Karnataka High Court
Managing Director Ksrtc vs Smt Rani on 8 August, 2008
-1-
IN THE Hxcm COURT OF KARNATAKA AT .B§r¢QALQi§E T' A
DATED THES THE oath DAY:%JC$i2":Ai,';r;Ufs*:*A ztjos '
PRESENT
THE HON'BLE MR.JuSr2§n§:. K.L;mmL§2vA§i1i
A1~:i3' -
THE HONBLE ME; ;:;;:s*r: é12i' A§.$;§5¢HHAPURE
_ .1QI.F.A. :4No:.'3§é53['2i);32 (h:';{vi
Q11';
" " ._ A} 29002. (MW
IN MFA M
B1:'1'WEE1§£;_ V' " .
THE 1~.§A.r~:Ac;1;s;_1REc:f14o5§" _ "
KSRTC . ._ ._ ~
K H R05 I1, smmzriacma, '-
_ BANGALORE. A
_ "gray. s§¥£.:-xs }mgAmHALL§, ADV. )
Akin
--_........»-w
'" 1 MT. vR2s.:~:z.7~"
W10'; LATE MES-IYES ARPUTHAN
AGED 39 YEARS
---:>AuL MESIYES
S/CLLATE MESIYES ARPU'I'HAfl
MINOR
' ., L3 mwrn MESEYES
S/CLLATE MESHYES ARPUTHAN
MINOR
RESPONDENTS 2 AND 3 BEING MINORS
ARE REPRESENTED BY THEIR MOTHER
. .. APPELLANT
-9-
Txibunal to guess the income of the deceased and
compensation converting the income fiom SI§””‘to
curretzcy. Either the claimants or the 1esponde.nt;A’s_:’= not 1ét._
in any gaositive evidence. In the ci1’¢_;umst:.$moes,’: 4we_ are-._of’ the’.-
opinion that the compensatziox; by ,
Rs.8,59,000/ ~ for the death of oid be on
higher side. In the appevéléyvdeserve to
be dismissed. in the zesult;. 1_)ot:2t1:’ are dismissed.
The ornder of the .. amount if any, in
deposit, is oIde1’c<:tt._to he
t'¥'_*'1 Sdl"
“»oot eeeee Tudge
Sd/-
Iudge