E
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3151 DAY OF AUGUST 20
PRESENT
THE HONBLE MRJUSTICE K.L.MA_bl:;I_iJf'NAEC}i._ T " A
AND:
THE I-IONBLE MR.Jus_T;c:<:.VB';MA1~1:§:+:A}§ :2 u
MFA.N0.2216°0E*'2006(FC¢j'T 1
_E_1_3_T.__W.£'3.E.1\£
1.
3}.
Kumari Divyalakshfiii, . .. '-
D/0.La_te.E'.:'\rui1ach§1§am;*~T' V._2 ' "
Aged 4a'Ej)V0u;it'L .y'eaiis_, '
13/ 0.;r4\.Do1fa~1'$=.aran}j7'; ,
W/'o,_Late P,ArunVVa"§:ha1am.
_ . Aged "ab_O'ut .48°yeé1rs,
" Both" are fééidihg at No.9,
Velu-mt:r_ugapuram
._ ' CV';{-3'/I.1;~Royan Road.
Bangalore.
. . .APPELLANTS
' . V. (By4"S.riiJfx. ktzmarvei, Advocate)
State of Karnataka,
By its Secretary,
fv'
Health Department.
1V£.S.Bui1dirag.
Bangalore-560 001.
2. The Director, A
Health and Family Welfare Serv1'ces,h__ '
Ananda Rao Circle, 'l S"
Baraga1ore--560 009. '
3. The Director,
NI1\/IHANS.
Hosur Road,
Bangalore--560 029.
4. The Accountant Ge.n'e1*al»5ir1 l{ar.na.t"aka,
Bangalore.~_560 0.01.._ ' ' *
5. Smt.{).L4Xn1.areshwai%i, _ V V
'
8?-_"M_VBlo.ck, 1K,orarr1'anga1a,_
...REsPoNoENTs
(By sri;Ramachguéja:a.aINa:k. HCGP for R1. 2 5: -4.
Sri.Pr'a_kash.T_.Hebhar, Advocate for R5.
Sri.S.P.Sathish. Ad\?ocate for R5)
filed" 19(1) of the Family Courts Act.
i:_jtl.d§_3;1'11f31'1'[ and decree dated: 29.10.2005
0patsesedm".'»o.'a.No.79/2003 on the file of the Addl. pm.
" " -- ._ V declaration.
Ju'dge,\--..0Far1i'ily Court, Bangalore, decreeing the suit for
6/
This Appeal coming on for hearing this. day,
K.L.l\/IANJUNATH, J., Delivered the following: l
J U D G M E N T
The present appeal is filed by the
are the plaintiffs in
Additional Principal Judge,_F_ami1ly–.Cllourt, ll
2. A suit was filed by t.he”i’s»a:ppellan’ts that V
they are the C1asvs::f’i’*w~l_ legalll the “deceased
P.ArunaehalamV and claim all the
servieellllollenefiiyfts onftliejldeeeasedllkrunaehalarn. The Trial
Court holding that the plaintiffs
as wellppas and her children are entitled
t.ov”iClailri’i share in the retirement benefits of deceased
A ‘– Araunlaelfrallarigi-. V
3. l not satisfied with the said decree. the
prelsent appeal is filed.
fir
4. Today the parties have fiied a compromise
petition. which is signed by the appellants I andfl a.nd
5i” respondent.
5. Learned counsel for the parties
respondents I to 4 are only £~:£:nai.
would act upon the decree, which
this court.
6. Parties are pr”es_ent2V”be’i;oi”eT”e-ighis eourt. The
respective advocates identif1te’d5vtheii’vA_’.res’pective parties
and Ztitiew execution of the
compromise. *
7. _.Accord.ing»_.:-tot’. the compromise petition. the
ap”pe11a,12ts’i–..are Hentitied to 50% of the death benefits
3?” respondent on account of the death
of a.nd 51″ respondent and her children
together; entitled for the balance 50% of the death
“‘AA1;5e»rie’i”it. 51′” respondent is entitied for pensionary
(8%
‘..J\
benefits. on account of 5″‘ respondent marrying
Arunachalarn after giving divorce to the_.v~s’eelond
appellant. Considering that the first appellaril
any avoeation. she is entitled to~–fil.e an fer’
appointment on Cornpassionate7.grouln–ris–.
respondent and her chiidre–np:”‘ia_ave .”r.o_ obijer;tVi’oV’n”‘for the”
first appellant to secure a jobo-n_:’eoinpassionratej ground.
8. In terms of the corn_pro’mlis:e. is disposed
of and the orderipof thie triaj..:co.ii’rf_jis rnlodified.
is draw a modified decree.
-4 Edge
sale;
Indie
l_J