High Court Karnataka High Court

Saraswathi W/O Late Gurunath vs Sanjeevakumar S/O Ramachandra … on 5 September, 2008

Karnataka High Court
Saraswathi W/O Late Gurunath vs Sanjeevakumar S/O Ramachandra … on 5 September, 2008
Author: Huluvadi G.Ramesh A.S.Bopanna


” ‘-“”-” ‘— –1’-H-‘-vruvfi nu:-rl uuuna Ur :\.J-\i(E\lI-ERIKA HIGH COUR’

the Ciaimants, deceased was the 0:11}: ea1*11i11g–A4″331a1i:T1:>€i’1″~{$i?’–T ‘
their family arld was agriculturist having ..'{;f{‘i’§V}V”3€f’1:””€i€S._V u
and was also doing business

Forest Department throug1:1′ _ “::?§1ctor – ézad r L’

Rs.1Q,{)O0/» per month.

3. The AMACT evidence
{:11 it-ztonti, 01} that tha accidant
was due tog of the rider of the
motor cgyclff Since: the vehicie was
1::-zyvered fine “file liability’ has been fastexmci

on the. ins2.1f’t::?_,V the income Gf the deefzamcl at

” V. “‘–R&s.$–;.§G€)’;5~ per the AEVIACT awarded a total

=’.fI#f RS.3,{}0, 160/ ~, ‘£0WEi1’£ZiS lass cf dzapfisnciancy,

meziiéal fixpttfgléfis, loss of exp€<:t:a.ncy3 loss of estate, 1033 of

"v.,'<:ons0rtiii1:1 and also towards funeral expanses iagethar with
.,ff'8%Li'n_.:emst. Not being satisfied with the said awarti, me
' cigaimants 11.63,, wifi: anal chiidren. cf L.Rs. of tbs cieceased

u Gurunath are before this Court in this appeal.

JP'

. ………… V. zu-mnmunnn nsurrs L.uu1u.- pr IEAKNATAKA H!GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COUR'

S1"i.Fi.V.P€adagouda, Iteamed r:i?(311I1S€} "fife 2%.;

re5;p0I1cient~Insu.ra11Ce Company, is §::_c:<£. :0: 'iiiffv

within fzmr weeks from taday. V

. /..

 ....    "  Judge