Karnataka High Court
New India Assurance Co vs Narasimha Murthy on 8 July, 2008
"hm 'H-'1-\n 3-II\-'NI vr nflnivnihnfl HIUI1 MUUKI Ur' KAKNAIAJSA HIGH COURT OF KARNATAKA. PHGH COURT OF' KARNATAKR HIGH C :7: arm me: man our main aalanem myrm mzs Tim 8" am: or JUL? 2903 BEF$..E am aazevsns rm. JUSTICE mm smaxmnpa-:..i."_i';:'~.V"5" zfiscazmzaovs FIRST AEFEAL Na.14';T&,'2mfi§v "'--m=.')' 4' EETWEK151 4-.a-----.-.-.-.-. 1 H3113' zzrmm. As3m2.==.:»:cE cc, m§1=LK3Ezs3'3*En av :::1r:s:a3f:sz.w-4. mu-13533, :»;s3.4*:%", aszrpaz. Cm-SPLEC, , if; a.AzA;=.R STREET, -- _ 1 msmaxmrma, = E£°:!*5G}~'£E.:GR.E 22. - ~ V: .. . mrsnmm gs? R .3MPamm$'a,"'-'agar. «.-----.......«....... 1 ::mRAsm;m,,xuaTm"' z-3.253, .1~:';u1~a., ..§%?:SEZ~EDRfi. BLQCK, _ ..wm_mm ,. ..... V4 ' V. _, §:srf:st;z=.g:..s:7;;2;1:, 2 A 'P:$ED_ 'W/]_'fEARS "':F.3L.e'}3.,'._E_" ':'e:}«--.~'a1, 2523 mass, 3fi:§*3'}"£ RMVPE Eififihfi BRHGMDRE 96. ' 3":2~t3-rr JEEBEEBA ' "...m.3En a mans s:,£A=3' £45.81, 353:': exam, }fi:§€TIR.1'E1.?1'& EIASAR EPLHQLLGRE %. RE3PCIHI3EIi'I'S " €331' SE1 Alfiliz IEIHAR, ADV. FER R2 5. R3 WTESE '?Q R1 BISPENSEBII S ,.v...... -wrwnrlxsl 1.1: 3. Sacondly; it is cantsnded that imanfaz as apylying the multiplier f"i§ ", cencarned, the Tribunal has adoptad the figs §f"'fi the deceased fa: the puxpaae Qfwcmmgqtafiifin bf .' campanaatien, uharaas it eught tdmH$vé\§§§p:§fiajVA tha age cf the parent as fieéégfiafifiy w9fi;§flia5€ eniy during the lifa,t;me mi fihéggafiént, }The Tribunal was tharefa§§ ;n a§fia%]ifiap:oceeaing ts camyute am§§n5a§i§§i¥u§ Cfi§§ 'éfig of the deceased. 1 XV 1 I A ' NJ vé,': Tfi§ f¢§ufi£$i ;fer the raapandant O11 tha a§h¢r.V héfl%£ } vehemently oyposes the .~_ agfiggfitiané at tha agpaliant. A $§5§ifi$ofar as the contentions urgad by Iu'1q\nwr'\irll'u'| u uI..w|"I ur :\.M1\IVu-\Il-u\.I-I nlufl LUUKI U!' RAKNRIAKA HIGH CUUKI U!' KAKNAE'AK.A HIGH CUUKl" OI' 3§AKNAlAKA HIUH L thézégpéilant i5 cancernad, tha first greumd 2"»#iz,,"53% Gf the incame aught to have been §éfiuatad tawazds personal expendituaa of the H decaased is not a hard and fast rule. The same wauld depend upmn the age amfi habits of the éeceaaefi. and the lacation, in which he was Q """"' "" """"'-'v=n-wv --vu uvuru vi mwuxna-unnn nnun MVUHI ur nnxuvnlnnn niuvn uuuiu Ur zxnmvnll-uxi-IL nzuri I. situate. In the instant case, 31:15:59 the rfiezzaaami wag staying and wazking «i_'."n- ._"'--«zV:'i:-,::a.1 area, it carmat he said that he $52.53 53% art" hia inaame on himsalfé. . ta: his aqua, it c;:<:m3.d 22$"; cantributa the majmz' §_)_§L.TfiI af 1f'_J.iS 'Cj_r3ex:x:c23: in rerstxvicting the nfiespect of living ' that multiplier is cance:V.9'n¥3_V£fi,. 1511;-2V7:_: " I3,iiTfiE1tif:tI1 urged by tha counsel f§+$:.;~:__'th9 afi;5§:r@3_.__l§11t is to has accepted, as the ' ; ~:i:%1J.'i*.i,§:l'i_;='é"::.._9:¢«uld be relevant to tha age crzf the ".§are'g£--"."Lj-gs" the dependency we-uld last my the life time cf the parent. 2 ' F~'.':-4:.s«:::3. z:'a3.1'.za:,g1~_«,er,, ths multiyliexr 13 is applied hfifiring regard to trim age of the yauznger of the yarentaa fiance, the ccamgzmsation towards lass rraf aegendancy is racazrrputsazi an that basis 8 ~--.._..- --w---...-... 1'. ...--.u..n-nun - u\.zI - ur nnnainlflnfl rnurl LUUK! U!' RAKNAEAKA I'liUl"l EUUKI U1' KAKNAIIXKI-\ HIGH CCIUKI U1" KAKNAIAKA HIUH L ama the mlaimant would be entitled to ,_ 3.3.1
; Gf Ra.3,2*3,{3$Uf’.
?. Accordingly, the appeal _is .aIlé§afl *
in part. The cqpenaaxian awaxdéd ia¢@ddifi$d f¢””‘
me hald that the zes;3ondent s§§.1l ba’ »ant;:j.’i;:;.mVVV’V
ta Ra.1;?5s5Gfif” inatamfi cf R§;3§E%f00§i?€: E
fine amnunt s.in wde§o3it_ §§$1i be
tzanafarred tp_tfie f#ibfigg};fqi:th€ Eén£fit of
tha elaimantg,’a 7
said
‘jutlqe