AND: 1. The Managing Director, KSRTC, K.H,Road, Bangalore. 2. The Chairman, Internal insurance Fund Ltd, KSRTC, i~<.H.R0ad, Bangalore. 3. The Divisional Controller, Chitradurga Division, KSRTC, ' Davanagere. _ ":~fRESPONDENTS
(By Sri
Thisvdv.a.g1QAe’al_l’.’filed,ggjlrleirl Section 173(1) of MV Act
agalhstfirhe alnldflgg-wa;=d dated 24.82.2004 passed
in MVC No’;i1′:le.1/V2oo2′.,_ file of the learned :5′ Addl.
Cévil..«.i’J’i,id~ge & MACT, Chitradurga, seeking
enii-a_Vncement’tfifcomeensation.
l’,__’wThis.lllapioeal coming on for hearing this day,
vil’«,.,_’V.SREED§~{i3iR RAG J., delivered the following:
Contd: page 3
Trihunai. On the enhanced compensation, interest at 6%
pa. shaii be payable from the date of petition tit! paymentfi”–~:’f”~«’.V”T
50% of the enhanced compensation shaii be pVa__y”a.id.ie:sA_i.”~ %
to the wife of the deceased and baianc.:eiAAiS{)%..v Shaéi L
payable to the children of the deceased 4’iod’equai ‘
without provision for any deposit.
Appeai is aiiowed in part the
it Sci/«
» ,fUDGE
Sd/-=
JUDGE
585″?