High Court Karnataka High Court

Jaya Rathnam S/O Kandaswamy … vs Ravindranath Reddy S/O … on 20 January, 2009

Karnataka High Court
Jaya Rathnam S/O Kandaswamy … vs Ravindranath Reddy S/O … on 20 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
 a'6*aJ SQDHAKAR

-1-

IN THE HIGH COURT or KARNATAKA AT BANeA:Q$$ : "

DATED THIS THE 20"*:mx OF JANUARY zbogw '%

PRESENT " V
TRE HON'BLE MR.JU$$ICE.§5Sfi§§DHA§$R§0;  "
THE HON'BLE MR.gusT1¢E é;N;3§TYé&aaAyA§A
M.F;A;§o.?gf6;éé§3Q;.§Iwv)

BETWEEN

1 wwAR§mmmf  __ __,~
s/0 KAEDASQRMY aouwbna" g
55~YRS{7LAB33RER_% ""V~

2 pGVumAMMA:7} '. "._-_
W/o JAyA'nATaNAMz_"~'
48 2&3; . ' "%';

3_3smar.f V
._1s,yRs{ '"** """

1'.."":3v,'VY"P'5' V.VV-VV.»

.53 I

5"zJ $A?éfiA RAJ
10 358.5:

  YRS:

SINCE APPELLANTS 4 TO 5
ARE MINORS, R39. BY N/G
THE 2"'AppELLANT AND ARE
CHILDREN or APPELLANT NO.1
ALL ARE RIG SUIMAMBUPALAM

<:E/



JUDGMENT

Notice to respondent No.1 dispen_sed’_”–wiVtA.h”. _ T

One Velumurugan a riderizhiofbiie’

in an accident caused by the ‘maxi–ca*_bd”insu–<réd'

with the 2"" respondent§"–ve.:T"*i, The it of
accident, n9Qligence.._ and.c""co$foré;eg_e of""'ineurance
are not in dispute. brothers of
the deceasedii' seeking
compensatirozf. ~ seeking

enhance:_z;eVnt";..V ii'

2.’A>’IV’he bachelor working as a

Supervisor a_.Gar’me’fit Factory. In the absence

“%.of v-cirecgjliblve proo’;f”””of income and evocation, the

V’=.incomeA”-toe’vassessed at R.:3.2,4OO/- per month.

50% “to defrayed towards personal expenses.

‘eRs.1}2Q6x–i would enure to the benefit of the

‘:’@1epen_dan’ts. The total loss of dependency would

,;bér”‘iRs.1,72,8ao/~ (Rs.1200x12X12). The

..’_4:”pe’titioners are entitled to Re.2S,GOG/– towards

U expectancy of life and Rs.1G,0{39/- towards

4/