High Court Karnataka High Court

Roopa W/O Late Lakkanna vs The Oriental Insurance Co. Ltd., on 11 August, 2009

Karnataka High Court
Roopa W/O Late Lakkanna vs The Oriental Insurance Co. Ltd., on 11 August, 2009
Author: N.Ananda
 

E
X
%
E
E:
f3
§
3
§
Q
E
§
z
§
§
g
K
K
E
&
§
§
3
§
3?
§
5
g
E
§
i
E
§
§
%:
E
E
3
}
s
§
§
E
§
§
§

u-...-Wu» -wwmuwsuwsw rgwu

IH THE MGHCQJRT OFKARHKIZRKA AT RB}

1i)A'I'E1')'I'£-fi'S'I'HE 11% IDAYGF

BEF%E

TI-E I-flN'BLE  §.gr:'5i§3a:k%~%§[[  "F:  J 

 

 

3.

4..

RWPA    
Wie mmmmmmacmmsa,
AGE!) 56YEA.'i*Z£?£,_   
USHA  %

we  %
A<3;EI;« a1 if '_£'_§~&R{fS',   1-  

  rims}: 
 A(}Eri»v:v9§'E§£;R$'s,.'_'    

   ~ %  

w;%g%LaKKAr:H:§mwmA,

    gennééakmms,

J  'ALL..AR}§ ieasmme ...u*€w§§.Jii'€E WW mmwmmmmm wmvw MWWWE WW' %»fi%.&WM%Mfl&% WEKWW %-KXUW

2. URITED KNSIRANCE CC}. L'I'II3.,
DIVISIGNAL OFFICE 'IUMKUR,

3, I§.VEI~IKA'I'ESH, son cm
NANJAPPA, AGE 40 YEARS,
R/A Kc3'rH1Ha.LLY,
mmzua TALUK,

4. D.R,saRAswAmAm«m, 

wza G.SAI'f1YA}iARAYA£I;&__C§:Ii§'fA;''v_..:: '~... :  

Mw<:m~,m.23/5,  A A 
aABBAN'AI-"ALYA  'R,C)A1'3,'---- %  
CHOWIDAPPA swag,   % «
R.T.HA€.':'rAR, EA.HGAi;;iJ)mj, "

5, M.J.m.3.mm,   
sen QFTOPE*"539W,Bis;*»Z"    t
MAJOR, Rm §gIs,D1r1A1g.¥,    A. 
wenasamimtmzsrg      1:
zmxavmumaa     
 n   RESPONDEITTS

(By   ma R1
 mv. mm R2
3121 L.,;3:tYA2iA.fm,£;nv. ma I-243

'I'H§ESu '£..z£FA ms 173(1) 01? Lav AC3?

'§(3}fifl€S'f  mmmxr am; AWARD mama

$35,299? ?AS %3E'D_m MVC'. Nomagzooa 0N Tim Fm:
09  PR'E$I?1T}I£'{G omega, FAST mam covmt-H,

 _AI3nL3:318'r.'  szssrcm JUDGE ARI} mam,

 " i'JJ1efiN

 COMPERSATIOH AND SEEKHIG ENI~3ANc:E1\mN*I'
" ' '€33 Cgnaemrzaanofi.

 . A% %.%:?mS APPEAL comm} on mg mmsszcm THIS

 .I;)AY.  mum' DELIVERED TIE FQLLGWING:-



MGM fifiifim

 

§
3
E
&
§
%
%
3
Q
x
E?
E
SE
3%
3
§
ah
§
§
3
3
3
§
§
§
§
§
3
§
§
5
§
Q
E
E
3
2%

m"'WJé£'N@"'W :5 st

JUDGMENT

‘i’hx: mattm is mm for admfisbn.__.lWifi§’

cansemt (sf learned Ccauzmel $1′ it ” ”

firm! dfimgesal.

2. The claimants are A

(if d%ed a,
accident that taogk -{he deceased
Baua@wda Va: the time uf
accident; oeeupation. The
at Ra.3,0GG/-

gxm. his inwmc inwards his

pmm:na1;a..*’.¥c_i. ” ‘-5 adopteci ‘I8′ m.u11:ip1:m*’

of Rs.4,32,GOG{-« umier the
T’ .

:3. {lemme} fur czaimm. wauld

V V the tribu.m.1s1*muk1 haw asawsad irxmmn
‘ {If at Rs.4,%{}/- p.m.. as the deceased bmizim
@:abm. ‘rm swam: has mt adduoad any eviderm

was abo mnyuxgm an businms 9:?

ta prew that dwaased was mt:-yitg an buainms surf
uegembh-3s. mezesam, no fault cauki be ‘Q/»
easmmmnt of cxompematrfian by the
13-ibuna} ixmmd nf adopting ’17fjkmu1:i;;::a§e
*13’munip1m-. Even if %
tribunal is inadequate, nae mg .

mtlktipliex adoptcd    has
awarded    under the
oemmnmianal  mam' the

    ,0£3{}f- .

‘Ibs av§p§s:1Vi3 part. The in1pug:2ccl
award isge sf Rs.4r,62,00{}[–~
«mm ta Rs.4~,77,oao;-

fiom the am of petition an the

of Tha paymsent, appartienment and

“k:n;e_:1t’… be in the ram evahred in the impugzm

are airected ta bear their mats. A

if MwMW% WW {9’eW*hmi£’QI&&&WMM”-Q mawm “&u”EJ”%fi’W>i§_- #’W””li.fi’%»l&W.¥”%ix>’:5:§”§W”1s;§”‘E Wéwfifi MWWWK W? W.4fi’M!€.lWé.Wfi#%§%.§W WEWW wwwm; WW mwmwmmmm wxww %m%eLW.4F¥£’ME WW mmmmmammm ii'”§MtH'”%§ MWMW

Sd/~
JUDGE