High Court Karnataka High Court

Jayamma vs Deepak A Janardhana on 28 August, 2008

Karnataka High Court
Jayamma vs Deepak A Janardhana on 28 August, 2008
Author: K.L.Manjunath & A.S.Pachhapure
-1-

iNTWH$HKH{COURT(H3KARNATAKA!H7BANGALORE

QATED '1'I~iiS THE 23TH DAY 09 AUGUST rzoosv j

PRESENT

THE HOWBLE MRJUSTICE :;,.L.b1x¢AN,.JU'N'2§5i%H *-   4

AND
THE §~§{)N’BLE MR. JUS’?:IC.fi3} A.EV’§.’P2§C}§HA}5t?ARvEVV

M.F.A. NQ.2842_f2Qfi~@,{M\?1′ A

BETWEEN

” V’ . A::;E’I:>a.29 YEARS,

1 SM’l’,JAYAMMA
xv/0 LATE MADAPPA .

AGES ABOUT; 4:: ‘afgggas

2 M Mgmaavtuzgfi .;§1AH$;aEvA’mURTH¥
S/O LATEMA331s.:>Pr.._ ._ ”

AGED 22’~YEI~’:RS,’* 1

3 RA..;mM;JRT:iy Z
31%: LATE MADAFPA

AL: ma ‘R_{‘QVR’U.DRAKS§{EP’URA
S{}MANAHAL§,I’P’Q$T
* A’F§iAGUR7E§OELE, MADUR TALUK,
MANDYIL. 131$-‘:’RiC’i’. … APPELLANTS

_ ‘§££Y_’sRI xvi Y~.s§;5:ENIvAsAN, ADV.)

‘;r»..i~.z:: ”

._1~. 92221355. A. JANARDHANA
ih:IAJOR,
3/0 A 3 &AbIARDHANA
H0 973, 4 STAGE, ‘1’ K EAYOUF’
KUVEMPU NAGAR, MYSORE
OWNER GME N’f..
Am?) AWARE) DA’I’ED:9.12.03 PASSED EN Mvr: ‘r’¢o’.r2.4′:/’Q2 ,;<31;§f1*xa1a;V ma £31:
THE czvn, JUDGE {SR.1i)N) AND MACT, MADI}L}R,:1"'TP.fiR"FE.1Y ;aI_;:;€£y’:N<3 'mfg
CLAIM PETITION FOR COMPENSATION AND SE E)§{§.NG ;3;v.§%A;§<.:EMEN*rv%0E'-*~
COMPENSATION WETH INTEREST AT 13% i*:P+' . V' 'V V

THIS M.F.A. C<;}l.¥EiNG or; FOR §;.s2.ai§:vNuRE_
J, DELIVERED THE FOLiA)WIVi”§_:fl– ‘_ * V
Junrgmismj

The legal §r€:;)=1:f¢ §3entf$ti§feé.’: Madappa have

preferred ._’et_1i1ai1cemez1t of compensation for

the death of the dVccea-sekiixl efznotor vchicic accident.

2/”‘}_j facts ‘ for the p11I’§OS6: of this appeal are as
” ~

” Itié ofii at abcaut 9.00 p.m. the deceased Madappa

Nimhans at Bangalore. He was treated in Mandya General

K

-5-

Gangman and earning salary of Rs.3,738j-p.m. It did

into considcrmion the future prospects and thcrefnm, kzwf

the opixzion that the Tribunal committed an errogj

compensation of Rs.3,51,(}O0/ -. 11.? ‘ cilcumaitéflggié; ‘V

judgment and awaxd have to be modifiéii. :”%£enc8,b.p;¢A’ ‘a1″iswé1¥”

point in aflirmative and ymceed to’ that iE31;1_::::peI1sati’c5nu ~ shall be deposited with

propoztiqnate the fiéame of the wife of the deceased :i.<:t:.,

Na 1 ;f<;n;" a fiéflbdvof five yaazrs in any nationalised Bank

t4k'ie.:<:*<'»j:.t::tp<:I1satior1 shall be paid to the ciaimants.

J
,1: 9.,-

Sd/-

Iudge

Sd/~
Judge

” JL