Karnataka High Court
Gowramma,W/O Late Swamy, vs B Manjunath on 10 November, 2010
IN THE HIGH COURT OF KARNz'iTAKA KI' BAI*?GALGRE_ 2
BATEE Tms THE 19%: my 0?' HQVEMBER, 291:! Q
BEFORE
TI-E Henma xsmausmcz
M.F'.&. NQ§_446I 2009 '
BETWEEK:
1.
5*
2;
" 119$ H01' mraw, Na. 1253,
I<:,p.1='.es,LYa.§
GO WI (3
LATE SWAHY,
AGEB ABCFGT 28 YEARS.
. seuxmaxwg n;om'm_svz;é1$;?g~V:I:
AGEDABOU'I'6'£;E'_£5$;~'_
AISEWARYA, cg
AGED ._ABC3L"'I'----3\ .
mm sm'é0va*r;A,
mm) mow '.
$I}}}3Alߣ!%,., Wm aowba,
awn AE£§Z)U'1' 61 _
.}LLL .g'm_ Rgfiir . V ;§nAfiAI..LI mmam,
B;::+_.1=iJ1e;tw.J.HAa::E.:J; ._§&}1LLAVfiLLI "1'A.}..I3K.
APP}3LI.A1?I'S
x.ma}2e:mAsHEKAR & LAWYER8 rm', A};}'i1'S.)
"fr.-.me§§;:UHaTH, 313
B.QGA,F'.'FA.5
2
KEAR €'.tAf!Ei3AP.£'§.RAfl$HWARI TEBHLE,
BEGUR, BANGALQRE $GU'1"'H.
%. mg Jsrvmmzqm, MAHAISER.
THE oamrritaz msfimncm :39. 1:92.,
nIvmmzm.. oypzcm Ema,
fla.22, v,c.P&, D.v.s~. Ram,
maavamaunx,
EAKGALQRE - O4,
(mam. a.§A5vJATHA1§ARAYAKA,ALw;.3oR"£@§ .
H{}TICE m R1 9139324339 WITH w.,3;>1*.2s. 1£.'z.;_2_(3"1t_}';-e; L
mm ma mm) U13 ;'z3;1; :3? Ac: Amman" THE
Jursemm Am AWARD DA'£'?1}:. 9*1;2wa%[?%PAa$ED EH mic
2«:o.3a27;2os5 ax THE FILE as THE xfnjABm.1'gr:I3aE, mew,
Baxmwas, PARTLY gaimwfis *1f:m' EFETITIGN $93
GO1fl'ENSATI93N' sfifima _EI4Fi~I.A,2%'G£h£E2€T GF
mwfimanea. " " " A
mm Dfl"§fiR Ammsmfi THIS my, TI-IE
aoum nsnrvmamg. mEVvm;mv§mc:~:-
"Ja9§&nnr
%%%a§m»[%&: j?§._ by claimam for mhamement of
stuzza-n:a;paA1*51is.':»..V_a%:':_:_._::§ 'E57 rm Tribuxxal.
2, %:::.amj%§%%ji2;.a apgmx 7m aamlma ané mm 113$
aftim caunsel a fer the particsa, it im
% y w aispmaz,
6%
xEs?0H%fi%::ez4g 7] f %
3. Fear the sake of mzxwnkxme, the fltiw a.t*¢
réarred to as they are $1-ad to in the ciaim V
the '£'rib1maL
4. Twbriafiiacwafthscase:
013 29.3.2038, Wham the VA
ethera Weave pedastrians and
--- Machxmptlra village inwards H
to sum: 3: fimcsm, Ho.KA 51-
5553 came hf: and dashed
diwd on tha sygézt. twa mizrmr c}n'1drer1 and
mm mg a rfbefare me man', mgalom
r.¥é§§nw.§z1e:aA.1:t"nxA:§.""6£«"Ra¢2{)390§fiI}9I-. The Tribunal
% awafciefis'13:f;;:.§§fv¥€z;§..'3572,00O{~ with interwt at 5% pa.
V 5. is £16 dispute Wding death at" the
':i..;'.1na ®d mafi accident, nagfience and liability sf
the afimtdmg vvemcke, ths my point that arisw
H ' --f::x"1.:§%V'§i=:3::wa?r1.era'£31€sn in the apfil is:
%
the income of the deceased has in be deducted tnwmth
personal exponents. 'Ihn multiplier applicablau to his age
'16'. Thnreforc. the 'ban of dcpencicncl"
Ra.5,'T6,000f- mooouga/4:12:16) and it 0
H5, 12,000f- awarded by the Tkibunal.
a. As RI.60,,0OO/- m.a;dm1_.»0::3§0"0i:ha0.0_1&ujsum1Mvimder
different heads like 'loss of of low and
aztfection', of .§.':at;at¢', and
'transportation of dagi amfi there in no
scope for mhafiéémczifiz
9. mm, entitled for the fiallowing
X .....
- Rs.5,'T6,(}O0
b] Lo1a~o'ofco'm"s:-.rli11f1?i ~ Ra.15,000
Loan' rgfjhflection - Rs.15,000
d) . Lona tifeastalia' - R:.15,000
~ :5}. vauflbaequiea -- Rn . 10,000
4: of dead body - Re.5.000
. C n C - I I u I u - u u u u D u .-
TOTAL Rs 15,36,000
. - - . . _ . -- - -- . -- 4 _ -- . . --
6
10. Awordingly, the appeal 3 allaww in part.
§udmerfi and award passed by the Tribune} is
the extent stated hwtfixx above. The: claimant» are
a total oayzsafinn of R'3.6,36,C¥J£3§_-_j
Ra.5,7'2,000/- awardfi by cm mama: Wm.
pa. an the enbanwd eompexmatiuri %
date :31' claim petitian till the clatgz of ::»,a}$t£§~.tic.:;. '
11. The Immwmeef ' ?"_._ dapeait the:
enhanced comperx5is4'§n!§eL31:{""a"":nn--__ : t within' have
months mm {if this judit.
12. gaf czcmpenaatinn, Ra.25,{}flf3f-
ea.éh, fijitu if:tm-m'A t is amazed ta be mm' ted in
cf claimnt Ras.2 and 3 wim are
1- ehildrmi' the dacaaseuzi in any zxatienans ad
" Ba11k[F-'oat Gfiime till they a1:I:a1n'
with propcsrticrsatc intarmt is -mrdezmd ts
'f5e9':re3:=-g ' 1. éea sun fawn: sf c1m'mm 1333.} and 5 wlw are wife
.
amci mzather of the: d%eci in equal garoporfion
after the depusfi.
13. No arder as to costs.
Vak! –