High Court Karnataka High Court

Smt Kamalam vs Sri K Prabhakar Rao on 13 September, 2010

Karnataka High Court
Smt Kamalam vs Sri K Prabhakar Rao on 13 September, 2010
Author: B.Sreenivase Gowda
1

IN THE mam COURT 0? KAm€&TA.I<A AT BANGAI4i.'}I§.VE. _'~V. 

mmn ms mm zsrm my C33' sEFmmmER%;%%i§§1%§7    --

BEFORE   

"I'iiE HOIPBLE nm...ms'rrc2 aszzgamvaszjj

1.

SET’ ,

wio LATE MOEAH ms, _
AGED ABOUT 33

2. T.K..SAR1’1″HA, ~
mo mm MO}}”AH_.IlI;&3,”‘«. > %
AGEDABC§If’1fV2Iw~Xf’E£i2£3§:7V 3 ‘

3. T.K.sws,.3II.,’.. ._ —

310 LATE MQHAN
AG-EB AB€}U’fw.332 ,\

4. sm. %
Vrxrgo LA’1″§I %%%%%
“AGED 33am” 6_7’~'{_EAR8.

ALL-A233′. R;A’§?.fi’I!E!$EEKATI’E HOUSE,
A vmma
V ‘PALI.APEI__RA2fi
~ ~ 9:,»-mL1’AxAn’nrsm1cT,
. wmzmama

Q $jm’*;;sU€3Um R. R3139-Y,Ar:v.p

“siz1. ILPRABHAKAR RAG,
~~ SIC! ,
MAJ€}R WAGE,

2

RJAT N0.56- 1 5-2 0] C?&’I’ QIIARTEW,
PATAQQLTPM

VI.IAYAVo*’J’§DA CITY,

Klifiiflfifi QETECT,

AHDRA FRADESH.

2. THE BRAHGH HERAGER,

mwmnmAssum.z¢cEco.Lm.,

REGIONAL omen,

UNYF1′ 3m:Lnmc+ ANREXE, V %
mssmrnom,
Baxcmmm. * RE5P0:ID.EI€TE§’ k

(BY am: A.1«I.I<.'.R1aH1m sWAl£Y,__..A})V. R2',-. _
nmrxcsm 1221 I8 nmpmmga A ..

ma FILED U18' 17a{J¢1_":2F gmamm THE
Junexmm Am AwA§jt'n._nA*.rEn: '~§.0,I2;$0t3'? «$33333 IR' mic

120.4324} am an '1':§in:'j;;fe1?;1;4E *c3F€ fixmlmsa & Annmozw,
JUDGE, mm, ~*::_:1? aazzrsm, mxmmnm,

FARTLV »r:mJ% FOR cczmmswrxafi
mu 3EEIm*IG"E§l§I-IAHCEl§mIsf'1f_(31?f conmmaafion.

THIS .€3:2}I¢1I§'‘ A A. ….. H
thn.-: claimw for nt of

T

V by tin Tribunal.

T Hm” , the apfil *3 admm:ed’ arfi with tlw

V ” Bmmad comm! a for the partnes’ , it is

$2′ final diapmal.

Er

3. Far the sake of , the 3

referr& to am they are referred to in the: claim K

the Trihtuml.

4. Thebrieffactsefthecagug: A .

C3111 05.05.2005, WW1 the V
walfitg on Kala: — a
Inrry bearing regzsu-mien in a rm}:
and wligent As a result,
he suatairxfi zmbed ms
in the and mother filed a
claim -‘«:_ :’h:’11i%;C’r, ammo;-e seeking
or The Tribuxxal awa:-dad mm
a R§v.3,’fi’Vé,’,’§;.’IIé12lG[ – with in1’m’aa:£: at 6% pa.

5;, .. no disxmm death of the

VV V ed a mead’ ant, negm mm and liability of

‘ ofiimxziirzg which, the truly point that aria

4. j, in that appcal fa:

“whethea’ the oompmation awarded by the:

” ” ‘Tribunal is just and reasonabie or down it mil fer

e.¢1I:mnccmmt?”
%’

6. After 11991-3113 12% lw-rand czmzmel H

the parka’ and pmusim the judit and awégzi
Tribunal, I am of the View that the

the Tribunal is xwtjtxat arfi reasonable, {Six

arldhmmeitisraquhudm

7. The éaeemad was aivvfhévvvfiime of
me death in the maiden; as report
Ex.P.5. ‘The mother. The
clailnaxzts in the dammed was
earning a am at’ mm by doing busfmess
exempt they have not produced any
3%;-A da¢..=§:§nm. absence of got’ :3? inwme,

46 yeam and yew” cf accident £3 20135

n1¥m§$§sr’of’ he Wm maintan:ung’ ‘ , his income cm

– per znomh as %inst &.3,GGGf- per

by flan ‘I1-ibunal. Ctmaidcring number of

M their status 114:» afthe inmme ofthe deceased

deducted tr:war& his personal wgenaaa. The

applicable is his was group ‘3 13. memfom, the ‘km

cf depentiency’ warlm out w Rs.4,09,50€}/« (3,5OGx3/43:12:13}
%’

5
and it is awarded $ giant &.3,24,000_.f- awmtiad byfihe

‘1’:-ihunah

8. Further, it is just and V

%.10,&O£3]~ inwards. ‘loan at’

‘loss of mm and afiectian’ far tw§%jcxu’1da%cn[% “gof
Ra.1G,O{)6}~ each. Rs.1{},00U]}f gr and
Ra.1o,mo;- towarda and funeral
expe1:1am’ia am-aed by the

9. ‘entitled fin’ the following
compemsa.fion:- V’ % ‘V ‘
sigma %%%%% .. 1es.4,e9,5sa
‘.31 was df mmarmm – m.m,ooau

c]’–Loaaa”o2′.1o1z;e’ – m.2o,am
:1) I.g:a.a.¢fiaaxt’at:e5 – 1:as.m,om

% :1 1:-anapormian car dead body

mm-memmm – aa.1o,om

H D U t D D D U D u Q U D U – H Q Us

‘1’O’I’h.L 1% .4,59,5{39

-_-_—-¢——-_——

V ‘ ‘ , the appwl Tm afiowad in part. The
1: mad award mased by the: Tribunal is modfl ta

extwmstatrad. hereinahave. The claimant: maeartitled fin’

EB,

6
a total wmmafion of Rs.4,59,500;- an

Ra.3,7<mm/- awarded by the Tribunal with inane:-mt

p.a. on rm enhamerd compensation of Ra.8§3,500I–é-I

am sfclaim petition an the am of _ % % A

11. 11% Ixwurarm Campany is

enhanced enmperxaatfion amount’
months from t& date of rect%£i:1*a~”!;é_of

12. Out af the
each with }Jm’oparm1m’ invested in

fixed depositfi :§£’ éIanzmn–.A_ ” ta No.1, 2 and 3 in any
x¢mtmmheec1′ am {I}fi’ic:e far a. puma’ d
of wfih pmportionaiae intm-eat in

ordfiegfii .1156′. ‘:24: mm if femur of the 4*?! <:Ia1marxI:' who 735 the

gauge de® L' % mm' ' my am the aepwa.

_ .. _. 4, , 4Na"cai'dm' as to mam.

Sd/-5
Judge