I’!-I!”Il’\””I Li
3. ‘mi; appeal is 1110:: by tho claimants
praying for enhancamont af cumennaticm,
aweuzdad by the tribunal balmy.
4. shivaxmn. aged about 45 :”§?h7nzq
life in tho aacidont Vtmizg %
29.1 .2006 lacking behind Vf:’i1a#fi”v-€:l&:.§;E$fi.;)L?23V
legal raprasantatiftmg. an
ngzricvaltuniut by
5. The tri;h’i11′:iaL1iA”” of
Ra . 3, 77 ,%ia:ac,,!§’%;;;L:i”‘ ié-.11 hows .
6.. i:¢ -1_:1m_” erinimanta, decanted wan
3.14. The ammllanta
that the assess-sum: or the
Qigaoaaad at Ra.3.D0!- pox: day by
yin can the lower side. The auid
in oppoaod by Sri. ms. Lingsraj,
counsel appearing on behalf of
caugauy, when czcmtonda that the
dmeued was gram: curd lwldex, as in clear
i/>
from thafi «widens: of 9&1 (wife or than
deceaaedi and thamfore; the inccamo at’ the
docoasadw family is deemed to he 1-can
113.15, O00!– pm: you.-;.
‘I. I-tozroly hocmma dncaaaoga
holder, incotnau oat’
treated as loss than v1?;;:I..f15,A.!3t’i¢! _éf y-nag” _.*It
in true that green only
in: pcsorurat a-:£’ , of
lean than ._”1’unu:3oncy of
the to: getting
qmen The wcident is
at than yaarx’ lahauzez wattle:
fiimrfi _3.u.’i2’0fiv.««’to 1351* per: day during
Rona, this court
:’ ‘L»…___. a.sao$a.§i3& at demand at 3.9.120]-
haa ta be (inducted towards
fiéxyamos. 13 multiplier is rightly
by the tribunal; having regard to the
the deceased. If it is an, claimants
am entitled to Ra.3,’N,400/-‘ undo: the hand
M
mmnunux.amaxum.m.n 34495». snnnmnaym vnadfihaean mmasmiamfiaumms am aunanrg I
yggegggy agwmwgnz wars ana’1n9=Aa:”ua”mv¢c”wAInI1 2;
“Loss of dependency”. In View of tho amt
claimant: are entitlw to 3.3.40, 0001- under:
tau: <::anvon1:iene.1 Mada. 'thus, in all
claimants an entitlad ta Ra.4;14,¢00/-Vi'
Hence, the fiollawing artist.
05333
the claimants an wrath ":3 . _ 1?:i-an
P.s.-l,14t,4GO!- (Rupees :§u$:::§gn
thousand ma £<:~u::; % as
intexsat from tho} that
data orf raali{§§£io=.i;V:'V.V
ms award or %
Psppo.rtio_n:psn*Vk':L' and dopasit
or 1:; ""'""i?ixod Dopoait in
ho ma as Po: the
<:»iV-:'§3;'e_.';:, at baluw.
Acnfiicdingly, Award shall be drawn.
fig allanwod in putt.
V mas.
Si/:1″
Wage