High Court Karnataka High Court

B Narasimha vs M V Lakshman on 11 August, 2008

Karnataka High Court
B Narasimha vs M V Lakshman on 11 August, 2008
Author: Anand Byrareddy
IN THE HIGH 0013111' OF KARNATAKA    %

DATED THIS THE 11"' DAYOF 'mL'_4I'Ci1'I ,iS'Vi*'VIv:';':_€ )V'(:':3'.i'..  L
BEFORE; %  _  %  
THE HON'BLE MR. Jus'1':Cj::ANAix:1) 

'1 "vs -\ . Q

 

BETWEEN:

1.

B. Narasim::a;fi11*%years ;

Sfo Seen_a;?:é73_ = .

Resident ¢)l’}Sa:_aour”*Vil_I&ge «

Udupi Disifigi, H .

2. B.Suvarnam111’a, 56″yeaLrs ‘
W/0 B.Na.msimha V ”

Rfssitienl of Basuor Viliage _
Kimdapum Tamk… _____

% 1 »1:1a;;p:k::;as;m: APPELLANTS

Chandra Shetly, Advocate)

k ~1″, ‘1v:,v[Lakshman

_ ‘Ski Chandra
E Resident of
Ealakunil House
Chimbiiode
Kannur District
Kcraia. Slate

5
the inemne of the deceased inwards his pcrsunal The

claim petition being under Section 363-A of the

ought lu have proceeded 1:3 adopt fl1eAAguideli_zae*;-3

H of the Act. If one-third is adupled ll

appellants would be enlitleli”—._Vlu l ‘

Rs.2,72,000f- as less efdependenujf;
Insofar as the incumellis the claimants have

themselves stalegiilhel Rs.2000/-, there is

no wa13ra.nl_.{i1fViizietfeivencef’-..___ — ‘

{be ‘seeking to cite [he judgement of the ”

of Ramesh Singh and another v3.Salbir

avfxdé izflfiiher, the same is an authority for {he facts and

vlllfil In the event of the parents being aged,

it wtluldllllgelxelevanl to refer to [he judgemeni in scaling down the

A ‘~:lf”z1l;Vel£iplier with reference to the age of the parents. It is not in

V. every case that the age of the parents would become relevant. ll

is the Schedule which would apply.

@