E
X
%
E
E:
f3
§
3
§
Q
E
§
z
§
§
g
K
K
E
&
§
§
3
§
3?
§
5
g
E
§
i
E
§
§
%:
E
E
3
}
s
§
§
E
§
§
§
u-...-Wu» -wwmuwsuwsw rgwu
IH THE MGHCQJRT OFKARHKIZRKA AT RB}
1i)A'I'E1')'I'£-fi'S'I'HE 11% IDAYGF
BEF%E
TI-E I-flN'BLE §.gr:'5i§3a:k%~%§[[ "F: J
3.
4..
RWPA
Wie mmmmmmacmmsa,
AGE!) 56YEA.'i*Z£?£,_
USHA %
we %
A<3;EI;« a1 if '_£'_§~&R{fS', 1-
rims}:
A(}Eri»v:v9§'E§£;R$'s,.'_'
~ %
w;%g%LaKKAr:H:§mwmA,
gennééakmms,
J 'ALL..AR}§ ieasmme ...u*€w§§.Jii'€E WW mmwmmmmm wmvw MWWWE WW' %»fi%.&WM%Mfl&% WEKWW %-KXUW
2. URITED KNSIRANCE CC}. L'I'II3.,
DIVISIGNAL OFFICE 'IUMKUR,
3, I§.VEI~IKA'I'ESH, son cm
NANJAPPA, AGE 40 YEARS,
R/A Kc3'rH1Ha.LLY,
mmzua TALUK,
4. D.R,saRAswAmAm«m,
wza G.SAI'f1YA}iARAYA£I;&__C§:Ii§'fA;''v_..:: '~... :
Mw<:m~,m.23/5, A A
aABBAN'AI-"ALYA 'R,C)A1'3,'---- %
CHOWIDAPPA swag, % «
R.T.HA€.':'rAR, EA.HGAi;;iJ)mj, "
5, M.J.m.3.mm,
sen QFTOPE*"539W,Bis;*»Z" t
MAJOR, Rm §gIs,D1r1A1g.¥, A.
wenasamimtmzsrg 1:
zmxavmumaa
n RESPONDEITTS
(By ma R1
mv. mm R2
3121 L.,;3:tYA2iA.fm,£;nv. ma I-243
'I'H§ESu '£..z£FA ms 173(1) 01? Lav AC3?
'§(3}fifl€S'f mmmxr am; AWARD mama
$35,299? ?AS %3E'D_m MVC'. Nomagzooa 0N Tim Fm:
09 PR'E$I?1T}I£'{G omega, FAST mam covmt-H,
_AI3nL3:318'r.' szssrcm JUDGE ARI} mam,
" i'JJ1efiN
COMPERSATIOH AND SEEKHIG ENI~3ANc:E1\mN*I'
" ' '€33 Cgnaemrzaanofi.
. A% %.%:?mS APPEAL comm} on mg mmsszcm THIS
.I;)AY. mum' DELIVERED TIE FQLLGWING:-
MGM fifiifim
§
3
E
&
§
%
%
3
Q
x
E?
E
SE
3%
3
§
ah
§
§
3
3
3
§
§
§
§
§
3
§
§
5
§
Q
E
E
3
2%
m"'WJé£'N@"'W :5 st
JUDGMENT
‘i’hx: mattm is mm for admfisbn.__.lWifi§’
cansemt (sf learned Ccauzmel $1′ it ” ”
firm! dfimgesal.
2. The claimants are A
(if d%ed a,
accident that taogk -{he deceased
Baua@wda Va: the time uf
accident; oeeupation. The
at Ra.3,0GG/-
gxm. his inwmc inwards his
pmm:na1;a..*’.¥c_i. ” ‘-5 adopteci ‘I8′ m.u11:ip1:m*’
of Rs.4,32,GOG{-« umier the
T’ .
:3. {lemme} fur czaimm. wauld
V V the tribu.m.1s1*muk1 haw asawsad irxmmn
‘ {If at Rs.4,%{}/- p.m.. as the deceased bmizim
@:abm. ‘rm swam: has mt adduoad any eviderm
was abo mnyuxgm an businms 9:?
ta prew that dwaased was mt:-yitg an buainms surf
uegembh-3s. mezesam, no fault cauki be ‘Q/»
easmmmnt of cxompematrfian by the
13-ibuna} ixmmd nf adopting ’17fjkmu1:i;;::a§e
*13’munip1m-. Even if %
tribunal is inadequate, nae mg .
mtlktipliex adoptcd has
awarded under the
oemmnmianal mam' the
,0£3{}f- .
‘Ibs av§p§s:1Vi3 part. The in1pug:2ccl
award isge sf Rs.4r,62,00{}[–~
«mm ta Rs.4~,77,oao;-
fiom the am of petition an the
of Tha paymsent, appartienment and
“k:n;e_:1t’… be in the ram evahred in the impugzm
are airected ta bear their mats. A
if MwMW% WW {9’eW*hmi£’QI&&&WMM”-Q mawm “&u”EJ”%fi’W>i§_- #’W””li.fi’%»l&W.¥”%ix>’:5:§”§W”1s;§”‘E Wéwfifi MWWWK W? W.4fi’M!€.lWé.Wfi#%§%.§W WEWW wwwm; WW mwmwmmmm wxww %m%eLW.4F¥£’ME WW mmmmmammm ii'”§MtH'”%§ MWMW
Sd/~
JUDGE