High Court Karnataka High Court

Smt Byayyamma vs G Sakthivel on 18 March, 2008

Karnataka High Court
Smt Byayyamma vs G Sakthivel on 18 March, 2008
Author: Mohan Shantanagoudar
'.41.:-gurus: wry uuwnnun-1::-nan-u scan a wvyeuvuv-mu -twat w-a-u»-«----

'nan1nomnmnsnma.nasrnzanumuaawaauuNramuumuu:ug; :A;-[" M

IN' THE HIGH &URT M' KARNATAKA. AT BANGALORE

Ix&JEfl)TEfl51Efl318"'EnEYtmFh£An£!!2908

BEITVEEN

1

BEFORE

K. ZS'..h.HO . 14255/2007 (XV)

SET BYAYYHEQ
WK) LATE 3III\"Mfl§§
M389 A3001' -I1 51%

cmxm  
D/0 mm snrmwm   

mm snow: 13 zsgzuia

3

sin  V  *
rm:%"J=L'nx3'..I.:: 1'I":§mnas* %
zsnrcm, ._:m2';',31r'aI<'.5 "~--._ %
HGRER Am: 
91-rr. nmmmm   »' 
nsasmmrr R9,;  

afiézamws   "3 mm

 [ -1i;'zr;':*x:z,n"a3LzI mums
 _  ::;x:a§.§*  mnmma mm:
" ,  max

13gPiNG?;I;ORgE*T'DI$TRICT . . .a9pa1.:.am-
(B?  mmmpa n mvzm, Arm

Es sax.-mnrvzn
" am mmmvswmm

2~I0.25, 4" cnoss
Lmnmana, mcmsnmm
B 



2 ROYAL S  ALLIANW
 E CO. LTB.
SUTWERAH T073535,

119.45 M31} 46
WHITES HEAD

ct-mmax 14 . . .msmm::§2r.=:${ K  

my 93.1: K s :t.:mc-mm,  5..   

NOTICE TC! R-1 IS DISPBNSE)  

mm 1491 IS IFILBD mxmk-4szc'ricf :x.V7sV;i}..1 c:3fl :2
ram ACT Aemm am  amm_Vm?nn

28.02.2001

! mssxn IN xv: NU.li’38€{2006«..OK cm
mm: W “cm ‘wit,
3mwa:.cs.B, PARILY <::z;a:.I1eMm'rI-rxcm
ma ccmmmnox mm snmcnm ma

mas % : 12c:i=r.' A' ms
mar, Tm comm

A % étfjs "fl "fi 'EI. 1'

the ""**t–¢-:1: is listed for orders,

"v..¢¢2§a§n: at the laaumad counsel for
imttoz: is tmn up to: final

. . »_ .<_i:E..§poa§.l 't.

Vffioard on merits.

a|>a.n4a.na5.ma anew”; n_.mn.an-;.amumm_nn an nun-\o\I-9. manna: unawguntuuu _Il’\ I’!-I!”Il’\””I Li

3. ‘mi; appeal is 1110:: by tho claimants

praying for enhancamont af cumennaticm,

aweuzdad by the tribunal balmy.

4. shivaxmn. aged about 45 :”§?h7nzq
life in tho aacidont Vtmizg %

29.1 .2006 lacking behind Vf:’i1a#fi”v-€:l&:.§;E$fi.;)L?23V

legal raprasantatiftmg. an

ngzricvaltuniut by

5. The tri;h’i11′:iaL1iA”” of

Ra . 3, 77 ,%ia:ac,,!§’%;;;L:i”‘ ié-.11 hows .

6.. i:¢ -1_:1m_” erinimanta, decanted wan

3.14. The ammllanta

that the assess-sum: or the

Qigaoaaad at Ra.3.D0!- pox: day by
yin can the lower side. The auid
in oppoaod by Sri. ms. Lingsraj,

counsel appearing on behalf of

caugauy, when czcmtonda that the

dmeued was gram: curd lwldex, as in clear

i/>

from thafi «widens: of 9&1 (wife or than

deceaaedi and thamfore; the inccamo at’ the

docoasadw family is deemed to he 1-can

113.15, O00!– pm: you.-;.

‘I. I-tozroly hocmma dncaaaoga

holder, incotnau oat’

treated as loss than v1?;;:I..f15,A.!3t’i¢! _éf y-nag” _.*It
in true that green only
in: pcsorurat a-:£’ , of
lean than ._”1’unu:3oncy of
the to: getting

qmen The wcident is

at than yaarx’ lahauzez wattle:

fiimrfi _3.u.’i2’0fiv.««’to 1351* per: day during

Rona, this court

:’ ‘L»…___. a.sao$a.§i3& at demand at 3.9.120]-

haa ta be (inducted towards
fiéxyamos. 13 multiplier is rightly

by the tribunal; having regard to the

the deceased. If it is an, claimants

am entitled to Ra.3,’N,400/-‘ undo: the hand

M

mmnunux.amaxum.m.n 34495». snnnmnaym vnadfihaean mmasmiamfiaumms am aunanrg I

yggegggy agwmwgnz wars ana’1n9=Aa:”ua”mv¢c”wAInI1 2;

“Loss of dependency”. In View of tho amt
claimant: are entitlw to 3.3.40, 0001- under:

tau: <::anvon1:iene.1 Mada. 'thus, in all

claimants an entitlad ta Ra.4;14,¢00/-Vi'

Hence, the fiollawing artist.

05333

the claimants an wrath ":3 . _ 1?:i-an

P.s.-l,14t,4GO!- (Rupees :§u$:::§gn
thousand ma £<:~u::; % as
intexsat from tho} that

data orf raali{§§£io=.i;V:'V.V
ms award or %
Psppo.rtio_n:psn*Vk':L' and dopasit
or 1:; ""'""i?ixod Dopoait in
ho ma as Po: the

<:»iV-:'§3;'e_.';:, at baluw.

Acnfiicdingly, Award shall be drawn.

fig allanwod in putt.

V mas.

Si/:1″

Wage