‘3
=__3’..
i-iuugickt, ‘fiéiiégfi
H-:.Tuae wifi-3,’
iiariyaaTnru*fia:’iaiia
‘ ‘ H ‘WW I A’I”‘Q
I I IAIIJI-alll-IVl’v.I
4;-i ! 1: ‘I -_:,’,;~.’.I___.1_I…._..-_I.l .
I 1 iflfiflllfifililfilu
A .1-..
I
. nu-v..y
:$1o;’:souanuara:n ‘
9…;-n
KG uwner 01 no
lie: .u-. I’
i~i9.KA-u.i–1
A.l”Il”I”I
u 0173
“?jo.C=o1nmer-ciai 1′.”-ornpiex
2.
Te-=’w+P’=i’-.. . .
II} ngalom ‘i’&!llK
M/’a.Now india fluuranoa
Company limited
By its Divisional Manager _
Dmibic Rgad ~ ‘ _
Bellary-583 101 .. RESPQD!!)E.f£J’i’€a1′.;’ , ”
[BySriC.R.Raviahani:ar,Adv.,for R2) i 2 i
~._..–mi»…
Thin mm is filed under fia’73{1*; A¢t. §ga;nat ‘A
j-ud.g::-zen! and. .’.”.a%=d’~ ‘.24.”.2..@4}’6 fiaafifi ” in
MVC.No.146/2004 on tho: filbgof the Civil Judg,’c’~{3r;Dn.) &§l’ld
J!it!F(.1~C.1Ll_h!-_h.-!-.e::;LrIs:’,- .|.l_A.Ci’!’–!’%{. “**…_a-..***:’.!:;’.”aib’q’-‘i.*.*..’g the ciaim
petition for compensation “and, seeking cnhancement of
caz11P1=11g:,:1ign, i =
‘!’i1.iI.I MFA .:.»’.J.’.:.=.-.1 *1′?-an.’=.V*’i’a”::g. this day’ the 0::-ii –
delivered the follm\.vingV:V_-_” vi
-lost hi: life in the accident
i’ fibout 7.30 a.m.., leaving’ behind”
the as heirs. He was an agliculttnist by
‘§;mi_’éu-aion. ” “Th§._.Tribunal, by $1,-:ggin_g the ef the
-vanity. …l 4..
!?.e.2,1(.IJ,!- ,.-r-er …-a.-nth. an uuu tail
” 7- This appeal is filed by the claimants pmying for
V’ V. of the compensation awanied by the Tribunal
below.
\/’>
(14! P1 _l’\l\l’|pb rig:
.e…-3o*.:*.e:-.t has 1,”:-‘s”‘:u’|ii”i’fiI”} “ii .5-p.:.4uu-.:u_. ‘in
II
ll-Iv’-”
d was aged 55 years at iimeof a
manuai labourer wouiti have earned Rs.
Ra.3,000/- per month dunn’ g neg’ ‘bi, *
55- years. Hence, this Court
deceased at Rs.3,()00/-
adopted the multipléer of ‘IV age of the
deceased. Thus. tn Ra.2.89.000[-
under the he’ad of’ from the e,
the .*&.m..r
Qanvenfinnssl «.’!’i2a.-‘.;a..A t.’-.1: c3aia’-saruts “”‘fi uuuu
. __.__.–v-.-
m Rag3§3.%;£’¢{‘~f’i«: iicmontiingiaf. the
faiitrviiylfi older ie*»fIr2na_|:I’1*»~.=:_:4″
“app§_1lpants~claimants are awarded tota_l
of Rs.3,39,(_I(.)Q,I- {!i!I.:,r:er… t…=’.-:9 ;-.-….I.-.s
4
-. .. ___ _. WI, _ -=1 – – – A –A – -;
«nag b – the-Tfih uni bmuw, wntn lIIl¢l’eBI’. at 6% 11.3. Imm
AA , “ans:-. of peiiiion the date of’ paymunt. The
‘ ‘rqiporiionment of compensation among the alumna’ to shun
I4!
be in the same percentage as «adored by the with
liberty to the claimants to withdntw the
periodically. Award shall be drawn ‘ _
Appuai is _ ___ _ _: ‘
W.