IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT GULBARGA DATED THIS THE 14%! DAY 01? Aueusramg 77f '.' T4 V; 'D PRESENT THE HDNDLE MR. .ms'1'1c:1.:»:D:5.:. fg AND D THE HONBLE MR. B} $REEN_l'JASE GOWDA MFA.No. 10763 1.
Md. Ismaiixshaikh,
S/0. Abdul Satfm’ smikiz, %
Aged: 44_yearS’,~. ” _
‘R’eside§::_1.i:ia;1 of “” ” ‘ ‘
‘~’1_’Q,: Is£.1;(i:i¢bi;3g1«,-._V’
W/o.’h_(1d. Is.
Aged: 40 years;
. ‘«.()cc: Hoséuq ‘Hold Work,
. “E~’§csid~t:z}tia1 of Talikoti,
‘-Tq: Mucidebfllak . . Appellants
‘{l3}’.S;’_i_7i?ijaykumar A. Patil, Adv.)
Vi. Nandakishor Construction Cowmy
1298, North Kasaba,
Sholapur,
Maharashtra.
2. New India Assurance Company Ltd.,_
Policy No.151300/31/{)4/O5948 :
Valid from 17-9-2004» to16-9-2005
(Summons through Bijapur Brafioh)
(By Sri Shivanand Patil, Adv, for 1
This Miscellaneous A;§peal Uji”73(1) of
M.V. Act against the Judgtnem ‘aI1dfA}’:va1’£1_ 24.07.2006
passed in MVC No.80/2005 ontkxev filcf: of’-the Judge (Sr.
on), Member, MAC}; Mu(icIebiha§l, V-afilowing the claim’
petition for con1;;s’_é:r1:~:}9.i.io;1j1’3-. %kit1g…..enl1anoement of
compensation. ” ” a
This com1ng’ on for orders
this day, K. SREED}iAR_ I-EAG,’ delivered the following:
….. I
–. in a motor vehicle accident. The
‘guts of deceased are the petitioners seeking
As per E:-LP-10 T.C. the deceased was aged
at the time of accident. The deceased was
V; as a carpenter in M] s. Md. Saif Furniture Contractor
In the absence of credible proof the income of the
4/
deceased should be taken as Rs.210{)/- p.m.
deducted towards personal expenses is. Rs./:.A.[_:: ,1
1050/» would entire to the benefit of
of dependency would be 1050::3.»2x_}3#§a%’I’,63,8»§i3£ V.
claimants are fuxther entitled of
expectation and Rs. 10,000] In all
the claimants-pctitioxzcvrs 133,800/-.
Whereas the compensation.
Hencf; the ‘}for enhancement.
Accovdlngy, itis fldf %
sdI-
….. judge
Sdli
Judge