High Court Karnataka High Court

Smt Sarojamma vs The Manager M/S Oriental … on 12 December, 2008

Karnataka High Court
Smt Sarojamma vs The Manager M/S Oriental … on 12 December, 2008
Author: Subhash B.Adi
 

-1-

IN THE HIGH COURT OF' KARICATAKA AT BANGALORE

DATED THIS THE 12"' DAY OF DECEMBER, 2908 V« 
BEFORE

THE HOWBLE MELJUSTICE suamsu B.Ai)}i'  '    

BETWEEN   ..
1 Sm SAROJAMMA  
W/0 LA'I'E.E)ODDAMAF:IGE>WDA' 
@ CHIKKAIAH *
AGED AEBOUT 48 YEARS,

2 RAJANNA s/o LATE DODD.KsMARiGQWDA_"'  '  %
@CHIKKAIAH   
AGED AOBUT so AY'EARS,g--  _  '

3 SURESHA     %  " '''' "
s/0 I.,A'}'E.Df3a{)E?AM_...E?ICi£L§'ii{{)A_  
@cH1;q<mH    
AGED ABOU'P.28*?EARS,_,_"' _ * " 

4 PUTTASWAMY'SfO_.1.ATEDO{}DAMARIGOWDA
@ CHXKKAIAH ,A.Gl:si   YEARS,
ALL ARE R/AT M§:uAsgGE13EBonDz,
KENCHANAHALLY POST. = . 
RDURGE HO«.E3LI',TUikeIKtE_R BIS'I'R¥C'I'.
:' ~ _  ,  APPELL.AN'I'S

(aiszaz; R~\fR;xME*sH_ KUMARM» LAW MEN'S co. AEVS.)

 "  ;_ mp: 'MANAGV:-a';'se 

M] S"0RiEj';NTAL INSURANCE co um
' V V CBO.'7,PEE._NYA,NO.20,10O FEET ROAD,
;:ALAHAL.t,;' CROSSSHOKKASANDRA,

" 'A " '  vLg3ANca§.L0RE-57.

   AVSURESH ago 3/0 ASHWATH RAG

~   NO%.541,MU'I'H'I}RAYA NAGAR,
_'  MYSORE ROAILBANGALORE-98.
  RESFGNDENTS

(B? SR1: M sowm RAJU, ADV. FQR R1)



THIS MFA 18 FEED UIS 173(1) OF MV ACT AGAINST THE
JUDGMEIWI' AND AWARD DATED: 19.6.2007 PASSED IN MVC NO.
2999/2006 ON THE?) FILE OF THE IV ADDL. JUDGE, COUR'I_'.~._OF
SMALL CAUSES, MEMBER, MACT, METROPOLITIAN AREA,
BANGALORE, (SCCH.N'O.6}, PARTLY ALLOWENG THE ..'C£.¥'~.--IM
PE'I'ITION FOR COMPENSATION AND
COMPENSATION.

THIS APPEAL COMING GN FOR
COURT DELIVEREE) THE FOLLOWING:

Jflefl

Memo is filed for dispensaflen'~.ef ndfiee et9T'}v.;esg§ende5at

 

No.2. as he is the owner and   aeeeptegi the
Insurance Company. Meme  '4 respondent

No.2 is dispensed

With consenfi tn: J ‘ is taken up
fer final dispfisali ” —

2. for enhancement of
eonlllfénsafion. No.1 died in a road
accident on seated that. dceeasetl was aged
iandywas monthly income of Rs.4,000/ -.

of any evidence in regard to the actual

e»-income ef it has taken the income of the (ind at
giving deduction of H3″ towards personal

V 5 calculated the loss of dependency at

__ and has also granted compcnsafion towards
‘V»._nzeeieél”expenses at Rs.25,207] -, however, towards loss of love

SEEKING ENHANc£;.:.ut1:;;~r’;”_’ Cir}? ‘

omega ‘z’}I;e…f:.5Y;~:::TaE ”

and afiéction, consortium, funeral expenses, transponaticn is

concerned, only Rs.%,O00/ – is granted.

3. Claimants are the wife and children and it is A’
of loss of love and aflbction, b
compensation should have been _

the claimants are entitled for another Rs;i2Q,:{){).0/« fivfl Atjhc” ”

«of £033 of love and afi’ec-tion and

} gver and above

A

4. with this enhancc3:it;:fi€’*Qf
the compensation 6% interest
fiom the date of is partly

sal-

‘judge