MVOMU wwmgy». gm mmmmm mam mam” W mmmmm mm-at mum” W mmmam Hm»: mum” W mmm”m:~=-e:fi’.iaa:= mm was
mu.
:1, ‘v
IN THE HIGH owns: 02′ mi in’ aanmhags
man ms was 15″ nave: am?
Wm” .
-ma Hcn*aLs ua…:usf;f;m V 4
BE’l”¥EfiN:
1 Kusuma _
W/0 ‘I’ V satxanaraya.-.-::a’*–.
Aged about 5_2’~~Yoa,rs .. . ‘
2 s Kavitha ‘ ‘- . i
9/0 T If v5atyfaena.:a;’ya’mé”»L,_
Ps§0<3~'*3*'~'?°"3" 329 '¥'9*E1'3"~
3 sa'An:.i:::ia:"'-'–V__ T } V.
DI ':3, satya.n"&mga'na }
* %Ag.e_;§; abéir: 2?, "
9th Egin, “Layout,
Ii stagg, .aanga1p}:g_+’56O 0%.
. . .APPELI..A1\l’!’S
3:1 xV”ch.§:§§£;’¢shakax, Adv.)
.,. wio Amgéy
Kc. m,z,*:.19tn Crass,
$as1§a;Le§m-9-5w 678..
{:i.:i{mtnl Iusmnnca Co Ltd”,
‘ }’€c-‘.21.. xanamcsnmi sows,
flair: road, Adxgadi,
. -sanga1o.::e-560 ma. axsyoxnmrs
xsyafi. c a , am. fat 9.2}
N. r.A.2w.. 15271 4′
WW: W mwnmm Maw aawfai-zzw mmmqmm WW mmm’ W mwmmm. Wm mm? W KARNA”E”AKA mm-3 mam M mmmmm mam mm
This MFA filed :1!» 173(1) at H? Act… against
tha judgamnnt and awand datad 18.36.2087 ‘passed
in arm: 1\I¢.3708/2005 on the file of Ix.43’u:.1§ii_t:i.¢nn1
Judge, Member, mm’-‘:, Cuurt at 81!-.a}g.’;..'<~.'f§1.1s..ea,
aangalarn, scum-'I, partly al1aw:$.r:_gt_ t'iia "*– c:i3,d.fi,,az
petitrion for cozpenaaticn and see1§5.ngx erj_:hxnt:am§r:t.._
far cazxwanaation.
This appeal coairtg $11 fix? éérgiorfi 5
the court dalivarsd the £o13.9&ing:~ w, «.
a u n Gffi 3 N $.j ?
The matter is ;1sg¢§ :6: gaaisaioa. with the
consent aifupartiea it is
taken {:9
‘Etta apiheal far mhancemant
W %a;k%;%-g.¢e%*a..ru sri R.Chandra snexar,
‘ 3.3azt¢’na6..Aco1.§Vr£§7é’i appearing for ctlnimnnts aw 51:1
V learned counsel is: the Insurance
1 have; bun takan thraugh tha imugnod
¢rcI e£;..
4:. ‘Phi tribunal taking intc: cansidemtian
E the occupatien cf the dncaased as a Priest has
assessed his income at R3.4,599/- 9.3. which, in
my cqnsidexed opinicn, aces net call far
intarfexanca. ‘I’M nuctaasad was aged sham: 55
W A C}@;’sL/M.’
.*’4mV&£M”i’Wwul W ammmuwm-amwm m-2ww-%.swI:M§§i_:’wir’-nflfimflliwflm -:’l’IwW- cu-uum’ m~’amxNm’rmm-‘1-§mWEQ’U’R? OF KRRNMJAWA HWM mam” 0? MRNMAWA mm-‘¥§ QQW
years at the time :2! atzcident. Tharu.f__;>_.re,
multiplier apprwxiata ta his aga smuld
Thus, capitnliaad loss at da;*aané._. _
R5. 3,96,BOGf”‘.
5. In View at the
following order: » A. V» Z
The appeal is ,a.§.:cepf;e§.VVV:AEi1;1
ccwensation by the
tribunal 1;’. §nna2xc’a.af; 2931» with
interest the data at
pntitiqgz 1 V ” §v:”o€3.fi; aatia:a.
.::11=s;:oments 1 and 2 is
joint
§i.v: e5§tec1 to bear their casts.
Sd/…
Judge