Karnataka High Court
Chanamma vs Sardar Ali 2/O Vazir Ali on 21 August, 2008
AGEQ17 YE1Ai"2S,AT"
gets. 'SHARANATTA
.qsz3E:' :44 YEARS,
«AN};N:)AYYA
IN THE HIGH COURT OF KARNATAKA
CIRCUTT BENCH AT GULBARGA & A Q
DATES THIS THE 2181' DAY OF AUGUST .1 T
PRESENT VMW v '
THE HONBLE MR. JUS1'ICE_K. sr§is:§:i21fi;$sR ~ = V'
THE H()N'BLE MR. Jusracfi 13. '.S1?éE;?JfVASE £:;o"waA
M.F.A.NO.
BETWEEN:
w/0. LATE REV;'1fiASIf){.I:I%£z'3;f5A MATH
AGE :39 TEARS, o¢jc;L4 1-z.Qus::--Ha'Ln
2. VISTTWANATH * V % A. = _
S/O. LATE REVANAS!-DI3APi'A MATH
_ AGE:"1_;9 YEARS, " - V
. .....
sjQ;'-LATE REVANASIDDAPPA MATH
" "---SiQ.TLA'1'I:'I»--- REVANASIDDAPPA MATH
VS] LATE REVANASISDAPPA MATH
" 11 YEARS,
' (APPELLANTS 3 TO 5 ARE NHNORS
%/
'V "---=F»'RAYING.. 'm. ZALLOW THIS APPEAL, MODIFY THE
11j3'TT.1quDQMEm.,A§;D AWARD DATED 09.05.2007 PASSED BY
_ fff:§~§E. :(3E¥.*IL JUDGE (SR.DN.)/MACI', swam, 1N M.V.C.
4_""VI§IG_6f~.2i)Of§AA'AAND AWARE) compsnsmxon AS CLAIMED iN
'% CLAIM PETI'I'i0N.
This M.F.A. coming on for Orders this day, SREEDHAR
"RAG. J, dalivered the following:--
UNDER GUARDIANSHIP OF THEIR
MOTHER APPELLANT NO. 1)
ALL ARE R/O. SHANKAR-WADE, ._
TQ; CHTITAPUR. »~~A.PPEI;LAVN'TS" V
(BY SR1. SUBHAS}-I MALLAPUR,:;§nv.)'JT'~%
AND: T' M V' V'
1. SARDAR ALI
S/O. VAZIR ALI, V
MAJOR, occ: DRIVER,
R/O. GULBARGA.
2. MOHD. EASFAGIRASAB,
S/O. ABDUL FAifZ, V . =
AGE: MAJOR.
OCC: OWNER oFi_'Lg:)RR?«T ', V
NO. MEI-i_,5A1.f58;'~»M_ -
R.O. MAILOOR'; .
TQ/ms'r:.._B1a3AR. ' -
3. THE D1v1s10:sJAL%M2a:qA:}ER;\.»}v
THE ORIENTAL' n_sIsuzeAzssvcE' 00., Lrm,
VGULBVARGA. V
-------- REJSPONDENTS
(BYASRHIEERESH .3. PATEL, FGR R3)
1 fS'v""FILED U/s. 173(1) 01? M.v. ACT
%/
3
JUTEHT
Sri. Veereeh B. Patil, learned Counsel takes nojice ~
respondent No.3. Notice to respondent Nos. 1 and 2'7n;r:hc:f_a.re 'A
driver and owner is dispensed with.
One Revanasiddappa Math' wjho '
wheeler was hit by the lorry and tine
injuries. The deceased is the time of
accident. Wife and seeking
comP€nsatir5n. 'A "* .'
2. The decéegedvv v}a_s."V in Cement Company as
cpnsixuetfiefi "Worker Gfflbarga. The income of the
at Rs.2,400j-- p.111. As per unit
sys'Ate'm_' 3 Rs.800/- to be defrayed towards
Rs.1,600/-- p.331. would enure to the
- _. f ;of 1. dependents. The total loss of dependency
\7é?c1.ils3 be .!;és.1,600 (income) 3: 12 (months) X 14 fmultipiiezrj '-=
~--. Widow is entitletti to a compensation of
'R-s«~.V2(),0w/--- towards loss of consortium, the petitioners
%/
together entitled to a compensation of Rs.20,000]-
loss of expectancy, Rs.10,000/- towards fimneral... Z
In all the petitioners are entitled ,
Rs.3,18,8{)0/- as against %
Txibunai. On the enhanced tfic
entitled to interest at 6% p.fa~..._._¢r till
payment. The entire shall
be payable to the of minors
shall be kept in édgtaia majority.
in part.
sci!'
.....
Sd/-1,
Judge