IN T§E HIGH COURT OF KARNATAKA AT BRNGALCRE DATES THIS wag Tm DAY or JANUARY gQé§vf *. PRESENT Tag HON'BLE MR. JUSTICE K1
AND ‘
?HE HON’BLE MR.JUSTICE g N sA§yAflAgA$AaA’
MFA :.~:r§:> . 472é1;IA2 003 (W)
BETWEEN
1
i\.\
@
sM@.KANCHAfi,BA1f A
W/O.P.HRS?EIMALEJkI§ ._
AGED ABQU21é§ YE§RSh_:fV
Afiflfi 2?4?£A?3 _ =
v:SHAL V–V’ fa WM
AGED»25%yE3Rs ‘_’
;KUM,sAErKA”
gfaggs 34 YEARS <
. ".KU%}SHA§fil
.; gags 23 YEARS
A»_AppapLg&Ts«2 TO 5 ARE THE CHELDRE§ OF
LATE HASTHEMAL JAEN.
n.a_A:: ARE RfAT:NO.83, 1″‘cQRss,
kf.D.L%NE, BI§NYMILL RQAD,
“BANGALORE*56G G53.
PANNALA £REN
S/G.KZRANEMAL
AGED RBGST 95 EEARS
SREEDH§R §36v bx
4
liability. The standard deduction need not
%e$~ ».*
be deducted from the gzeee income. Efikthat
<::i….«-«
view' of the matter, the net incoHe7 of" thé%
deceased is assessed at Rs.2;590/sieeffgofitfi,"
4. The deceased is a§ediebeut=§5iyee:e§e
As per unit system, Re{35Q/¥”te be eefreyed “i
towards personal Jegpeneeeflaefe tee”-deeeased.
Rs.2,i50f~ per mefith’ewepi§tm%gure to the
benefit of less of
dependency”iti:Qeui@iE_eeee’_iW;Rs.3,35,4OO/”
(Rs.2i5exiégié§e, tjt¢he«»w;:e is entitled to
Rs.25;QOO/– teeeideeibee of consortium. The
petitionexei. itegetfier are entitled to
s.aRs,2S,QUO/~ tewe:de loss of expectancy and
i1Re}1O,QU0f¢”tQwards funeral expenses.
“ii*Aeee£dihe1y, the appeal is allowed in
‘ipertizt, ifi all, the petitioners are entitled
iifte a cempensatien of Rs.3,95,400/– as against
–T:Re.2i3l,lOO/– awarded by the Tribunal. On the
f’
enhanced compensation the interest payable is
at 6% from the date of the pet:t:o::j’~..§~§«:_:-3,
payment. The entire enhanced
shall be payable to the wife;
fI’uc1I