V’ ‘i%Hn’:v%~. ,
119 THE maa cwm op’ ziéiam-‘m1<;A AT B&HGAI.fiRE
mrm ms nm am my Q36' mcmmm 291-9%
PR3 SE???
Tm Hozmm Bvm.JUS’1″ICE x.K.P,aT::g A T V
AND
THE HOIWBLE MR’. JUSTTCE ‘ ;
G. RA’IKHA@ xaeammxm ‘% ‘
AGEDABOUTQSYEAE Vv
I}fO.GOVII§DEG£}’§?”BA
nasaxaxormm vzrmax—¢ ‘
JAmHJRaac:;Bm..__V1~–…..’;- H — ‘
m3uaEv’I’amK’as. . % %
$3’ 33; 1P.._§Afia§53U;’A3§v.)”‘
*a..gi_ gm. 1333.63;
‘ ~.S’3″~€?’~
Hx9Ex_c:mmzmn
52:: fmzrm moss
sumtxarra BLCICK
A x saaaémm — 5600-‘+$
. wemann
P35143552 RQAD
EAHGAIQEE
3. fifi ELUVfil&lfi, E539
arm. GOWD
fly?
€3K5EK’I’.’t.L I1§S’U”RfiH{‘.fE CC}. LTE,
&??ELL&E’E’
33::
4. 9WfiA,EMOR
SIG. RAB@G(J’W’DA
RESPOHDEHTS 3 & 4AI£E
RESIDEKT3 OF SIEIGAR&MA!iAHAI.I.I
KYfl AHALH POST
H. I}. XGPE ‘i’iflLLIIK
BFESQRE DISTRICT .
{BY am. R. Rfi».IAGC3PA}..fi1i’,ADV. FOR £3 ..
ma a R4 — SERVED, UIi’REPRESEfR”1’i§._I_);
memes “re: 12: nrsrmszn Wm v/s*pa’t’5n:;z%é.§t%,§aaé:)
‘rms Bum. 18 mm :z;§ m;1R–..sEci1;3r;:v’1?3(1) are
m.v,.1v.
3.11333.’ ..§}:E.§’GR FINAL Emma “mm mm’,
*A by the nlaimant is diracbad against the
_j£§.:igmm1V”.’ < dateé msmoos passea in
1999 on tim file of I Edél. Civil Judge
"X(%.<"I§I:'V.'I@'1'11iA.} & mew, Mysore, {far short, Tribmml') for
of mgnsatbn on the gmund that fix
g®mpe:nsat:'ac:n sf Rs. 1,90.00${- with fintzrreat at 6% per
/'
% M
/
sssmum, awarcled in favour of the claims}: as
thm} claim ::1fi'~'-ia.12,3G,§fi/-, is inadequate. __ '
2. The brief facts 9:’ the cage
amuant ‘us the wife af
Vmlmgwda and *
the aweasaa. He was hale: the
accfient. He diet}. .”‘°m’dent that
wcurmd at about When Im
was
r§§.%:{;a[e’«3~9i an 121% mi: aid: of the mad
siowly ;v;11aga, at that time, the
mm Ha. Kn-94,1570? arm
_ a rash and ޣ manner fram
rm; spam} and hit; agama: the
25.’ fiefl dawn wrth’ mad axfi dieri on
* ‘spat? Thc fizrthm: mm af thsa awlmnt is that the:
was aged about 30 years. at the time 9f the
144″}§{:sc’misnt and was daing micmalra 85 mama we-rk aml.
geflkg morrthly income ofRs.18,E)U0/’-. He has the only
Earmd.-earrmr En and an aeacaunt asf rim
5 “KM
untwly azicath of the; cimeasad, ciaimzt sufifirad
saciallgr anti Hence the
mpemem 3 & 4 ham med me czasm p¢:i:;:;$¢z%%’::.ua;¢:+
Se<::t?m:t1 156 af tlm Motor Vehfiieg' "'
Tribunal seekflg eampmzsatizizr; 1 ::-f; 18-
Rs.12,33,%Qf- agfinst the
md mm' af the nfi'ez1é3r'A.g 331d' ' 'biaimyv
had came up far Tribuml on
11f8}' gwcx. T1f1;% fI'rihu;§:i§1} ths relevant
matm-1% «aft.«:.~' of the ma}.
mil . ed €113 c1.a1:n' pet1t1:3' ' :1 in
mm, awezfing under c¥;ifi'm*ez1t
flaw the éata af gefiifim 12:31 the
Eahcxg diamtiafiad with the quantum cf
mmpe.' by the Triburml, the aygfiant ?n
hkefare 311$ Caurt, saaelcixxg enizajwemerxt G2'
3, We haw $1221 barnfi mange} fiat appellant
H. mfi the Gamma} fer rmpandent Nc.2-inaumr.
/
as»
2' MM"
#513
4. ‘% méfiputud fms cf me a:c:/asa ax:
& of awnideni that rmtzlmé in the
dwmea. mm it Q mat in disputg *
3%? ywm at the tim af
‘ & mmcn. work. 3,-a
and aectzpairkan, we fit ai
mg dmmsesé at Ra.:,25e;-
pm. asaawaw rm safi mm,
IE3″? is m be axpmm
mm dfiucizim xwa mm
Rs.3%,@m;«~; ma gm ta Rs,2,om;- per
fxgtlae age of mg deemed, rm
% ” W as pat the deafiéon of the
%*%aa;;%a2e saw: at Mia in Sula vm.=. mun:
% amr.129a.; mam, thehsa af
mm mat 2:; RaA,m,em;- gm. Ra.2,9m;-
V55: 3323 gs.1,m,sm;- mwardefi by :1»
;?1’>§z.2aal.,
5. Furthm, aha Trfifi 3139 awed $33 mt
awdjrg aampmatébn tawardzs Imus of astaias.
2%»
‘fhereferae, having mard tn the faets and
sf tfm m, we award 3. sum :21?
1953 at’ aatam.
6, Hawrcxlet, a sum, sf
tnwarda 1035 cf lave 85 –
awaramt rewards has as? Rs.:9,ow/-
awarded fies
are just arid *V?:;a;§lBt;cr interfarmzcssi
circumastanm of
2211:: fiim by appellant
is anaysga jzzdgmexit and award
‘ad in M.V.€.Ha. 532! 1%? an the
‘t1§g2:_:f ;«%;::a§:11;_:3ivi1 Judge gs:-.::>n.; & mar, hiiyuareg
is awarding a sum ef RaA,43,QfiOf – as
g;m.,9e,cm;- awarcied by the Tribunal, with
r at 6% pm ammm an the enhanced
% gr Ra.g2§53,om;~ fiem the am af petition
% the date of marmtion, The 1ma.1c–u.p is as fallows;
/
73/
Tawards Loss cf De R3. ”
Tawards Lesa af love and afiectian Rs.’ H % j, ‘A
Tawards Loss ofmtata
Tawarda less ofcemomlum ; Rsa V.
Tawards trazfipnrtatinn of
body and funeral axzpmtzsgs
Rafi iQ. C:fj@/-
The to fiepasit the
thwean at 6% per
ffém the data at’ we-aigpt of
mpy 9§_’
an suck: depaait by the Imurazzcaa
of the e’ mmpematiavn,
‘ V with paropnrtinnaha intermtg aha?) fie kept
“Fi:s§d f3epesit, 2n the: mm: (sf the appellant, in any
or Scifluiaad &nk$ for a period of Eve
and rcmabie M five yeam with iiberty zmmfsrafi
Jm inert» withdraw the persmtsmz imam: an the mid
alamsia 041
if
/