xwfuaafimac0uRTQFKARmmmK&£mNGg¢%fi§
QRTBD1?HSTHE(H3TDAY(fi?JULfi§¥@9 dfl W
EEFORE v'm 7' 'V A
'THE ¥~iON'BLl33 MR. JL:S1*:'{:E '§'.r. _q}u§AN§£§f:§:AN~ "
w;?Jx:w;2o09j2Qo7£uq' T}Vx"
BETWEEN:
_#4 ¢@mm "»_
.. Aiggfieilant §~¥0.$ being :31 mi11e:3r, is rep. by
1, Sm1:,N.Samja V --_
W/0. Laie P~ia31.dagop1a1_f' _
Aged; 4 1 years, Him:{1._1_ v
Q
Elieepa
TD/0. Lg«:t1: V" ..
Psgad 24_ye;aIfis, i~i"i:r'2d'_1%-.' ~ ' r
3. fiufiznfiiha 'ff. = °2 "_
Dies.' 1,ate; Naz_1dagopét}__ "
Aged '21_' yuars, ._IL1i::é£uz_
. ~ / {:ate$}
' 3. S.Moha11_
~ , d.is;p€;;5i§;e{§ Xvsith}
AN £3:
3.. B.LaksI<1ma11
Sfo. BIIESKEII'
Hindu, Majm"
Rfa; N(3.13{3, I Mai11RQad, II _
Gangamma Garden, I{.P.!&g:m3-aara 4' .. "
I5a11ga10re--2;:'e. .
2. The Sranch Manager _
Oricmal Insuzaficc Co. Ltd,
Branch Office Code No.14-7Ii'}_f()3
No.)-<III, Jayalakshmi Complex
£11". Hajicumar R0a:l.__ '_ ~ 7 " "
B.:1ng3l0re~10. " 7 *
H'iI1Cifi's =¥f~'.f=?1j0r7"§V " _ _
{<1 at N52.-.4'?}, -831' f'i1'os$_;-..(;'x:=.nes}1a Tenmie Roar}
Méigad.j F~?c.;::at:}j«. '~. "-_.
Bangalare-23. ,. ...£?Zt?.spc«I1(£ents
{BY 83*; R,Rajaéo;;*:a1a1"1'; Aéltrocgate far R2; R1 85 R3--Ss:rVéce of ncatice
T'§1iSA.a§};J3 {'3&;,i is {fled under sectiam 1?3{13 of ?v%.V,A{:t against
f1'1':;a ji.:dg:m;_e:r1'r k313i}. a.w;:;2:.r€;ra_3, :.':n"ihe fiie ca" size: 1 Add}. Juzige and 89;; Member,
M£'xC'1"; 1'¢iet:*n far' c<:m1pans.ra,t%m"; and see§§»:'i:'}g é3I"i}33I":C28§E'itiI}t {if
' V campexjsaiioni
" I T'hviV$ appeai cxamirig on for c}r<:ie1~s this day, the Court passed
V' _f0Ei_r:wi;"1g:
JUDGMENT
Hearri the Iearned Ciolzlmci fog’ ifié’ p2gfi”ics.; o:f1″‘::z::3*iiS«’of
the appeal fiJ3.a}3y.
2. As far as merits is conéeziied, 1:136″ the
Iearttzed €’;{}()] – per
menth. As per ¢vis;1e’i1ce $311 giéizdeased was a power
loom :3*;éétiiTi;’.2*-4:§ti{; éoiymers and earnixlg
R’s;.:”S5§0i”}-,3-“;:’a_e:’ épympliate multiplier to the
agti of t}3,Vcx:L_§Viec€;é1se_eci’..% “is. ~7’14 and as such sought for
V. &_ enhfigepfienvt of ‘€I0ss;___<;;e£ciepe:x1dency".
' ,V3.-.V_vGfl"4fi§e___other hand, the leaned Cioixnscl for the
I:_1:35§Vii:*<a:Izv<V;*;:*,' has submiitsé thaii the MAC'? has
-V aWa1{iia§:£”‘* &hig}§cr compensafion. Therefom, any €I’I'{)f in
K the muitipiier gfits compeusated in View of the
_ iiigiief compensation given under tbs: crozlventionai heads,
}/
,2
«_ SHIV, V
4. Haviflg heard the ifiaxned Cio11z1se1 for
taking inceme ef the deceased at Rs.S,O0(}/ — ;3e.:j’ V’
1035 of dependancy we-uld work o;21:tV ._1′:Q ‘
against 4,58,0C30]~ awarded by the T’:f:bug;’:1;a1.
(*3. Thus, the tofai comfiegsafiofi by
Rs.92,000/–. The said jxitcéftiéi ai’ 6% per
annum. The appeal is award stands
modifiegi V
sal-
‘ “” j ‘ Judge