High Court Karnataka High Court

Md Ismail Shaikh vs Nandakishor Construction … on 14 August, 2008

Karnataka High Court
Md Ismail Shaikh vs Nandakishor Construction … on 14 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 14%! DAY 01? Aueusramg 77f '.' T4 V; 'D    

PRESENT

THE HDNDLE MR. .ms'1'1c:1.:»:D:5.:.  fg 

AND      D
THE HONBLE MR.  B} $REEN_l'JASE GOWDA
MFA.No. 10763    

1.

Md. Ismaiixshaikh,
S/0. Abdul Satfm’ smikiz, %
Aged: 44_yearS’,~. ” _

‘R’eside§::_1.i:ia;1 of “” ” ‘ ‘
‘~’1_’Q,: Is£.1;(i:i¢bi;3g1«,-._V’

W/o.’h_(1d. Is.

Aged: 40 years;

. ‘«.()cc: Hoséuq ‘Hold Work,
. “E~’§csid~t:z}tia1 of Talikoti,
‘-Tq: Mucidebfllak . . Appellants

‘{l3}’.S;’_i_7i?ijaykumar A. Patil, Adv.)

Vi. Nandakishor Construction Cowmy

1298, North Kasaba,
Sholapur,
Maharashtra.

2. New India Assurance Company Ltd.,_
Policy No.151300/31/{)4/O5948 :
Valid from 17-9-2004» to16-9-2005

(Summons through Bijapur Brafioh)

(By Sri Shivanand Patil, Adv, for 1

This Miscellaneous A;§peal Uji”73(1) of
M.V. Act against the Judgtnem ‘aI1dfA}’:va1’£1_ 24.07.2006
passed in MVC No.80/2005 ontkxev filcf: of’-the Judge (Sr.

on), Member, MAC}; Mu(icIebiha§l, V-afilowing the claim’

petition for con1;;s’_é:r1:~:}9.i.io;1j1’3-. %kit1g…..enl1anoement of
compensation. ” ” a

This com1ng’ on for orders
this day, K. SREED}iAR_ I-EAG,’ delivered the following:

….. I

–. in a motor vehicle accident. The

‘guts of deceased are the petitioners seeking

As per E:-LP-10 T.C. the deceased was aged

at the time of accident. The deceased was

V; as a carpenter in M] s. Md. Saif Furniture Contractor

In the absence of credible proof the income of the

4/

deceased should be taken as Rs.210{)/- p.m.

deducted towards personal expenses is. Rs./:.A.[_:: ,1

1050/» would entire to the benefit of
of dependency would be 1050::3.»2x_}3#§a%’I’,63,8»§i3£ V.
claimants are fuxther entitled of
expectation and Rs. 10,000] In all
the claimants-pctitioxzcvrs 133,800/-.
Whereas the compensation.
Hencf; the ‘}for enhancement.
Accovdlngy, itis fldf %
sdI-

….. judge

Sdli
Judge