High Court Karnataka High Court

Smt Nagalakshmamma vs United India Insurance Co Ltd on 12 November, 2008

Karnataka High Court
Smt Nagalakshmamma vs United India Insurance Co Ltd on 12 November, 2008
Author: B.Sreenivase Gowda

Hence I award the balance of Rs.23,331/–~

expenses. The Tribunal has

incidental charges such as Qonvejvance; atte-.:.'”1(3a.n:1: ” a

and nourishment 011 13111′ g T5l’1C}V*§;3f0I’€ it is
rttasonablc to award of /- towards the
Sallie. A ‘ 2

4. that the dccmsed
was wo:;’*i§iiig_Va and drawing salary of
Rs.}3,4&§4t{§’- ;V)er.VV’.i.V:ij(;3ith;_:””‘A;i1d in this regard he has
produced Chi; cértififiate which reads as under:
‘ Pay ….. .’RS’?5O5.0O
Rs.4803.0{)
*–.’*L§.Ri.AT§’%%L%: Rs. 976.00
“‘<).oo

' 'Total Rs. 13,484.00

f; Vglxltiixoxzgh thc Tribunal has nightly adapted me split

" = mu11':3;piie:r of 12,, Considering that the deceased was aged

about 50 years as 01': the date at' accident, but committed

* 1 7f '

7. Accordingly the appeal is allowed. The

award cf the Tribunal is 3t 13_§: ‘1

hereinabove. The respendgnt is’ *’
dimcted ta deposit the entire’V”L’::§§i1:pcn9§ati’gir1′ :a1i:i{3u11t: with
interest within two mefiths §:,f;6;T”iiate 0fA1§éeeipt of a

copy of this awaxfgi.

N0 01:36:” “as: 3 ‘-~_

Iudge