High Court Karnataka High Court

The Divisional Manager The … vs K H Gangadharaiah S/O Late … on 11 March, 2009

Karnataka High Court
The Divisional Manager The … vs K H Gangadharaiah S/O Late … on 11 March, 2009
Author: V.Gopalagowda & N.Ananda


S V’ Gengadhéwlfiiiéhv, “‘ Rarasiaiam

V% T ‘ ~ .’ Rani. {}::Mamatha, 5° ‘ 1 799′ P3533” 31 law’
.. /’ Sri.K.H, Gangadhamiah. mngal-to “$3.

– and daughter sf 1 above (Addeé as per 0135917
»A1}..a:rr: residing at No.1103, fited 92509)
“*.Ada;r3hanagar, Arasinakunte,
” ” ‘fieiamaxxgala Taluk,

IN THE HIGH COURT OF KARNATAKA AT BAN
Dated: I 19* day cf March .

Pregeflfi ” ..

THE HGNELE Mr.JUS”I’ICE

I-ION’BLE) Mr.JU%%s ‘ficE :«;%.m».:m_ H

M.F.A 239¢,k2e0 yzaarvc;

Between: 5
The Bivisionglivigaixagér, g f

The Oriental. ‘i!14SEi§ii8?7T1Cf:_:f:gO..Lt{§.L, H .

CBO ‘2’, Pee-I133,”P.O;’N»04.2C§, A’ * ‘ ‘
100’R0a§i,VJ’z11a;’1é:J1iV_Cr{>3s; ‘
Ch0kk:;1sandra;, VBaj}ga1¢1?§;, _ _– ./WPELLANT

(3? gm P. B(Raaj§;, Q€d.§;’;’ 4.
And V. _ %4 V .

._ . ikk
. 3.fQ.L§2;£x3:S’I3.IfianumaJ::thappa. :;§_ 33:: “$22;

Kcalkere Pest.

2.=S1’i.G.2\ria.1:junath, Keratagere T3151′:
s,{o.sm:.»I{;:Ei’.Gangadhamiah. Wknr E’-‘W’-‘=”*
” ‘ A11 c/9.!-Iaramm1a14’-1.

cnllege maé. Peayfi.

Bangalore Dist. RESEé§vDEN’T’S

(By S;ri.G.K.Bhat, Adv. for R4
Sri.R.B.Sa{,iashivappa, Adv. far RLR3)

M.§’.A is filed under Section 173(1) of the 1y:;x:. f;*Act
against the Jucigrnent and Award datad 22–‘()8—i?:();{}.6

passed by the X§( Addl. Judge 81; SCJ, IvieI1_1;’t§’c’:r-«’.fy’;E1§;€”,’§L{‘,”«%
Metropolitan Area, Bangalore (SCCH~»17)*.._ ‘

No.39{)/2005.

This M.F’.A coming an

Court this day, upon hearing, Amanda, J_.df.;1iVei’€d:; the

fallowingz –

% U D <3-%:.;*i.'_;r§;_T%

The irlsurance tfimpafiy appeai inter»
aiia contengihig _£h£fi; #fi§$;sessed by the
Tribunal i

counsel for parties
and W15 -1": 'as'zeV recorés.

_ _ 3. 'iL'h€:V_Vci€<;é3aS'1:c¥"L§.L?as aged 42 years at the time of

' "=..3,cc–iée§1"t. She Wé'iS'ivori<1"1}.g as 9. Supervisor in Sanjay

iihatx _I §:{).*A’7.§/ ~ per month.

4. The Tribunal, having regard :0 the age and

….z;£v0cati0n 9:” the draceased and number sf dependants,

has assessed the mcame of the éeceased at Rs.4,Q0O/~

per month. {pg

3:3. On £’€COI}$i£?1€I’ati0§1 of the matter, W6 {sf the

opinion that assessment of income of the by

the mmnal is net on higher side and it £235

izzterfarence.

6. We dismiss the apprjgl. ‘ L.

$hal} deposit the balance award
of the Tribuna} :’f[jC;A,;EfI~{Cda§?.
Sells

MP’