High Court Karnataka High Court

Managing Director Ksrtc vs Lalitha Bai on 29 January, 2009

Karnataka High Court
Managing Director Ksrtc vs Lalitha Bai on 29 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA AT BANaAL0RE_;""" 'V

DATEB THIS THE 29"'tmy 0? JANUARY 2a09hM }.' 

PRESENT
THE HON'BLE MR.JUSTICE K.sRgEDaAa RAG

AND

THE HON'BLE MR.JUsT:cgws.N.sAT¥A&4§A:ANA'""

M.E.A.No.6eo8/2603 {Hip}

BETVEEN

wmwnszws DIRECTOR Ks3Tc.é "4j,"
SARiGE BHAVAN :_ 1 2 "»
Ki{ROAD, ,._'<."" ....
au@%LoRE 27:' " _*,

Q 1' V'»=,'%_*,';,;-APPELLANT
{By 3:1 : H THIPPERUDRAEEA, ADV; )

ADE:

1"_LfiL::fiA EA; f _
wyc.AL$£~5*RAJAnmA
AGE 44 :Rs;  ' ~

 -T2' R RAMESH RA0 : 

=, S/QLATE B RAJANNA
'«Q§w§GE 23 rag;

 2" é'aRVMAxJfiLA BA:

»x .Q;GLATE B RAJANNA
*» AGE 22 YRS,

lfjgx R JAMUNA BAI

"Q/OLATB B RAJANNA
, AGE 20 YRS,
5 R MANJUNATHA RAD

 



.~_§ARTE¥:_'ALLOWiNG ____ -'THE CLAEM PETITION FOR
compawsaixom,

DXOLATE. B RFKJANNA
AGE 18 YRS,

5 R §NANDA RAO

sio LATE B RAJANNA
9 ¥EARS,MINOR REP. BY HER MOTHER
LALITHA BAI RESPONDENT No.1

? R ANITHA 9/0 LATE B RAJANNA V
8YRS,MINOR REP. BY HER McTHER~’
UMABAI . I ‘.

8 SMT UMA BAI, ‘v V. =
w/0 LATE B.RAJANNA, 3§ yRs.,

ALL ARE R/AT NC;f6, _ _.

(NEW NO.34, J.s.NAGAR,Fg* _ , »
SARASATHI9URAM,NANDINI_LRYfiflT{=f”
ExTENsIoNg’MAHELAKSHMIPURAM LRYO§T,

BANGALoaE’g6; ‘1 :1 __ mm

, …. H_ i?_”‘

petitioner in claim petition to be imp1eedediae”_

8″ respandent in this appeal.

One Rajanna was on duty as a Condgctey in af

KSRTC bus. It hit against thé_stati¢né:y io§ry.’*_

As a result Rajarma _fire~”:._ two
major children and .f!.1:§’;lg’.:gVjg%.?:;€fié§i_VVt;éif€i§_$enSatiO¥1 in as
sum of V1i;nt.erest at 8% p.a.,
from t-~i.i3Ljv deposit.

the haged about 44 years at

the time ‘Loft ‘a:2<:ve::i_dé;=~:1bt"..–§etting salary of Rs.6632/–

Rpe.t"""uzfi:._i_t.v system, 1/7"' to be defrayed

'::t)§ea.rds_V"perie'o;;al expenses. Rs.5685/– p.m. would

exxehee' benefit of the dependents. The

— tote} of dependency would be Rs.8,86,86€}/-

M”* * {es ssésfincomej x12(months} x13(muitipiier)}.

“lat wife is entitled to Rs.25,9OQ/-~ towards

3%

-5-

Accordingiy, the appeal of the 9%SR?s; £”x

.9. _ ‘-

disposed cf.

Nd/-