High Court Karnataka High Court

Lakshmamma vs Managing Director on 20 January, 2009

Karnataka High Court
Lakshmamma vs Managing Director on 20 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


BETWEEN

‘:f:éf*sAviTSA ‘=

‘_ 5 uygézmfiia

H =, ELL ARE R/O MADANAYAKANAHALLI

-1-

EN THE HIGH COURT OF KARNATAKA AT BANG&t¢é$ j ‘

DATED THIS $32 2@”‘9Ay OF JANUARY*g¢s§;”‘

PRESENT ” V
?HE HON’BLE MR.JUsT:ca %,sfififibHA3 REG; ”
was HON’BLE MR.qusT:¢E é;N;sATYéNARAYA§A
M.F;A{fie-%744;ébé3fl:(paw)

1 LAKsHMAflMAi”7. “:*”

45 YEARS :1 ‘. =.a
W/a~LA:E;sE33AppAa

2 NAGARATH§Af} “. ‘,
25 YEARS ._’,% y_””

D/O LA$E_sEsHAEFA_=

3 g$ANGEETHAu : V

-_23,yEA3s ” “”” ”

. *_21~¥EARs;V
W”RfO MADANAYAKANAHALLI

T 18 rEARs

MADAVARA POST
BANGALORE NORTH TALUK
… APPELLRRTS

(By Sri: P M PADMANABHR, fiDV. 3

09/

;-_3UQ$3g(SR.DN) ARR RRcT«Iv, BANGALORE RURAL DIST.,
vg ‘RARGRLORR ‘OISMISSIRG THE CLAIM PETITION FOR
*_GORRaRsRT:OR;«_

1 MRNAGIRG IRECTOR
M/S. cRR§§N GOODS CARRIERS (P) L?D.,
12/1 II MAIN 5TH GROSS,
KALASIPALYAM NEW EXTN BANGALORE 2

2 UNITED INIDA INSURANCE co LTD
NO 10/4, MITRR TORRRS,
KAS THURBHA ROAD
BANGALORE 1 y
BY ITS DIVISIONAL RRRRGRR,

3 RRJR _ _r_
S/O BRLAKRISHNA ._’,
NEAR ARRACK SHOP w.s. PAYA
BRNGRLORE 76 HH’a =

4 M/S ORIENTAL INSORRNGR @Q’tTfi!’m
REGIONAL OFFICE, NEAR GALAX¥”TfiEATRE,
NEXT TO RRYO RALL~RGS:nRnOy ROAD;

wmmmmmgfi. R5_f’,fl u’
BY ITS DIVSSIQNAL MRRAGRR,””W
;’ ~_=~<; 'xV.". 1 V,-,'RRSpORORNTs
(By Sr;~:_é*§ RRMESR;-RDR: FOR R1

sRI.s,vxRRGDE MULKAND, ADV. FOR R2
SIR.R.R.RRiSRNRsWRRy, ADV; FOR R4 )

TRIS MFA IS F1LEBJ§}S 173 OF MV ACT AGAINST
THE JUDGMEHT AND RRRRO DATED:6.8.03 RRSSRO IN
MVC RO;277/9S.'OR THE FILE OF THE I ADDL. CIVIL

'[€RiSfRRRERL COMING GR FOR ORDERS THIS DRY,
SREEpHAR.RAQ'J;, DELIVERED THE FOLLOWING:

Cg///,

444 ':-M/–

-4-

The deceased was aged about 40 years.

184.17 would apply. The petitioners are

to compensation Qf Rs.73, 668’/~._
with interest at 6% per er:i”:’;ur£x’_A_ 3?(vro§r£’– _ €>:3e 2
after the date of peti”cT,i o-:1. tiAl~3.V ga3?faVefi:t’;”‘VVVVV “The ” V

insurer of lorry to pay tI_1eVV”eo1ap_ensati.c>vn eiazazcded.

The entire compensaVt’i_ei1_ewaa;fdveti=.V%[e2§’a}:l be payable

5

to the wife: 1″‘: peti_tv.ione3i. I

Accordin’é3ig:J,,e- ‘fdgé-eaf}p5eal:_4′ in part.

Sd/s’

Judge