AND 1
'E EWIS ViJA'{f%NANDA ROA0 UNES LTD
NOS , \fi.3A's'A KAQNATAKA
CRCUYE H0035 RE), HUBL!--{}HAR\VP£D
2 ARJUN PU..%AR§ SIG MAHADEVAPPA PUJARI
AGE28 YEARS, GCC:DRi'v'ER ,
Giff} VEJAYANANDA RQADLENES, -
R 'J CGLLEQE RGAD, BANGALORE :
PERMRNENT R30 INIZHRA NAG'-ARA,
CHKODE TOWN, EELGAUM 7
3 "ma sqew mam ASSURANCE c&~:;rD ~ .
BRANCH QFFHSE. SRENATH GG#'=69'LEX, zrsm' F. was
ex: av mrrommaaxgr, *
HL=BL%--E--5i3 329 » --. "
u " : ' ; RESPQMJENTS
{By sr; : '4e2.;~r.~¢g;v.i%§ATé§;'L:2'_HE<:§'::Ef ai$va§:A"fré' r=%3m:'21;
Nome TO R2. -- [.'4'i.':'$PieZN--:*:"fE{) w-.r.1fa»~z~a.r:a:,a.=. {}~RDE_R E}T.19.0S.2GO8;
SRi.S.'v'. ANGEQI, 303.566:-WE my; .:23;- '
*¢&§~""~~~- "
T'Hi-E3' MFA '.'5iL§ED "-E}}S= '§I?'3(1) {BF MY ACT AGAINST THE
JUDGMENT A541} A'vV5R§?"::iATEC}'f'»11:'{33f2'U{35 F~'A3SEB {N MVC NO. 932004
SH THE FELE-OF-*THE"AD£'L' SE$$iGNS JUCBGE 8: ABEL. MRCT, PRESKBING
GFFECER, §'3A$T.. TRA€K.C0.§.£R"E~ii. DAVANGERE, PARTLY ALLSWING THE
w::xaa:
JUBGMENT
Tf'v":i.s é V;::;§a3l arisw out :3? the judgment and award
'4 agtea 1"M1'*' August 2006 asssed in M.V.C.No.98i20()4 an
flue fife 3f the Addition for Accidents Ciaims Tribunai,
she couki net be Eaaved and she succumbeciv
injuries on 213' February 2004. The
working as siciiied taiior at LI; -.Kaffé V'8i' -V:.i7'${iif1"'!:}Si"£j,I{ '
Manufacturers and Exporters of
was getting saiary cf Rs.3,(3fiQ{#'uper fnar:th. <§';§ 4'V'a't:c3fic:unt"' V
of the death cf fhe 'A ééciaent, the
ciaimafiis appeiiantg ciaim petition
seeking camg3e:%s§fi:§e.:;eA._Aof The said ciaim
pefition Tribunal cm 11*'
Augusi'éfififiivj3:jci_.V_§:§ie*':§'}"§:§%;§;fn.$._"'ffivbunai, after hearing the
learned'cs:§1:1s4é§"Vf§éA§;§i§§"';.%éi'fies and after considering the
era;_Q:§dA.d0cuf:2:3s%fifary: evifience and other materiai on fife,
33} ;s:véfi:¥'*~--vt_he ciaim petiticn and awarded in 3H,
%%m%%%a;se§x§é:iaar;:%k5f F"<'s.3,22,€}(}C-i- with interest at 6% per
3nt*.:44i::*g":tir1e date af petitinn iii! the fiaie of payment 01'
V' fimpenaatirm amount. Being mt satisfied with the
éifimpensation awarded y the Ciaims Tribunai, the
treated as independent and aniy appeiiantg 'E a:jc:! ';?..'_a=:ve
ireatad am cieparadents C2? the deceased. *
cniy appeiiants 1 and 2 are emifieef. 'fa?H§§§f%§'f::¢'fisé1ii0§:.VA V
under the head 303$ cf dapenVcienc;}a__ A' J
6. Further, after carefQl";§§':?:1saiV.of«-tha.§i:d§'i?§éfifV'and 'V
award impugned, it is fiagn t§1éf,'V'.f§j¢VVV' {3-igimé; Trifi%L;r23i has
not awardefi any ir_*jzfiv's'AA--'£;f __é~kstaie. Having
regard to thgg 'gf appmpriate to
award 3 {$3 of esmte.
__C:<3ii%a%:§:'es3tior1 awarded by the
Claims A"¥;¥'%'{ij:LlJE"lV3v'§ of {ave and afiectien, foes
afc:r;7}fg1éc3:*!:ium,"':':1:1:erai expenses and medicai expenses is
c¢)ncer:é_e:i,«.iii1a__same is just arid pmper and raises net can
fur ' é'r*e5%:e:"f7eé*"e;:*:c*§s=u'§Q
" iziview ef the d5iS{:U$$§£)¥"¥ mafia abcve, we deem
'»iffif"$o éfihance the tcatai cempemsaticn frcrm Rs.3,22,GOGi-
ta; Rs.:$,4?,0£}G:"- and the hr amp is; as foficws:
1.
Towards $0.33 of dependancy
2. Towards 3585 of have and affection
3. Towards £033 of ccxnsortium
3. Tawards fur:-era! expensm
4′ Tuwardss madicai expensé&*..__
5. Tcwardss loss of estate
Rs-04,08,M’Qi–
Rs.
Rs,*
L as 009:-
R§.a4,47,aoa:-
9. in the fight of_firs éf f_an~ti~.;§iii’:;gié*3$m:”:ces of the
case, :vEé§VJsf2§¥§§é«:ji jiiifififient and award passed
by the ::;3:m$ Tfi:§3’Lijn#I’é§_A’t7’¥z3dified as fauaws.
‘ jézdgmem’ and award
1′ by Vééié Ciaims Tribune! dated 11″‘
V $2606 in M. V_C.Nc.Q8;’200s3’ is modified
“V ‘éwaréiiig fefai
A (enhancémarrf
cnmpensaiian
sf
x r:zs.4,4?,o0a;– insfead sf Rs_3,:2:e,aaa/.
being R3. ?,25,GG0/1») wiffz
intenesf at tfm rafe cf 6% per annum fmm the
data 3:’ flefitémr fii! the dais af rieaiizatiéfi. 7 ”
Yhe third respondenf ins£’};f**ar:¢;é;§VV M
Ccmpamy is fizrecfed to fiegéééif’ff?a”–«gn§2§§;§:c§$;VVvQ3
ccmpensaticm with a§:cfmed”..i:j’£e:’esfT 8%
wifhiré 3 gesiod of eight s}fi’ee;e{ks_f;nfi7~
Gut cf th€¥: _'”enha§}i.c§td’ :«<;§f§1pensa¥}bk% of
Rs. 1 , véivafiéd in wards
2:333 {Sf r4e-iéigaéed in favaur of
fife ._ — arid the remainifig
enhamd%% agmmgam sf F33. 12:2, 900;»
.. $h'a§i be défiggifefi in 379 names sf apfiei:'ant$
2 'av:2':i "2___ sn aqua! prspmon in fhe fixed
'. any Nafianaiized;/Sciiadzziad Bank
" fif?'{h ey affair? ff:-e age éf m&jan'fy_
Furfiiesz fr: the Empagned jadgmem' and
awarfl passed by Ciaims Tribunai, if is
directed that 58% of ffw campensatien
'__m__'__.,,,,,.._u..,..-4……»
1}
Draw up ffie award accordmgiy.
Sr? 3.'v"_ A:*1§a€§i,iearned eeufisei is pgr'*;'ét_'{i't'*iEv:.fi,j_::i:
vakaiath on behaif of third respon§i§erfl . V
Juaqe