High Court Karnataka High Court

Muniyappa vs Divisional Controller Karnataka … on 17 March, 2008

Karnataka High Court
Muniyappa vs Divisional Controller Karnataka … on 17 March, 2008
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT -

:1»: THE HEGI-I COURT OF KARNATAKA AT . K
DATED THIS THE 17TH DAY or mute:-i    
CONCILIATORS PRESENT:-'DDDADD D' "   D D V' 
I-ION'BLE  , 'V   D

SRI.K.SURYANARAYAbI;§~DRAO,'QQEMBER

Miscellaneous  .1 97'} Z 
Lok Adela'; _N€!-351 I _

BETWEEN:   '

1 .

sR1.MUN1YAPPAf:A/?x*"6,3     
S/O.LA'T'E HQsA'}2ARA¥_ANAR1?A... _   '

Sm'.MumNA«R$fi;'A;~i2miMA«,.V»  D
AGED A':3OU'i' 53C':JE£xRS,   _ -

W/O.MUN1Y'A3*'PA. *  ' 

BOTH ARE :2,{Q;:aU'Nc§A§§A}:}5gLL1 VILLAGE,
KASABVAV Hem,-1,CH1N'rHA~MA'N1 TALUK,
_ KOLAL2 D18TR1C'I'. ~ A V APPELLANTS

hf' my 8RI.8.SU8HEELA, ADVOCATE}

DIV}S'IONAl;--f§Of§'fROLLER,
KARNATA1F{A_Sf?ATE ROAD TRANSPORT CORPORATION,

--V KOLAR DEXIISION, KOLAR.

A ".DMa3N1_RAMA1AH,

 'DRIVEIE OF KSRTC EUS BEARING

 . N'Q.¥{A4O7 F 349, CHINTAMAN1 DEPOT,
 CHJNTAMANI -- 563 125.

REBPONDEN 1'8

(BY 3RI.K.NAGAR.AJA FOR R1)

MFA FILED U/S.1'?3(1) OF MV ACT AGAINST THE JUDGMENT AND

D AWARD DATED 3-2-2005 PASSED IN MVC N045/2002 QN THE FILE OF' THE

CIVIL JUDGE {SR.I3N.) 85 JMFC, CHINTAMAN1, PARTLY ALLOWING THE CLAIM

V,



 

3

THIS APPEAL COMENG ON FDR CONCILIATION BEFORE L__OK ADALAT
AFTER BEING REFERRED VIBE ORDER DATED 1252-2008, THEvT'P'O,[LLOWING
ORDER IS PASSED.  

GONCILIATION ORDER

 

This is a claimants' appeal Jseeking""enl:afaceme.nt" . 

compensation for the death of their   "

has awarded a compensation of tf5%
per annum. In arriving at the   iliasataken income
of the deceased at Rs. 15,0vO'O.,if-petv  is on the lower side
as the said accident  in    oroper income to be
taken is  50%, Rs.18,00{)/-
would be the   Including interest, it is
mutually agieed  that a sum of Rs.1,40,000/~
as Global comgdeiasation  in addition to what has been

aaraaded   Tzibniial-;~~----1'-lence, we pass the following order:-

 (i) i'l'hei'.a}a1§e:alV.vi_s'AVailowed in part.

 claimants ~-- appellants are entitled to an additional

 4': of Rs.1,40,000/- (Rupees Oae Lakh Forty Thousand

 «oawafded by the Tribunal, in full and final settlement of the claim.

11'/'

 __as Global compensation, in addition to What has been



7

M.»

'J 7 -
The Respondent-,'x.s:~..R;1'=.c:; " =  shalk deposit the said

amount within 3 months from the date of receipt of cop§<._V_t11is

order, failing which the said azmunt shall carry intereét

of 6% 13.43.. from this date tilldate of paytngnt.

RR