High Court Karnataka High Court

Siddamma D/O Ramappa Jogin vs M/S Goodwill Ex-Servicemen’S … on 27 August, 2008

Karnataka High Court
Siddamma D/O Ramappa Jogin vs M/S Goodwill Ex-Servicemen’S … on 27 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH COLIRT 011' KARNATAKj_§;""'-- I   

CIRCUIT BENCH AT GULBARGA»..'A. :f.,   %

DAJYED THIS THE 27TH DAY QF A;¥J«GI,'i'S'.144A27G<)'Es~~ f; ' 

PREsEN$
THE HONBLE MR. J:IsTIc@f'v«K,3REEb1éA;é RAG

THE HONBLE MR. Jussricia B;$I2§§f§';NI§}ASE GOWDA

   N0§%?8%3§/2<:9s (Mvi

BE'I'WEl33N; "

1.

Siddafluna. _
D/o. Raxnarxpaxregin, .

Age: Tggars, ” ‘ ” ‘-

_._Occ: Slfiudent _ A

;2§’x§’~Ie¢iza_”r;,°g13::a’«.% __

W ‘6 Raiiiéppa
Age’; 5′–.Y3ars{;; —

‘ ” ”

‘fire ‘Nialiappa Jam
‘ z?xg:-;_:’ éflyears,

__ “C><_:cg Ag£1'cult:_1r=e 83 Coolis,

' 'R/QT Sarur,

" Tq: Muddebihal,

A " 1313:: Bijapur.

if»)

{Appellants 1 85 :2 minors,
represented by

Appellant No.3 as their M/G) 3 V’ ‘

(By Sri Sachin Mahajan, A<:iv.,)
AND:

1. M/S. Goodwill

EX»SeI’\¥icemen’s

fjonop. Seciaty Ltd,

N0.1Ci98/188-A, ,
Swati Apartzrnentrs, ‘
M0deiC0ic>11y, _ V’ . :

Shiva}iNaga1″, _. .,
Poona-5. ‘

*2. New India Ltd,

Poona. ‘ — ~ …R€:SPQI1de11tS
(By Stri <3. %shmn; ._S}1ai'1kér éao, Adv, for R 1,
$313.1} Shaéaifilfiala Jagird.$§I_'_'_g Adm, fer R2)

isiisctiliéinseus First Appeai is filed U/S 373(1) of
MV Act..jagai=:1s§"E3ie.–Judgment and Award dated 01.03.2005

passed%i:;%'Mve%j:\Ie;.33/02 on the file (if the Member, Macy»
"'\f'£E_I, Mt1dde__'a}i;'3ai, pm'fiy' a1l0wiI1g the claim petiticrl far
_ _T'T~–.<;:;9I.apenwti0n«;_and seeking enhamzenaent 0f compaensatinn.

' " ' coming can for hcaring this day, I{.SREEDHAR
K « . V K ,"ti*6iivered Chi: fQil0Wir1g;-

Cg»

JUDGENT

Thcre is a delay of 90 days in V' '

is allowed and the delay of 90 days A

2. Slllt. Shashikala rggspondent

No.2. Szri. Sachin

3. One Ramafija “wvvéas hit by a bus
beloragng ;:E6 resulted in his death.

The is’ years. The deceased is a

cocslic. fE’ht=; Arniimof’-Ciiildmn and father of thc deceased

the “;Ziv{.f:11ifi£j¥Ii(3IfS compensation.

” j_ of the deceased to be assessed at

10(2),!-s”pc1.9 inunth, in the absence of income proof. As per

AAVVsVT.jis3:cn1, R3625/– to be deducted tawatrds personal

Rs.1,575/- would enurs to the benefit of

éfipcndents. The total loss of dependency wcuid be,

(Rs.1,575-/- per montll K 12 months 1: 13) = Rs.2,45,’700/–.

The widow ia entitied to a compensation of Rs.’2{),0O0/- far

loss 0? censartium. The petifioners a:re —

Rs.20,000/~ for £953 of :xpcctan<}y; _a1nd K

funcrai cxpexmes. In all, the pCtifiGIi§:rS;'&f£if: éiziiflfid

compensafion caf R$.2,?5,70{};)_f'«.__/.as '£5-5,=€z–Vfi11st

awarded by the Tribunal.

5. On the ernhancecl at 6% 13.3.. is
awarded. The be payable ta
petiti0I1<ersv"1"Tvt('§; ' The share of the minors
shall be képt iiatiezanaliscd banks, unfll the':

miners atLajnmajo1'it_;;.

'V A Iailowed accordingly.

sdfii
Judge

-4
………3

judg %