High Court Karnataka High Court

Kanchamma vs Zakaullah Khan on 4 September, 2008

Karnataka High Court
Kanchamma vs Zakaullah Khan on 4 September, 2008
Author: N.Ananda


5 Wm! nnmaumammlm mszwm wwuau vi” nnammannn rm-wrl wwwca vr Kfllfiflfliflflfl mam-1 wuum ur KAKNAYAKR H36!-1 CQIJRI Q? MRNATAKA HIGH CC

IN TEE HIGH coum’ or KAR;HA’I’AK& AT
mma ms TI-E «rm ms! or & kk

BEFORE

TREE: HGWBLE

‘wraaam
Aged about :32 % A

Exams * %
%

k “E}fa’.1a.ne’»*.Eaf”eiah

‘4

A % gggpenam no.2 m 4 since mm’ rs

hynnma, natural
app-e13ar!:Ho..1) …Appe]Jan1s

{By &”2A.R.Desai, Ad’v.,}

?=*fiW&WN%W;3§ ME mam MWH wmmwx $0 iflfiflfi Mwfl wwwmwi £0 ififififl Mflfifiwfi

wmmomw gm mgmrx z-mm Wwawmmm «gm mmwm M

2 ‘new! I\r1s’.Voi’:1.7″|Il”MV\f’I II

-wru Mvwni ur’ A:-iugxunéfinn ifliwfl uuum ur KANNMSAKA HIGH COURT 0?” KARMATAKA HIGH COURT 0? KfleRM&TA¥(A HSGH CQ

AE:

Agedabcutfiaymrn ” ‘
S[cs.A¥;a.uIlahKhan

Owzwref Lorry be-afim
No.Ié.%$~{l3~E-$2553

Rf$. Hayr

P-2+, Indore

Madhya Pradwh.

Tm}€a§nna1..§1ss1:ifi;c:%1ocj' _    . V

(By sri  R-2

R'1'"*'*?'3-3    %

lama s.a<::[1) of the worlnnewa

A "u.a?t:7"t:i:1";li;ct %w' the judi and order

in WCA:CR~2*-$73003 an the
95- 0% and m for

Chit:-adurga, gnawing the
'V fiar compematinn and seelinug
_ cf iaaetian.

* fippaal cxamixg an fiat hamingthis day, the

Wwvmw rfifl mam mm W%WME”%?W’% fifl Méfiflfi MMM mmwam $0 £.%flQ3 mm wmwwm 2%} mzmm M

W%%”3fifN%W}§ fig éfififlfi MW”

: wr nnmwmamnn nzun wwwwu mar tsnmvminnn flaw?! Vuwufli ur mnnwazana Film?! kewUKi V?’ Efifliflfiflfifliifl flmfifl RQMWRE £3!” %§%.KNA”¥AKA !”‘HGH CC

This is a cJaunanta’ appeal .ra1a~mg’._’

quutinn far .

‘Whether

A ~ .__
Cempennatalon was juafified
af the sziwsad V’

2,, 2:, deceased aged
about 42 gutting salary of
Ra.3,0m;-, –;.I.m. Ana%af1i4§.3,ooo1- pm. In ordm’
fr-:m1 oral evi1i% of

R £01′ Worlctneafu
have any ather esridmoe. Thus
ham cf Rs. 1091- per day in
rwtxicmd tbs same: to a sum of

V V V ‘ ufisgfigi; pm. day

Dmhgmw claimanxhaa deposed
that she mans’: moducedazzydocumszzttin proofs!
barI:a:%1w&byth¢d%.md.Thm’&md¥m¢ftIm

{U . CL “;L~.r9′-“‘-@\~.»

‘ \

mwwmwma flw mam MWM W}W'”..WM%W%§ flfl fiugflflfi E~§@%E»% wwzwmw £0 iififlflfi mm Wfifiwiwwfiwfié £%€.’%e .£%fi$m mm mawamwww an mrmm an

Mr EV’~\luV£*HI~U\i’! flzwfi QUUKE 5.)!” Kfixfflfliflmfi WIWN €.«’UUK! U?’ KARNAEAIW HIM” LLCRUKI U?’ KARNREIQKA HEGH CUURE U? KAKNAEAKA I”‘[fl..$7l”l LU

Cn for W::r1%1’s ~
deceased was not get&q bathe of Rs.$£3i«.

not eafi for inmrfamuae.

me». deceased was aged ab§uj;42%A

marking as a of
amazed and VVaf§1I£§pI’uprId:aV: ‘ 1::
detm-mine 153.0001. p.::n.
Tima aa.-med wocdm an: no
Ra.2,6r,775;§;%*%%[%

‘W’1EW’E’ , the appeal is accepted in

of R1s.2,32,B3’i’/- awarded by

‘;. (3;:mm1w:A’ i7″f{:r Wormmh commauom in

‘ «i2a.2,a7,7′:5/-. The c1a.1manm’ am entitled
intermt on the enhanced ‘ :1
‘Rg.35,?38[« afizm ane month from the am of

sa/..

Judge

M ;W§%f”E€§:3 W%WuW’%%§%%}% $0 mama £4

3
§
§
§
§%
3
5:

‘§§
£2:

§
§
33

§
3%
3
§
E
3%:

E:

if?

Q
éfi
ws;

§
Nag
§
§
§
§
Q?

i

3
Q
$3
mg
i3
§

§
§