High Court Karnataka High Court

Smt Hajara Sultan W/O Late … vs The Divisional Manager Oriental … on 5 December, 2008

Karnataka High Court
Smt Hajara Sultan W/O Late … vs The Divisional Manager Oriental … on 5 December, 2008
Author: K.Sreedhar Rao& Gowda
IN THE HIGH COURT OF' KARNATAKA,   'A V. 

AT DIiARW;§;D';'  fl  % A    
DATED THIS THE Sm DAY  
 A. % 1 kk   M
mg HONBLE MR;'.;I§}ST1CB'3; K5 'SREEI"'}«HAR"}%AO
THE HONBLE-§4;2.  GOWDA

  

BETWEEN " % {X 7:

1.

sm~ -HAIARA   
AGE 4*".i'_YEAR'S   
occ: HQ! ;sE1;1oLD

$3;-~/0 LATE) SUJAUDDIN
VJ C)RK
 sA1?:9§1i:*;x'SHA:R1N

[ D/Q. Jk;Afi':'52vSUJAUDDIN
 AOEQS ».YEA1?S

 . "<:)_m's10NAL MANAGER.QI2:Em'A:,_IN'suRANcE
LIMETED, D§VISG*INA_L 0;E':?1"§,%.[%' ' ,  
2ND FLOOR, saw T().WERS;  3 "  
PARVATHI NAGAR T  '  .  
BELLARY  

2. K AMAREGQ?fii}A'~Sf  fiAYV';E'-IESSGUDA

AGE"M';"w3_O,R,   * _ L. 

066: _BIfSiE151S'SOW}:1I.ER OF' LORRY

BEAQING' No /352 199

12/0; £aAMAE2E¢:.§v., FOR R--2)

L'  U/S 173(1) 02:' MV AC'? AGAINST' THE

  JUflG}\(IE1$§'I" ANIZ) AWARD DATED 5/6/O6 PASSED 1%

MVC NQ.:-6/05 ON THE FILE OF THE CZIVEL JUDGE

 % .Jj(3§%"1>;), AI3I}L.MAC"i', KOPPAL, PARTLY ALLOWING THE

 ~ "_{3--LlAIM' FETITIGN FOR CDMPENSATIGN AND SEEKING
'  ___"""EN§HANCEMENT 0? CQMPENSATEON.

This Appeal is coming on for hearing this day,

V " VSREEDHAE RAD, J}, delivered thfi following: -



JUDGBIENT

One Suchavuddin, Depmzy '?ahshilé:g'f~.Vvd§%?;d._Ai1o_ 'a.. 

motor accident. 'I'h€: salary :;_C€fIfiZifi(}a}é;€3 "  {E€:'C¢&::e&

ciisscloses that he was getti;Eg.4___netVS;ag1éa_tyY of 

After deducting income  "  tax,
Rs.10,000/~ is to be    foe wife and
children are the ggefitiofxero 

 1   net 
Rs.80<)0[ of the dependants.
'§'he loos X be Rs.8,0(){}{income) x

12(mon:h's;j;x~ §'2{inLi}:to1;:1jI}IE_'.;1;)'V¥ Rs.11,5:2,000/~. The widow

 is 6I3.§£t;ied f0rV"£r*Qv$V.:2.§,():O()/~ towards 1033 of COI"1S{)1'LiIJII1,

 f?s:.2.5:,Ot3T£.}A,i---.fiow_a:'ds loss of expeotancy, and Rs.10,0(){}/--~

toxv;é1<'dsVV"f'§i1'fi€I'ai"V expensea. I11 ail the petitioners are

V --Ven1;i1:iés:Tt... "fo:*  xvtotal compensation of Rs. 32,112,000/-- as

 'i;;.gA3.iri*s;fEA. §s:..6,53,60o;-- awarded by the Tribunai. 011 me

  compensation tho petitioners are emitied for

.  V  ""~.V;iiHifiéres£ at 6% pa. from the flats: of petiiion till the dam of

payment. The enhanced compensation shall be shared

iv



equally by respondents No. 1 to 3. Tha amountgn; 

shali be kept in F’. 1:). until minor attams me mg Y

appeal is allowed in part.