High Court Karnataka High Court

G Thimmanna vs General Manager K S R T C on 10 June, 2008

Karnataka High Court
G Thimmanna vs General Manager K S R T C on 10 June, 2008
Author: Manjula Chellur K.N.Keshavanarayana
LEA 2~Io.8014.07
1

IN THE HIGH COURT OF KARNATAKA AT BANGALCRE

BATEI) Tms TIE 10:1: DAY OF JUNE     j   " 

PRESENT

THE II()N'BLE MRS JUSTICE MQiNJ::LA cH§;jL:,;IR7'  in 

THE HON'BLE MR JUSTIC§1';!{§?€_KESEAVANfA?G 1YANA
MISCQLLANEQUS ms: APFEAE"No.80;;§gg9fl7"E(R/IV)

BETWEEN:

Aged abo11vt44yéa:5s9 
0cc:AgricIilturist,w  '
Riat Gollaraizalli, ' _  v 
Veeragartahalliimst, ' . 7 "
Sim T3113}; L 'V * 
Win:   
Ageti about .39. yeafr".-S, 
1    Riat'GoiIara}iifij§;11
' " Sira   ' ,  .. APPELLANTS

  '    Adv )
   "  

 V. 'G_£;1'Ie'raI  Manager,
K.,S;RuT;C,Central Office,

%%  i g   a.B;anga:ore--56o 027. .. RESPONDENT

Smt Sumangala A.Swamy, Adv)

Vi

MFA No. 8014 . 0′?

Less of depeadancy : Rs.2.,70,0oo/– (1590 x T: * .
Loss oflove and affection: Rs. 10,009/«. % H % K
Loss ofestate : Rs. 5,G{i0/- ”

Funeral & other inciaemams. A .
charges Rs.2,959¢{_iG~9/’-

Accordingly, the fo!i0wi1g;&”V~ ._

The app§:”a4l’:i’rA;.1i=.L,V’-‘2’1Vll¢1.r1i%¢’:tl=i The agapeiiants

are entitled — as against
Rs2,25,90;) @k%é% p.a. from the date of
petition tillV t!1V§’:.¥aVte’ respondent shall deposit the

award amount .’éab<.$ve;§ithiI1 eight weeks from the date at'

c:i§'§3y'V%'of the So far as the disbursement of the

afi1a)Iin.¢'Vfa::£figg§vV"$¥pp§¥}iants, the order of the Tribunal rema_i_ns

V ":malteA1'efl. ' A

S&fw§

Iu§::§:$§

§§=§f@{.

Rfiga

V. Kc?’