TI~iI£1 HIGH C’.{}{§.RT OF AT?».I<LA AC1" _' '
Dated this the ¢'" day 9fDecember, 24:sas_.. ' K 5 :.-
Before
ma' HUN-'B£.EMR J£:'S'.E'ICE HUi:m«:s:B1:'
A=:f'z':»2caI£a:ze0::s F5;-smppeazs 4?52 gags ".::m}" «f?51*2' 2é1§3.S.._VV(§$£'i'} VA
Batween:
Unified Inéia hxstxrance Ci} Ltd _ ‘. g
Regflifice: if 35, Shankaranarayana Bldg; ”
M GRoad, Bangalarc: 1: . -- _ v_ ' ,
By its fxssismni Fximmgar ; u Appellant
{By Sri A M '
Amt 1111 N " 'V M "
1 Kafi; Kuiaifie' ~ %
2 Smt Sam 52 gm, " " 'V
3 4::;:ni: Savitha at-z.s§’1;;te Céaaya, 25 gm
« “51: ‘figpthi vifigge, 3apthi Pzzsdt
‘ . –!9§.§111§1ap%;i’vTIfa:§:1l<, Uctwpi I)isi:rict
4 " . Sérnha Gnundar SE0 Seliappa Gounéar
518$: Réyakofiai, Bommasamufiam
Rfmianathapmaxn, Pudur P' O Regpenécnt;-*3
I}ist:'§c¥ in NIFA 4752336
4_ V' * éhirnmegowda, 83 yrs
Sm: G 'N50 Tifimmegewéa, 73 yrs
Both are rfa Eviaiienahaili Viliage 8: Past
Lakya Havbii, Chikizammzgalore District
W
3 Mr Samba Goundar SE0 Seilappz Geunciar
#3 5..–"8f}, Royaimitai, Bommasamudram
Rmnanathapuram, Fudur P O « ' .
E\3a:r;znakka1D§strict Evfi;f;..5i’?S_1.!¥}6″ ._
{By Sri Muniyappa D Navecn, Adv.)
‘E’his Firsat Appea} is flied under’ S–..173{1″)’of’fi;r: ;\««i;gi§z%..1vzh1g1::3s AC1 *
praying to set aside the judgment an<i"-xavéztrd date:-1.3s},1I.=.20i}$ in ':\ri\r-'(IT
36?L-'Z004 and 367052004 by the MACE", BVanga.i9:¢ ''
This Firsi Appeai :;or:i$.*'x.;fi':M'–n fer V e5:€»..#r1i~s,s§i<.»s1_ this day, the Court
delivered the foflmving: ' " –.
A;¢%g£;m<:~4%% % .% %
These «qgicétioning the quantum {If
c,empensat§ég;%’5§;var;i;f::; bg§3’§;i5«; Bénggxere in ?vi*v’C 35?: J. 2904 mg
MVC 36%: «zém fm3:9;«i’ .. .
..’:§7;3cs>’€3E”;.iix:g fa AAfBevv—aéaimants, on 4,6.2G{}4 areunii 3.45 pm, the
V:ie’at&a5§é;é.. ?4’a§V:in of V
the accident {in 367i:’2G£)£%), VéW:{i1 I.’i3§é 3 of V
the income of the deceased at.Rs.5,C§{K1+f{A.par’ingsnth. ” saafze has been
qucstianed by tha Irxsuramze Cz§i11;:§an§§.’– }
Heard the r;€:11ii:§¢}1’repr£:sen;’in%*g3 £hcV
It is the of;f1ic«.éf§1$_e1§é:r§t”‘s siéurisel that in the absence sf any
cegenf e.p’idet1:_;é A’ Tzibunai has awaréad axaggeraied
€::3rr’sper:sati (32″g though a.§s£a.tztia1l}* the cempensation awaréeé
3 V’ “:Qwar§i§’Ioss,ei”:3§p¢n:iéi:i<ij;*;" 'V
' * ._P<::*V_1z::s::i far the wspandents ciaimants suhmitted that me
déceésgé i§a}_:§;~:;_:slé~§1n:cier a {mans cezmacter in the fieid and he was earning
V _ Rs.5,5i3{);’- ~53; ‘;fi§n£h and wan {ha saiary certiiifiate hag been pvroduceé and
h 2 ‘ = ééza-Qr§h2g}§=”submified, the award does :20: require any raéuciion.
fly,
Accerdingly, appeal is allowed in part. Award af_ A323
modified by reducing the <:0mp€:nsa'£im: to R,s.;,sa,aac};igv_i»w–;:;;' 35% ? i_1zT:e:Tfe§t_
from the date sf peiitiesn iili deposit. The arrgziiiiiit' in .d§fig)si£} "ii*.ans:3fe£§*«e::iL' to
the Tribunai for disbursement.