High Court Karnataka High Court

Mr Maranna vs The General Manager on 29 July, 2009

Karnataka High Court
Mr Maranna vs The General Manager on 29 July, 2009
Author: N.Ananda
~ truer! » n.,,wu'nI ur" finwwfifififiwfi M§£'".;§"~F CQURT UP KARNIQTAKA HIGH I

H

:24 mm: azzszg coax? or mwzamm AT mzgqazam
mama wars am: 29'" my car JT}L1'..,29:{)'9:"'--_A4

BEFORE'

rm: fl'ON'BL£.' me. Jtf-S1",Zj"_CE 2»?   

24.F.A.wo.1543'a/2i'?t;..¢    

BETWEEN :

1 zmmmA:zNA¢f*~.__ ; 
5/0 LATE      
AGED ABOUT :52  % "

next;  M "

A£;*~ED   A

 "   
 
mmsm NEW    <-

 RE_f5§OV" $64; %  ' . . . APFELLANT5

 my smi:AA.._:: v gmymza, ADV")

-uu-cum...-..u.--'-n

 mmsgn
. n.arte:AL0RE'rm'rmpoL1TAN mansponr
=..%coaso32a2r:ox, mums ROAD

,_H."%N.%hL€3R.E-56Q 02'? . .. . RESEGHDEEJE'

 "Kay Smt: vmm JADHAV, m;:v.,)

 an $11.33: U/S 173:1: OF we ACT AGAINST

 cnzrmm mm Awzmn nATEn:28.2.2ee? 993531;:
vnq xvc 240.4290/zoos on tr:-m FILE or m VI

ADIDL. JU%E; COURT GB" SIfiLL CAUSES, HE1'$ER;
MAST; HE'FR€3]?OIsITA'.N AREA; BANGALORE



-«rut:-1u\r~mas;_ 32$

assessed 35 Rs.3,000/--- pan, In  

opinion, theae findingfa... __<£ _ tié>i:/.';V» dalii '-._f62:. 

intarfarencra .

5. New ac&ver.f:i'1:;:j"'i.ded11::.*i§_i'a:i£  W595 of
the deceased ,"i::icr:>11zz4§W "f¢m§}fizda  pets-axial
expenses, it iéi  state that

c:1a.i:aant:a«':a:gx:ve fltiei .. ciaceaaed. They

can; '--A,::z:5fafora, it would be

app.r:5pzi§;taAV':::f'§:;'e 3" of the inczame of
decéaéfid'  personal and living
expencii-tzir=a._'V._  capitalized Loss at

       -imtauld be 3.3 . 3, 12, coo/-~

'.-V"[R»s;v2:_0i{iG~:%i2x13] . The Tribunal has awarded

 of Ra.35, 0O0.'- under: the heads

"la**§éI«;_and affa<::tian"; "funeral expenditure and

 fitiztjansportatian charges" and "lose cf estate".
Vifrhe said czompénsation cmrmotz be termed as

inadequate. Thus, Claimants are entitled to

tatal coapematicn crxf Ra.3,4'7,()0O/-.

 k C"  /x_,.. 54- '"'~«C(,mk.



 ..uun- ur mam-u-umua wlurl LUUKI Ur KARNATAKA HIGH COURT OF mammmm HIGH

0-

6. In View or the above, I pass the
follcswin :~

ORDER

The appaal its acgeptgd

ingugned award is modif::£gd;;”TA~’:’ C’bax@’ar;:£x5:.é;i’§_i§§if.:pf

Ras.2, 69,000/- awaxdhgfi-.V..V V:”cIaa %
enhanced to “iI’7L.$!3ArVEe3t at 6%
p.a… tram the 5; till. the data
of rea3.iaa’ti§>n. :Qaj:z e.=2 paymant and
invastgazéfi evclvad in
are directed to
bee}; ‘ ‘

gd/_.,
EUDGE

gpié