IN THE HIGH COURT' 0;: KARNATAKA Ki' BA:~:G1;i;C3:i?ef;<F,
mama 'THIS THE 141*! my <3? AUc;U:s"rA.'§.§o<:n5{ '
BEFORE
THE HONBLE MR.JU3T§€;E :E§;'AN1'§P§I3fi. .
M.F.A.No.73é9i:300S':'zviV§. _ A
BETWEEN: #1 T'
Smi. Gangamma V _
W/0. Lat: Mumgangappa T V V
Aged about =40 years .
R] 0. Thi;3pad{§rd€%i;_E"i_l1aga
Byrakur ,
Iviuibaglu _
Kala: Distxicg j ' . ...Appc11ax1t
(By NI} 8:. Associates, Advocaics)
ANi3;-- .,
. _ 1, Srnt.fix*:tiana5§m'i:1'3"
.. _V Wfo, --{,at£t_ Pedda Muniyappa
' :31":-O_u § 65 years
'
D} 9. 'gate Munigazxgappa
Agéd about 1%? years
; 'wfinitiaa
' Dior. Lats: Munigangappa
Ageci about 17 years
'4. Stinivas
Siam. Lair: Munigangappa
Aged abeut 15 years
Rttspondcnts 3 Se; 4 am minors, rep.
by their grand mother rcsponcicm: No.1
as natural guaniian
Respondent Neal to 4 are rlcvf' A é
Thippad0ddi\«’i11agc, Byrak11r:_Ho’£}1i L ‘ ‘ ‘
Mulbagiu Taluk A’
Koiar District. . ”
5. G.P.fviu13,iyappa
S/0. net knmvn.
Aged about St) . _ V –,_ ,
Vegetable Merchmit,’ 0»3cI– _Pci;s1} Rgad.
Maimr. ‘- i
Tim Gc11c$é£.V£$¥ianagcr ” ..
M/sw .03’i3’=.Bt§1.¥.n$¥3T3fi¢6 Cviiipansr Ltd-
Divisi0nal”f)fi3<;e,. 635' 'Paiv*i1:1;era–.South Annex
No.i3.3i#E~{1'€3,7.:§2§*" M_ain i?.oa(i, Jagranagar
BangaLQ:*:e~36§i;~" 0 11, Respondents
9*.
(By Srzi ‘I’.V. Ad§dc..i~A:’e;§’:iE3f’ié’.1 to R4)
V This i.1I1c ier.sect£on 173(1) of M.V.Act
:3gev~.’ii;d.;-gznent and dated 16.03.2007, passed
in Mm: %V%r~zc..%114’z’1″2€:a§; -on the file of iii Add}. Civil Judge
If.{Sr.Dn.’j .5i;’.£u_’ie:ti¥:.?é;:?,__ Kolrar, partly aiiowm g the cia1:cn’
v’~v3′.;.A!év§;.’§§i(}I1 fGf”QOI11f)fifl:&?T3fi0B :35 etc.
.. _ “q.§f}3is[ coming on for Grdfim this day, the: Court
‘ ‘ ‘ * < "foiiewing:
JUDGMENT’
The claim before Tribunal nezeeed to d.eatI;i’::of efgiei « ee
name Kala, aged about 3 years. The the
of deceased; reswndent No. Iviafthe of ,
cieceaseé; res130n~::iem:s ‘2 85 t11er eisters of
deceased; resportdent fdeceased.
The Tnlbunal has Rs.1,56,00{}j-
and dixtatctezi feeee ef.:Rs.’4A(§;Ci30.I_’j:VVf’ e be paid to the
appellant arid remeining amount
shali ‘a:§1ee§gst’resp0ndents I to 4. Aggfieved
by the Jsbefore this Court. ‘Therefore,
respggndents V5 V6′ not necessary parties to the claixn
«.VTe”iJ’.Loka11atha, Iearned Counsel has fiied
efoeresponéents 1 to 4. The appellant, respondent
‘:j.Noi2,.« xeeponéents 3 85 4, repmsenteci by respondent No.1
— iearned Counsei for appeiiant and learned Cfounsek for
” ‘”respondeI1i:s 1 to 4, have filed a eompmmise petition in the
following texmsze
*1) That the appellant herein has _
MVC’. No. 1863/2002 and respondents 1.;’_:£¢’-«>41—.I:_’: r.-
have flied MW) No.14?/’.3()()1, on the_fi_l§f’Qf’:§%é %
Acidl. Civil Judge (Senior D;ivii$im1) ‘ aipd
Koiar, for ccsmpcnsation in iE;sp§_ic£’TVof’ 76′
one §{uJI1.I{ala, dfoy ,__thc lie .
mspondem. NOJ is_ of
deceased, respondents pf fisirzrs
respc-ndent N0.4Vis_..1iil1pt§”.1er;Vj_0i; <i=;?.(:¢?é&*;r:d. Both the
cases have bfitfitn off by
common total
sum
= )2} I§s;40,0o0;– is ordered to
pafivté the rcmainiilg amount and
A. -iutcrééji to" hc paicl to the respondent
" 1 4. ….. V' V
respondents No.1 to 4 submits that
_ VA the§?'i§a€c 13.0 objacfions to allow the appeal and
' jt<$.p€:rmit the appellant to withdraw the entire
which is deposited before the court
below.
4) The respondents 1 to 4 am not claiming
any right or Shani in the aforesaid amount,
depcssited in the above cams.
WHEREFORE, the appellant
respondents above named prays tha._’_£j””t}1i§~.–.
Hozfble Court be pleased to ‘A
above: caae as per tht terms mentionesi aI;>4<t3-'ia-"§?:!'.' I11
the interest of justice and ..
3. The compmmjsc pctii:ix§i1~..is acécptesi. E1 the * L’
compmmise petifion, ‘Q36 ” of the
deceased) would be v¢é’1:;it:1:=:(‘;«i. compensation of
§<as.;,56,o0o/- am "Vrrihuna: shall
€iiS?3I1I'S€ claimant namely
Gangéfigma' V ' C.No. 1553i 2902, bearing
in n1ind'«1}3é§sfi1ci;§1é's: payment and investment, as
the" mefiiiér off: the deceased is an illiterate lady.
Sd/-
JUDGE