High Court Karnataka High Court

Indravva W/O Basappa @ Basavaraj … vs K N Subramanyam S/O Nachiyappa on 14 October, 2008

Karnataka High Court
Indravva W/O Basappa @ Basavaraj … vs K N Subramanyam S/O Nachiyappa on 14 October, 2008
Author: Deepak Verma B.Adi
IN THE HIGfi CCU'-1"!' OF KARNATAKA
CiRCUfI' BERCH AT DHARWAD

DATED THIS THE 14'"! DAY 0? ocroasa 2003  
PRESENT  "

THE H()N'BLE MR.JUS'l'ICE DEEPAK  % Q f  

AND

THE HON'BLE MRJUSTICE SUIE3i~iAS§i".4B.@z9 §V:v   :  

u.r.A.no.5g[fi'gm 
BETWEEN:    V'

1. Indrawa Wlo Basappa@ _
Basavmaj Badigar@ Kumar.   
Age 25 years, Doc: Honsehoki»  _   V
Work, R/o Agmi'I'a}uk, Hwvcri.   V

2. Ravi S/o  "°..;,; 
Basavaraj     "
Kuamr, age: 3 yz-mu, '  '
Occ: student}  4' ' V V '

Es.-savamj f--l3d5gcr@ 
 5   mt """ "

 4. 

V  Kumar,' age: 4. 

 Gee: Nil.  

V   Kug1 1..'i:;  47 years, Gee: Cook

 2 to 4 are minor
Represented by

 x'M;!Gbyth:cirnatma4motlu::'

 No. 1,
 R/oAgadiViBagc,

Taluk & D'mtrict Haveri 
(By st: Lohcah aaamann. 'r.R.v1jayk:m Advs.)
73



A198:

1. K.N.Subramanya:n S/o Rachiyapw,
Goundcr, age: major,
At  , floor No. 313%,
Poat'I"n*pur, I)'m1: Kdmwur,   
Tamil Nam Stats. : '

2. The  Maw',
United Indhlmuxwmce
Co.Ltd., LEA Complex, »
Dharwad. "  E

_   fl "~RESPONDEm'S

{By Sri c.v.Ansadi.  ;;g1§«;, rem R.2)

This MFA is  ugis V3-.'z.'4::mi pf  tin gudmcnt md
award dated  'i'!l :'.':MuVC fl,~§£3'.;'%'2fm92 an the file of the
Civil Judge ts;-.nza.)_'a;.' ; Adm VMACF, Ranebezmur, penny
al1ow'mg the    @ acelcing  t of

This aiiml ."on."'i'<)':..4..OItlcIs this day, Decpak Verna .5.
   %%%%% 

A  ma SnA.N. y, advocates for

 ofmm filed by the appefianmwkh a ram-sat to amt! the

moordatothctx-$1mal,butthcyxcqucatedthatflxemattcrmay%3emrd

W



onmsc1itAcoo1Iiingly,wchavehea1dt1:cmattcronm'tPe1t3;aedmc

records.

3. A motor mad accident had taken place on ca: 

12.45 Inn. On mount of which. 3953?}-33 h2§Vd»AA'Vsi1'stan2cd.v" _ 2} mg'   AV 

mmmm' g1y_ dwd' in the sari' mode' at _;   
account of the rash and ncghgen' t  10% =    ' 
No.'I'N.33/3699 by its duvet' , cc  «byc   t" 3:' came

with respondent No.2.

4. it has not had met wim
swan had the aocidtmt was cuaaed
on account of tic: _;-ash of the cchicxe by its driver

ofI::§§in~cmce_ . A C-omx also not aw’ mind.

5. of evidence avaflah’ 1: on 1wmvd- , the alum’ s

ca: awérdecfa of Rs.2,%.,160/- 130 the Wnm c tcgezaccr with
gm: cc of 6% mm. the date of petifixm an its paymcnt.

is for -Ii! :.:n…_vaus. .

“ti::1§3Lthcdmsedwasagedabout23y%at:dwaawmic¥agasa

Carpcnter.Thctrihunalhas&sscdhisincomeatthcratcofRs.80[-

“I?/L

pcrday.Asmmfim1edhcn5nahove,fl1caocid<mthatl%mp1gpe%mthc
year 2002. Accorrding to our esfmnatn, even at that $42,
worwg m a Cmpcnter, must be earning atlcast Rs.

his mnthly innom woula com: to Rs.3.?qpo[- .4

dependency of % appellant would work Oufito 'f

Rs.24,000/ – pc-.r mmum.

7. The tribunal also uqgpxyimgiae mamas:
of ‘:3’ omy, whereas, looking mm mm ofthe
aaapellanm. pmpcr to be ’17”. Thus.
Rs.24.ood/- x 17== has of dependency.

For other estate, loss of love .%
mum’ , last rites cm. the ma: aamumt of
Rs.50,000[- is éppcllanfi. Thus, the amcamt or
&,a”,,g” joanay and” scvcxally by an
i!§”R§.4,58,000[ —. Wt: iingly do so.

3. mm is madman. The: appcfimts am mm

£mmrcspondc:ntsjo’mt1yami scvcramr &afmcaa$d

The said amount would wry inlnrw at thc rat:

‘Er