Karnataka High Court
Geetha W/O Late B N Chikegowda vs The Managing Director Ksrtc on 30 July, 2009
passed by the Ciaims Trébunai is iiabie ta be
making appropriate erzhancemems Lmder
H8363.
5. Per contra, iesrned éoufisei forf::£At3rp{)r::afiefi','=.L
inter aiia, ccmtenéed and subS§é'r2ti$t$d"t}fifiiJf%1éV.':i§r;;$ugned
judgment and award 'f'viv*'§Hb1VjJr1ai is just
and pmper and Afiaes r*g;t_¢ aVii'
8. appeitarrts and
iearneci Corporation arid after
carefwa finfigifiai recxjrds avaiiabie an fiie
imiudirsfi award passed by the Ciaims
Trit:-x;ij2uaiL;~t?1e ti'n%--)?:§7;_;_5:§§stion that arise for 913:' r3i3fiSid$¥'3tiO¥'I
, Wféfher the cczmpenfitian awarded by
fh'éaC£.§:'ms Tribunaf jg just' and pmper ?
' ' i°t is undisputed that, the deceased Wm working as
V[ "T'kafiic Ccrziroifer at Niangaiesre Qepet of tha responders?
Rs_1'¥,1?',8Q8J- and the same is roamed qff to
Rs.~:1,17,9as:-_ Accordingiy, a sum of Rs.11,1?_';9g{j9 _§'$
awarded towards $6559. of depenciency
7'. The Ciaims Tribunai 5% V'
R$.5,0fl0I-- 'rewards funerai expefsséag' Sific;=e'~the
appears to he inadequate, ._it'vV.a:§";;:2V§*t:. ;'f2}*i'?.a'tVe to 'V
enhance the same ._
8. The Ciaims ts.) awarci any
ammzrfi affeniiorg Er: respect ef
'3ppeii:émts; pointed out by faarned
ceufisei f€>s<_4a pvpc=,;¥i3jiii*$." Vifiaving regarci to the reiafianship
sf 3:36 é.e§'i§s...:;:.,==,riween the deceased and appeiiants
2 {a5n-:3;"3;'%1%f:%2:::¢§nsé6er it appropriate to award a sum of
to appeiiarats 2 and 3 which tstaliy games
'*-.39 i?s."E.{§,'{':O«Gi- tawards was of have arufi affectican.
V' 92. in $5 far as the amaunt awards,-é by the Ciaims
_,v_T§*ibur2a% tcawarcis icnss of fitate and tom of censsartium is
/
case"; ..aé.:s'.tfi'feé abave, the sppeaf fiieé by ayapeiianis is
% kJ[jai%;§wed 3:: part.
cancerne-iii, the same is just anfi proper and
forirzterference. V' H
10. in View of the
deem it fit ft} efihance the"
Rs.6,25,0§Of- to Rs.11,57,9{§i3%;'?v'at§d is as
foilows _
1.
Tcawards iossnf ‘E ,1 73001-
2. Rs. 1Ci,G{)0i-
3. ” V Rs. 10,080}-
4. Téfitarés Rs. 10,606!-
S. Towaréis_¢.ibséVfif affeciition Rs. 10 0001-
Totai A? R§.11,5?,9OG£-
‘fight of the fads anti cimumsmncm 9% the
The impugned judgment and award
passed by the Ciaims Tribune! dated 5″‘ my
13.
immediately after the deposit is made by A’
Cerporaiion.
Draw up the award’ agcdrziiagijf. ”