BETW EZEN:
1
£0
IN THE HIGH mum' UP' KARNAT&i§A' ;;~f ft .
CERCUI'? BENCH AT}3ULBA.R<3ALjj V'
DATES THIS THE 24%: EBAEKOI?-~FEE3f€3j}iE§Y,4':£fjQ§ 7
THE HQNBLE MR.L§i§f§"l'i§E ii 'MMAN Em
1vi_. §:j.«.A. N'§;.g.:2 1.; ggjeé
S£V'ETA \%§",'C£.€%M"«JA:}E{fiV'" =
AGm:A1§3'e:3:3'§iV_:2_;. Y'E§»'at§S._ -- '
a;ccU?A?*1<;:<::VHorJ3EHv0LD'WORK
'E':.5.LUK 7B:":S.A'3fA?KALzYi§N
Di3':'E21'9/E Q? §§&MTH§§??E§--:K
_ '1:n;z,':::< agsgvamgvsm
-» ., :;:;s'1*z~e:L€r"£%_::31z~.1:2
V" .,§;{§VS§§i':8§xiV'§§j@ BABURAO J:'~'aDIé&'\f
AGES AEIQUT 46 YEé5s,F€S
0£:'cU'?AT:©:~:; NIL
AA '<.,_{}'§S'§'R£CTBEDAE%
I
1~3/5:}? §Asv:*:'H1§Tm<
$35363 BASEVAKAEXAN
' ;a?§§.;Lm::*r$
-- {£1---;'S%;;$m: : mmzssa 5: Ngaagaag, g§:»2i,;
SHEVAYYA S;/O &NN:%SAYY.é. G€'}U§I1=
;%GED MAJOR
{}CCE}PA'§'§iZ"zN:BUS§I'~i€S$
ESBWEKR NAGAR
21'.» ,»"'«'--"W/'
IN}
BASAVAKALYAN
DISTRECT 'BIDAR
:2 UNITEEEINDEAENSURANCE czymmmv L'E'BM__ . ~
BRANCH OP'FICE, BEHENB S'I'A"PE..BANK :3'? " * *
HYDERABAD,OSMANAB3D~-4135Gi'' _ . -:4 «
REPRESENTED HEREEN gvrrs '{T'xE£\'§_'E:{€f§L *
Mawgaga '
3 VISNUKANTH Sm BABU R:"~..£}";§.z«é'€:'E:_::::;;y:i3;é;_;~:2f L'?i;) "
JA:,NAB;2AN::::;«L ' ' "
D£S'I'Ri€fi " _
STATE §f§£3$§i§:';'F35§gT§?£;"'~.VV"" '_ ' §EsP<3NagN?:*:s;
(By Sri/§:--:1t':«.R 1:"1v$A:S;g;é<:m3g',,..ADv. FOR 92:2 35 SR1 S(SiASPA§.,LE, Am:
FOR R-=4} V % ' _
éstii:
A 'Wis gayg :s"z¥5::;:«:£a 13,13 2.7311; :3? MV ACT' ACn%iE\§S'E' ms
JLJi}G§éEN'? ~A_:~m_AwA:25 BA"FE§:25i;Q2/2685 pasagn 1:»: MVC N613,
:'~:'*§.H§ ms 0? ma: cm; saggy {SEEN} cum ADEBL.
M§;{f:--'I;,« §§'~§:'§_&'x{K~$LYAN, ?Am*::s' §;L§,{}WE}T€G THE SLAEM PEm'1£:r~z mm
C0ifiPEN$$fi"E:j}%1 as gggxirsacs ENH&NCEMEN"i" 0? {E(}MPEN$A"YiON.
' '2%§I'i7*.§ EPPEAL COMING Sis} FGQ ABMISSEQN Tfiifi EEAY, CGURT
A' ' ""§:sE:,:v§.:-Rat: *:*:»~§§ §'£i)LLC}§§2'iE'~IG:~
JU§3GMEN'E'
Theugh tin? matter is iistcd fer admissien, With. (fnC3i1S€£}'£ of
ktarxmd 091211361 appearing 021 both partis->3, the matter i8 taken up
far fine} fiisposai, .... [-2
2. Appeflants claimants have some w%i{ h té1p.}gca}
chaiiengzing the iI1ac:1eq,uar;:y of the. C0IY.1'[')€I.-"=:é#.':¥3'."7.':'¢'(..".'3'I'£. :,
Civil Judge (Sr. D11}, Addl. Mzscizif ~ Mxicz 'A
No.34;2G03 dated 21~2~20Q5} _ --..,__ __ 'V
3, it is 'aha case qf appe}Ia$ii$__th,gt 1 is the wifa
and appeflantsfl & 3v L. dtzcaased Sham Jadhav
who (ii-sci in a motcr :'£5C 'C;'11I'I'€d an 1{)~»9~2002.
H; is their of Jeep bearing N<:).MH
21 A bearing NQCNR 3125 as
a read}: caf griesvous injuxies. Emmeziiiately after
me acci%ié--:é§ teé Jio Umarga hospitai afld thereafter ta;
SE$§§}fi\E *I%10spii'a},._KSe11a:a;3111'xvhe:e he died. Hence appeilants have
fii::_§ c}_.;éiiW.n.j§§'c:titi:*:33:;sz'e "its, aflawed this: claim petitian in part ami awaxflezd
'séfizfiénsatign. of Rs.2,85,L3§,lw« with interasi at §'°;'Ta 93. fivm the
cf petitim: tiii 816 data 01" reafiisaalon. Bsing net satigfieé with
the quantum Qf compeflaafétimn awazfisé, the appefiants am in this
appeai sefikéng anhancemant sf camgensafisn,
"2 ./
,_..--_«
$. Awarding to appefianis, the i1"iC{)}:I1€ {3f_c':1S
taicezi by the' Tribunal only at
compensation payable 11;) the ap§3€1}}aI1§$--Ai.$::'(}i1> flf},.€'i':V"§(i'§'¥'V{"l1"7I.'5?'=5,ji-";«3': .1
also, the amount awarded undfir '?f?~13'i0;1i1;3_ _'('3i.'113*r Vfhsy
have sought far allowing the 2
6. Heard the argu;2;1§:z.ts both parties
and perused the ragjrds. x n
7, Admit§ed'ig,:V1"'a'%_a{:eas4¢c§;; 'Vbefiig the drivezr of Jeep
%}€aItiI1g N0.N'§H 'isV;ifl1 §f1 fiead on collision with ion}:
bearing had sustained injuries an later
succumbéizitfi the "éaame day i.e., :0~9~20e2. A case in
crime §'.IQ.9Z2]é{;'Q2 Be IEg1's.te1:'ez:{ in this regard against the
Liriveér. }3fi.,E}1c:é.'~--1Qn:y." «fiégfionfient Na} was 711% drivsr cf the Emmy,
"';:f_é_:si}.§-::;3iz;dr.=,fV1i::1;f3»v the owner, respondent N92 is the iz1surar and
x*¢Esp:,)iit1e3:1.¥:§4: isihg ilztstzrer efjsep.
3; v¢”‘§t'<.':~(:0;'t:1:ing to appellants, the dc-zzfiasrad beiag the cixivsr,
;g£::ii:i;t:s.g Salary (31? R$.53GQ{}[»~ per mamh, 'éisatta cf Rsfifij-= per
fiowevar, they faiisd ta prsdu.-:36 any Eiacumefitary evidsnca in
u regaifi. Thus, the '§'rib'u,nal has declined £0 rely G1} thus: fiame
and had taken incmcne «sf the deceaseci 0111}; at Rs.2,00G/~ pm"
I?
r
No.2 to deposit the compensation amount. Howevezf,.. R¢s;;)oncient
No.2 has not filed any appeai chailcnging the an.
it, even othenvise the maieriai evidence p1ace(§”—-3ar,{“x:eC::§1:'(i. Ad_i’s:_€:19seuss«
that Respondent is liable ta satisfy tiie H: 4. ‘ ‘ ‘ V V
11. Accordingljé ‘ditis appealkis egliaffied
and award passed by Triburiai appellants
are entitled to efixxixaxiccfifsgéf i32§v.vfAlA,’?A;:3,864/– [ i.e.,
Rs. 4,52,o00;- {~) Rs.2,35}_,g1s§§}’ 5% pa. {mm the
date of pctiti0n§~ii1″f.A«j:.tIic diategof~’:pay1§:iéi1L._Réspondents 1 and 4 are
jointly i«f31ci_ to [pay the compensation amount.
Rc2sp:1d£:’1r’1’i,V_3\§:).2′ ti)’ i3.¢p;a:’Sit_V”‘LE:;e enhanced Qompsnsafion amount
tQgE’:thf::1″=With fiecruéd ifitefast with 5 weeks from imiay. Axtaaunt
éépoéitfid stané adjusted. Respondent No.2 to baar
gfifit Advocates’ fee is fixed ai Rs.3,QQQ/ *2.
/
Sd/-3
JUDGE