High Court Karnataka High Court

Junjaiah S/O Late Doddajunjaiah vs K Srinivasa Naidu on 16 January, 2009

Karnataka High Court
Junjaiah S/O Late Doddajunjaiah vs K Srinivasa Naidu on 16 January, 2009
Author: Huluvadi G.Ramesh
  "   Sri A K Bhat, Adv.)

1N Hm men COURT OF KARNATAKA AT BAN<}._A;LL3:é3.3..'_.VV  ;_.V   _

Dated this the 16" day of.}anua'ry, 20.09   V 

Before

mEHoN'13LE MR JUS?YC1ifTwf1ULL4i'APi4i'?I G     

Miscellaneous First 3505  
1 Junjaiah S/olate Doddajunja-Ea}:  
49yrs    vw
Both ax£.»~:'r'.<; ' "   .  V

  
Thuzmveiiee Talulrg 'IftunIg;z1:=DVia1;f*ict Appellant

(By Sn' T C Sam; ) 

M   

   V   VNS Transport
._ "I*_'_# 1G!_;'_P_N:gLi'I2, Sringar Colony
A __1iyc:erV;z1»ac1.}VV_ fimdlua Pradesh

 2, Branchfi/Ianager
 ' .. V Newvindia Assurance Co Ltd
" V #36110, Anusuya Compound
 *--£}pp: 'ITDKa1yana;mantapam
E Hiififllfiymmgaf
Hyderabad 29 Respondents

fllfigy

the loxry, awarded a totai sum of Rs. 2,l3,G00;’~ with 6%

satisfiad, claimzmts are before this Court.

Heard th: counsel representing the pa:=ftJies.b ” ‘ ‘

According to the appeilants’ Vm1§:ase1, i&”i:1con:g. é£

should have been taken at R:;.3,0DG/~ as V1ic._v§a.~s-. a Wemaing

Rs.2,50Q/-perrgi. _ «_ _ _ ._ ‘ _
However, counsel repf’e+3§:1tixi’g_v contended firat fix:
compensation awmflgd is 311.3%” not require any

isf ‘of 2602. The deceased was a loader and

éeegxd nafiéauned not less than Rs.l0O.?- per day. 1:: the

income at Rs.3,000!- p.m., after deducting U3″!

t0waAx»d§V expenses, applying the multiplier of 14 as per the ratio

<.__ i;u Billa's!i United Inda Insurance Co Ltd & Am' – (2008) 4 SCC 259,

V'ié§§V'é:a:::g'.4ifr:ga1'd to the age of the mother who is said to be 49 years, 1053 of

could be taken at R.s.3,36,0£)0f- pins Rs.4,5i)0l- tewards

'4 conventional heads.

J,}4,,._

Thus, claimant would be mun” ed to R.s.3,4£3,S00/– with é *

am the date of petition an deposit. The

within three months from the date of this ‘iv i§=a¢’wrr1mg’

allowed inparl.