Karnataka High Court
Papamma W/O. Venkatarayappa vs Venkatarathnam on 9 July, 2008
:14. $§€I.i§{$i§A'f}¥§§IA%$§V!;§.MY,
"- AGED ».:3__ YEARS '
{A?3?E.LLANT No'.4H:1s MINOR,
R.E.13R}:§sE.m"EJ:) BY HIS MOTHER AND
'.NATURFxL {}_UAR£)IAN SM'T.B¥ARASAMMA
- 'A.;PPE:LLAI'~:'rs 2 TO 4 ARE RESIDING AT
"'::RANGUDLU CHELUR,
' V VBAGLEPAELI TALUK.
' '' ~ « . V' SM'I'.SUBBAMMA,
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT V.
Re THE HIGH COURT OF KARNATAKA AT BfiNQ$'£[§;3§:E:.,
DATED 'm:Is mm 091% my or JIILY 29 :O8'«; " *
CONCILIATORS PRE;sm~e'T-fl
EIOWBLE 1\m.JU'S'I'ICE N..K't'3MAR A =
SRI.N.S.SAlifl'A'fi'GI RA]! *.=xH,
Miscellaneous FiI$f1':~..4fA._fl5A¢nIAH'Q3_§__2;_4-2 [ 2004
Lo]; Adalsgt ~i4io.*?6%1{2'fl§"38"
BETWEEN: i
2. 8MT.PAPA19IMA,Wi'Q.VENKATARAYAPFfi.,_
AGED 70YEAR;_:;,'--._ .1
RESIDINGK1' ::;o_;LAKS:»1'mAM1¢La;' V.
CHILAKALANERU'PU;_.. ~ « "
<:HmTAM:m'i'TA:UK.'
SMT.NAR£i'sAP.¢M;A,: v§?;k'c§;L».§?I'i~.t::'§%:;é.1~iN FOR COMPENSATION AND SEEKING ENHANCEMENT
03, Vc:Q.tg;:,t?1:;1v2;~g,5.T10N
' A§?rE;R'BEn:qG REFERRED VIBE ORDER DATED 20-3-2003, THE §-'OLLOWEJG
. V '0R:>Er-3 ES--PASSED.
Ix.)
6. CHIRANJIVI RAMANJANEYA,
S] CLLATE SANGAPPA,
AGE{) 1 I YEARS.
*2. KUMARI RAMADEW,
D] ().LA'I'E ssamesxppa,
AGEB *2' YEARS.
(APPELLAMS 6 & 7 ARE MINORS, _ I A.
REPRESENTED BY THEIR MOTHER AND
NATURAL GUARDIAN " A. "
SMT.SUBBAMMA. W 5TH APPELLA£r?1'."~~
APPELLANT No.5 TO 7 ARE REs:1-miig.
AT CHILAKALANERPU .
CHINTAMANITALUK. U' 'A 'L 2 _ A.PPELL.&N'I'$
(BY sR;.Y.R,:s.a,nA$firvA;'jm:n:.\¥, gmifécnrmg
L I
MAJOR,
BAGEPALILI THLH '];)'iSTRICT.
2. THE ORIEETTAE, INSURANCE £19..-LTD.,
C.B.C> M :0, NO.:2()0}"3, '1.=%"1" FI;C1C¥R,
mxsx:-mi TOWERS, .I§IEA;t??._ BANGALORE
HOSPIIEAL, %.R.v.R0A_r), BANGALORE ---- 4.
" mL:cfy' <N<;1.,:20;:)2~ 1269; 1111 M * .. RESPOKDENTS
' ADVOCATE FOR R2;
MFA' .Fi;ED éj7$3(13 0? MV ACT AGAINST THE JUDGMENT AND
CIVIL JUDGE &..SI-11.DN. 85 JMFC, AMACT, CHINTAMANI, PARTLY ALLOWING
'i'§i1'E§v,i3;P'I5'EAL COBEENG ON FOR CONCILIATION BEFORE LOK ADALAT
h/
D.)
COHCILIATION ORDER
This is a claimants' appeal seeking enliaiiaerneiit of
compensation for the death of {I16 bread Ciarliifil' ofinia
motor vehicle accident.
The claimant was agiad about 43._yea1's:.' ii
aged mother, wife, son and childreii;
as his earning per day. It is accident is of
the: year 2002. He was and therefere the
minimum earning slfi-Qiiigl' 00 per day. Only
a sum of Rs.3,0()(},:""-- Rs.5,000/ ~ towards
loss of cons9.rti11_Iii ;;,.._ti.iw'ards £033 of estate are
awarded aiff: faking inte consideration of the
aforesaid deficienicyi, negotiations, the parties have
Qlainiant__.isv entitled to a glabal compensation of
Rs.fiV;3(LlflOQ[ Two Lakh Thirty Thousand only) in addition
aiaarded by the 'Tribunal. Hence, we pass the
_ _ft:_--1lr:;4Wiing arderia;
, appeal is allowed in part.
i. In addition to the Conipensation awarded by the
Tribunal, the claimants -- appellants are entitled to a
sum of }?s.2_,.30,000/-- (Rupees Two Lakh Thirty
'I'ho1.1sa11d only) as global compensation. "
C} The Respondent --~ I11sura1i3.ce Company shfill'
said amount within 6 weeksfroxiz thé'(i’s;i§;,o’f.re::ei;§tf ‘of
copy of this order, failing wf:ioh’_i}’:{e ”
carry interest at the réitoof 9% :;>.a_.
default til} the date; of dop.o$’it, _
1
%5dIs..
A ‘Judge
‘ M . —