IN THE HIGH COURT OF KARHATAKA AT BANGALORE DATED THIS THE 12TH DAY or % PRESENT THE HON'BLE m2..ms'r1cE tr.Gom1.,A - AND L TI-IE HON'BLE MISC.FIR.ST na;3:?3§i2oo?(hw%%;j BETWEEN: 1.
S / olate Naraiyfiflfi _ V_ V .. ‘
2. 1-: ‘ ‘
W/0.M11it;iVbEi_ ”
Mulbagal ??3it1k
K01?-If Dist} 1 A. “”” …Appel}an¥:s
‘ V z§{};’1fs§arayana Raddy, Adv.)
1. ‘The Director
‘ ~ 5 1 ‘ ~ KSRTC £41913}: Division
% Kssfiygpot
Kc:-,1ar_I}ist. 563 101.
I vi~§;?i__§?a}endra Prasad
u ” ‘S / o.Jaya1’ama Raddy
A ” ‘ ~ R] a. Yarraganahalli Village
KGF
Kolar Di-st.563 101.
3. M/ slnternal Insurance Co.Ltd.,
Kolar Divisiem
KGF Depot
Attached ta the KSRTC
K.H.Roaci
Shanthi Naagar H _’ ~
Bangalore. ..Re_spondefit§V. 4′
(By Sri K.S.Bhara1:h Kumar, ‘Adv§.f1″c.2r R1, e
Sri N.Pavam:handra Shetty, Adv}~–for R2}; . A ‘
This Miscfiirst Appeal is”fi}eé under See.1’}?j3(1) of
MV Act against the Judgnetit. Award.” dated
26.11.2005 passed i11’1$?1″*JC _NoV.14;_2Q€)2 on the file of
the Pr1.Civi1 Judge (Sr{Dn.~} ‘ma; c1M_and CJM and
MACT, Kelar, partly a11Qwing._ the””‘~ciai.:;3 petition for
compensation egam erfizzancement of
compensation,?_’V ” ” =i ” .
This MEAT. _C4L)I11iJi’11g4.O1Ylx.’fDi3″AOI’€i6I’S this day, Anand,
J. , cielivered fciiigzwiiagzé. A
‘ «. 1 AV
Aecepfiiig stated in the application,
“d.eiay:e_:ef ..daye’is”eei1don.ed. I.A.I/{)7 is alliowed.
._ __ iej”e]ajmant’s appeal for enhancement of
V .com;§énsa!{.io£i.; We have hearci the iearned counsel for
and we have been taken through the recorcig,
19/
3. The deceased was aged 23 years at the time of
VA «emtcident. He was not married. He was working as
Secretary in Co~perative Society besides he was doing
A _ a
sa/-
5. The Tribunal has awarded a sum of
Rs.25,0{)0/– under eonventional heads which A’
inadequate. Therefore, we enhance the
Rs.4{),O{)G/-. Thus, the claimants: ‘W::-14116–‘_4¥§§§: éiifitiéd4.’_jto’._ ”
total compensation of Rs.5,08,GGO;}’.g. A’ 3
5. In View of the abové’,’–1;t§e.»apA1.§ea}h’is.
part. The impugmcei’ The
comgaensation of Rs.2,5’§,OI){) Tribunal
is enhanced, enhanced
compensaficfii 6% fimn the date of
the peti1;ion– realisation exciuding the
interest of} occurred in filing this
Judge
aéii
Euéfifi
V’ :S k]’hfi§18209–