_ PE'I'5fFI()?!. R / 0 Housing Society, H.No. B--8'?, Railway Gate Near Church, Shahabad, Owner of vehicle bearing No.KA 32 I 3285. 2. The Divisional Manager, United India Insurance Co. Ltd.'», Jawali Complex, Super Market, ' Gulbarga. (BY SR: L. sREEKANTA%}'RA0,%AbV';--3:61? RQ31, SR1. MANAVENDRA :2EDn_é.r, ADV. pony:-21 THIS M.F'.A. Isa ~F1LE--I) :;j:J/'Sf 153(1) OF MOTOR VEHICLES AcrIf,_ 1988,V_ I§'!§AYiN_G ASIDE THE .3UDGr.'£Ea3r4.fif '~$N'r3:;, Aw--AR:$ " mssfiza BY THE PRINCIPAL DIs'rR1_CIf_ AT GULBARGA IN M.V.C. N<3.540,'2o0: 'E}_}§'i5E!"»)'_"'--.1:'3';'J6.2003 AND ENHANCE THE coM'PENSAT1oNVAM0_Um* AS CLAIMED ma' IN 'THE cmm coming on far hearing this day, sié§*,%E1jH}£;_R' R56. J, delivered the following:-- JUDGMENT
Chic Ramesh @ Rama died in a motor vehicle atacicient.
A’ father and minor daughter of the deceased are the
fietitioners seeking compensation. The deceased was
Working as a Driver of the Lou}; and Driving Licence is
%[
§.. r:: ES..i;’f>,1$;13i:N’rs f u
produced to Show that the {ieceased was hoidieggvalid
licence to drive the lorry. The deceased was agéegié
years at the time of the accident.
2. in the absence of income xthe, income ‘the
deceawd to be assessed at.e’Re.4,0Gv’J[‘¥’
system (Rs.4,ooo – 3.5 = §s._i,1,4;2.8S)– ofi’ to
iR’s.1,143/- pan. is expenses.
Rs.2,857/- would e12ux’e_.the dependents.
The total lossgof .Re.2,857/ – (income) X
12 (mpntmfi 3£’v.’v;6_V3{mu1t’_£p1ie;l ;z= es.s,4s,544/-. Widow is
entit1ed’to_ 4a.ecomioe:i1sefioti’ of R’s.20,000 1- towards loss of
consort_i:em,”.VtheAA petifionets together entitted to Rs.20,900/-
‘ 3593 of we ” “” xpe ctancy, Rs. 10,000] – for fimerai
” all the petitioners are entifled to 3
of Rs.5,98,544/- as against Rs.2,4?,40()/-
by the Tribunal. (31: the enhanced compensation
V”:v’me_e_’;.§ie1:itioners are entitied to the interest @ 6% p.a. from the
dete of petition till payment. The entire compensation
amount shail be payabie to appeiiant Noel to 3 equafiy.
%/.
The sham of the minor shall be kept it: fixed depo3it., ”
Nationaliscd Bank until minor attains majority.
Accoztiingly, the appeal is aflowediin p;a;”t.:’ 1 ‘ V
A