High Court Karnataka High Court

Chitra W/O Late Subramani vs The Managing Director Ksrtc on 23 January, 2009

Karnataka High Court
Chitra W/O Late Subramani vs The Managing Director Ksrtc on 23 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
IN THE HIGH COURT OF KRRNRTAKR.RT BRNGAL§RE

BRTEB THIS THE 23"'DAy OF JANUARY 2dQ§ fq ,

PRESEN?

THE HON'BLE MR. JUSTICE R SREEQHRR RAQ 7' 5

AND
THE HON’BLE MR.JUSTICE S N.sA$iANéRA:é§A
MFA NQ 64§3″0%jésa3 L av)”,

BETWEEN

“1 CHITRA W£O”LA?§ é§B§AMA&:,_7 *”

33 ygsfi’ }3.V._’ ; A .wv

2 KUM.LAL2THA fife LATE SUBRAHANI
REP. 32 HER MOTHER .

caxraa, Tag 13: APPELLANT HEREIN

3 MASTER~MA§JURAIHAgD/O LATE SUERAMANI
4 YRS} MiNOR ‘.’=
;REP. BY HIS MGTHER
_”%cH:TRA, Tag 133 APPELLANT HEREIN

“%,ALL ARE R/AT No.103,
,- cxQ.RA,2_KR:5HNAppA
“JCGMEFHND, HEAR GOVERNMENT SCHOQL,
, B CHANNASANDRA,
“BANGALORE.

” 1 … APPELLANTS

_*T {fig Sri K.T.GURUDEVA PRASAD, ADV)
‘t:§flg.¢

ff”$HE MANAGING DIRECTOR KSRTC
* K H ROAD,

SH§NTINAGAR, BRNGALORE 27 V”
RES?G§DENT,” T

(By Sri K NAGARRJA, ADV }

‘§’HIS MFA IS $1239 U/s.;~~1?3A(1:s
AGAINST rag JUDGMENT pm ;AwAgz:s ; 1′;jA*:Eo_; :1;*.?;.._§.Q3T j
PASSED IN MVC’ N{3.2035f6{} oN”:4’Tr~1}:*~’§*:LE”oE* «$331..

RDDL. JUDGE, MAC?, CQURTV OF SMALL CAUSES,’ MAYO

I-{ALL awn}, BANGALQRE (sick:-:20; _pz~.mL_y “«.A;.Ll.«Q¥~?:ING » ‘

THE CEAIM PETITEON FOR COMPENSQTIGN ANS SEEKENG
ENHANCEMENT GP COMPENSATIO§,” _; ‘a .

THIS APPEAL. C$Mifi3:ON{ F§R *?RDERS THIS DAY,

snfliazz ago J. DELIVERED a:*.:a*z.;’ EQL.L;;w1II_G:
Lyle—–}——-§..v–‘r\I———-..!1j1″‘

One Sub£amfihi,.é pede$trian”®és killed in an
accident cagéed by thé7KSRTC bus. The occuzxence
of accidenfgf Qégl1gém¢€_ and liability not in

dispute; V”

,ifhe~t&ifé”afifid fiwo aninor children had filed

. petition séeking compensation and are in appeal

égéking*énhaficément of compensation.

A,_Thew dgéeaaed, aged aboat 35 years was a

“-2 masQn{fV3 His income is assessed at

‘ R3A2f1OOK~ 9.m. 1/3″i to ba defrayed tawards

%/