A " '. Re'gién?a§. O"ffiAce, Ba'h'g'a:ore. IN THE HIGH COURT OF KARNATAKA AT BANGAL<C"YR-E"'vv.4 DATED THIS THE 177"" DAY or FESRUA_R?.__.:: 2v0"10' " ' PRESENT"- THE HON'BLE MR. JUSTICE }<.US;2EEDHAU?gT<A.o"
A >
THE HON’BLE MR. JUS_T1cE’A.NVT.;\,’EVE\iA:.;e0T5A’LA GOWDA
MISCELLANEOUS :=1RSTVA’9pEALe_N_’0 ;S213%:./2004 (MV)
BETWEEN:
UnitedIn.dia”‘1h’sU~::ance._CQmpa.nyV_ Limited,
0.0. I V, 19/1951, ‘Sou.tfT~End Road,
Basavaflnagudi, ‘fie-nAAga.3»o’:’eA 560 004.
Now repr”ese%rT!:Vec£’ byxits ,
Deputy Man”‘ager,..
Un.itied India Insurance Company Ltd.,
:APPELLA§\fT
(_B*¥,k__S1ri;’4A_;v.!§|.Q:eViikatesh 8: Sri. B.C.Shivannegowda, Advs.)
AML: A
1, ‘S.:’Padmanai:)ha Iyer,
“SA/o. Eate K.Sesha Iyer,
Aged about 61 years.
Smt. S.Seetha,
W/0. S.Padmanabha Iyer,
Major.
u
3. The deceased was working as
Anaiyst in infosys. He was getting gross}
Rs.20,243/–. Rs.3,300/~ is dedupt’ed”«f:.oAw.arde:ni’rit;Qtnei’.t,§;;
and Rs.200/– towards professiona:i«Vta;<._iz'Rs.ii',£iO0;/S.
towards conveyance aiiowanceé'-~..The totai'd.ed,uetio'n'"wouid V'
be Rs.4,500/– His net»sa!aryi'wo.IJ:id'ube.'Rs.ti6;75O}–. 5o%
of his salary is to be expenses-
Rs.8,375/- W’Ql.J.J:#’]:’ the dependants.
The totai be Rs.8,375/– x 12 x
13 -appellants are entitled to
Rs.25,ooot/1} – :.4i:osts”expectancy, Rs.10,000/~ for
fune;ra”iexpenses’. in all, they are entitied to
it i’ Vi 5.i)C~/~.
Ariresuit, the appeai is aiiowed in part. The
‘v._”appeii«ant;.s are heid entitled to totai compensation of
A {T!§sii”3,41,500/~ as against Rs.14,60,000/– awarded by the
“firibunai. The said compensation amount shaii carry
interest 6% pa. from the date of petition tiii payment and