II THE Elfifi $093? 0? Xflfifllfilll, EIIGILOEE
sum 'rue ms 23"' my or mmusw 2§e § '»T._
EEEGSE
Tm norms am. awrxca , 3
1:.r.n.w. as-12(:oo%s 6§_1_rj;._ "
§
BEIWEI'
1 HUNITHAYAMMA
{BEAD*9ELETEBj
2 SABQJAPIHA wit?' {.3
..
5533 3”’53*9U-T 3? 3E.”.’.’*”5.’A”‘~5″_’V~_ ‘ ”
3 c re5;:;1».;”;:€::V2«’zé:.-=.§.*.;;-; “535-«:;” mTE5 cH.§m3RA§pA @
,2-us-£.r:;A 2:; “fl?;.P=.B’.:-‘.Z~,–….
_
AGES ABOU’Ztf~._J,9. ‘:.’E§P;R;’3_g
NITBU E5”: 9
. ‘ALLV»»;>L::.a,’:*’ Kamémfimfi,
“v:1.mmf= ‘%Bm I am Jam: I-I) ,
I}E3?i’~’a,1\.B.%§2’£x”;E:£_ ‘:;’r_) ,
BAM’.t’1:v33;L~§2£?;’s.?..V Hrgam TALUK.
* .. A.z=1=>£::.LAN’::s
_ _ °=.__(;By3 3:1 12′ szezzsasrmzc, zmvosawma}
THE DI’i?ISIC3I~B3sl; nzawma
sum RQAI3 ‘i*R£aNSP€:§1T,..
ceaponarzozsr, K..’£*i§.RC3£%I},
* sfimmmsm
M W-~ —- «M ww-wrwwwamwww Maww wwwmfi WW mfififiwflfiflfifim %&*”5§’éz;:¢-%”‘§ Mggfi €
BANGALQRE – 550 €}2’?;
REFREEENTEE BY ITS KANRGER.
..
{BY Sri K NAGRBAJ; ADVQCATE}
213?: 211322;’: We 173:1: or mt zs.g:%:’~.é%;j<'3».2?;I§.§f5<:*
Jsmszmm AND AWARD 13ATEn:;"3;3—-..2.':oo_8 'jmssau I-N
MVC NO. 3475,/2005 DR' was };'~fIL£2._Q7i¥'
JUDGE, comm: GE' mam CASSES; mmmz.a=y.,, ":gm_r:"r,_
KETROPGLITIAN AREA, ,'BE:1'¥GAL<_'.§_RE, T,{e:«;,':z:::;.:z«::_;'::.2';
mans: ALLOWING '3?ETiI'i*xo1s: EOE.'
CQMPENSATION AND sssizzxcs -my
CQMEENSATIGN.
THIS MFA cozuitzée. :’.s_:~:f{–.’Eo§; .’;’_;;§:A§,3:NG THIS nay
TI-E COKIRT MADE V_mL:»Qw:NG.,v : .,
VfI?his””V..i_;销:::l,a.:Lafl@t$*..__gVp§5eal far enhancement
of c:r2;:z1§$z2V’$_’at’i’9:3.V’ ‘
2. hé:”n%’*”«’i ‘%?a %ai=d”‘ .learned cttmnaal far
15’ ‘a;*:”t.:’«§5–. 5
2 ta 4 are the wifa and
‘7T__c.’:E1;i,}.dze.’f§.:3.é::ea.$3e:i-Cha.z1dra;_3pa who éied in a
.1 *:=ifneh3;’a1§ accident that teak place an
At ‘aha time of accsidentz, decsxeaseezi
w”a5 “‘éLgaei 39 years. Aacarading ta tha judgmant
rw c:HQ3£e’\–x.–.«£/X *—Mfg»/x.-, .
Mtt wccawmwwdoemkt ‘mxfst \§’Vsfl'”1i.$’$zh’\¥.£'”‘%{7’.l,”\13,!’\.'(x\,x¥”‘$ rm¢as\,,,(m;: team»:
at the Sayreme Caurt in ths case of Saxala
Verma & Othera Vs. Delhi Txansyort Cor§§:§t;on
and another rapartad in 2669 _3€Jfgié§§;
multipliar appropriate t0 the ag%~§f.&ééeaa§dg =
wauld he ‘l5’. There _is. us, qéntragemgg
batween the parties zeggzdifig’éeter&;fi§§i$n ¢f
innama cf éeceasad. T$é#§fgré;*§;$ifi§nta are
entitled ta c¢§§h;s%t§§fi¢J§£_»Rs;4;80,000f~
under the Ahead ,l§$a:fi§% &d§§§fiaency. The
trihunal_{ fi§$; ifiwfié$6$i Ks;%5;§BG/w under
C0fiVERt£QB%$A%é%§%1 i dfigfiét find any xeason
ta i$te£fé§a,§i£h_fifi§.5a%§. The elaimanta are
entitled m _:’a+::a.1.vx.%;c%:a§é’n§a&ien Rm . 5, 25, ace;—-.
>n_ 4, §A§§¢;difi§ly, «appeal 13 accepted in
pémt[ V- §d@éfi3atian at R5.4,93,G061- is
*,wawardefi} vh§ ; %:ibunal is $nhanca& to
_F.33;5,2§;Qfi§{%. The anhancad aamansatien
{f$h&iiVé&;ry interest at 6% §.a. fram the data
A }¢£;’y@tition till tbs data at realisation.
“»_E&ymént, agpartimnment and investmsnt ahall be
gm . -/”~&«?\’W<£ "M
w -mvwwwnmw Iowa:
mmmmwmwmmmwwmwwmawfflfifiwfiwwwkWfififififlfifigfififlfiflfifififififi%fl@R€
in the ratio evalvad by Tribunal in the
impugned award. Patties are directed pé baa:
their costs.
1313:
wwmmmm .