IN THE HEGH COURT OF’ KARNATAKA AT’ BANGALORE
DATED THIS THE 27TH DAY OF JULY :211Q9<M j%%L.
$EF'(}RE
THE HONBLE MR. JUs':1§:,E_ N.A:4AN:jg
M_F.A.N0.5972 0'1? 7
BETWEEN:
L BANGALQRE METGRPOLITAE ‘
TRANSPORT CORPROA’i’i{f)_N ” ‘
CENTRAL OFFICE, K H 13-‘QUBLE _
SHA3.\FTHINAC’:AI5?, E¥ANGALQ_f?E ‘ –.
BY ITS MP’xNAG}N.G ‘ -_ ” APPELLANT
{Ry Sri; ~::;_ vz,:AYAi:1ii§;:sii<~,-.figiyvocafmy
iiffiirz ggaégai DES ";~aNDAL
'SIG Li§'?'E_KAL1 PAEIA MANFJAL
.»AGF.T§' ._s.ra’:vrrrs9 YRS-E
;::<;AT'a.B*«}g1'I3S:r:N eommurm,
* QE;Ii£<::::*r'A P<)§;a'i',
Wssflfifieil _ff§IS'PR¥(?T
Minuawsz, was? BENGPLL
" " f.1__DR NiL§I'siA MANQAL
W;"'Q DR BALAI DAS BéANf)§&L
RGED AF§€')iI'1' S'? 'HE'S
;Eij'A A 13 MISSION CA’1’E~eF{P::.%r1T1o1~: .fifi1LL. DATE
OF DEPOSIT. I ~ * ‘ ‘ n V ‘
This appeal, comingmfl for«’h.é.’%ring,TV.t%;i$ ciayfg
Court, delivered the fGl1oWn1g”‘.~~..
This appeal Metmpolitan
“{‘ran:=;pnrt tkmzfgxwmfigjn ‘f’o*:: t’_<é;c11 "1::tia§n;«:$f compens.at.i(m,
i1":fer{aiia,_6dvf1m3iding Vfh;at .a_e:ses,<;me'nt 0f income by the
f,rib1zné1.._ié%%faf"»ofi~ th_é§"ftjigfier sidc: as also the trihrmai
has; 'atinpted '*hi_Vg'i*1'er fniiitipiier.
hazard Sri.F}.Vijayakn3mr, learned
and SI*i.K.V.Nayak, learfled cmmsei
fa?' rrlaiméaiits.
The deceased was the son of claimants i and
Hjfioth the claimants are doctors by pmfession. The
:2fld claimant is the: mnthar 0?’ dewctastxi, she was aged
abcmt 524 years at the: time mi’ a(‘:Cid{‘§I’it. The tribunal
irmtead of apgfiying mzfitiplier appmptiate to the age (‘If
hryx 2» fséim ;
5&3
Lu)
marker of deceased has adopted .
to the age of tiecesasrztd. ‘¥’herefo_m.,. ‘ii ‘A ”
which is appropriate to the age, r_)f
of deceased). V ” 2 ‘
4. As regards tribunal
taking into conside1*§$tifi :’1 damaged was 3
finai year and aim
tat;-;:n national income
of ammm, which in my
c0nSi:£i.eI’9éC1′ feasrmable. The tribunal
considefiéig ” 9.’.’;«1<':'a*-."V that. ciaimams (parents 0?
" v ., d'é£ié.a_$ed}. flare '§'i{3t:i';c'$rs by pmfessiorz, dedmtted 5{3'% of
persorxai and living expenditlrre 0f the
c*i¢ceas:=:d;j.V. 'Therefore, I do not find any error in this
V A finding i
5. The claimants are amtitled to compensation
_J%1if’1(if”:I’ the head “loss {if dependency of F3s.”2_Q,(‘)(3() x I I ==
Rs;.’2,’Zi”),f3{“3(‘i and cempernssation of F.’s;,4,500[‘– under
);'””,
~I\~1 –\.,. 5-‘X-L “°”°L”‘ .
the canventionzal heads. The ciaimants are;*’c?;:iI.jiti§ti _._t.k;w
tomi compensation of °Rs*..’2,’24,5(){“3/—-.
6. in the msnit, I pass 4' ' V The appeal is étgnpixgneci
award is modified’, F<i'sH.S#A,64,5€}0/~
awarded by the' 'VF's.2,24,5t30/–.
The rest
Thg v§:hailT be iransferred ms
¥v'I'AC'¥' 82'. SCCI-I Q;;_fF§a?:*9g#1VIVfii*r§';- 3 V ' %
€352'
The parfiezs aré"di1w=:¢téd in their costs.
JUDGE