High Court Karnataka High Court

Smt Komala Uruf Vinoda W/O Late H R … vs Sri Ramesh on 19 September, 2008

Karnataka High Court
Smt Komala Uruf Vinoda W/O Late H R … vs Sri Ramesh on 19 September, 2008
Author: N.Ananda
{N THE HIGH comm' OF' KARNATAKA A'? BAN€§1%&LQ'§:E:"'   A'

DATED Tms THE 1913 SAY or SE'PTEfy'Ii3Ef§."2(§{}8VV:  

BEFORE L_ _ Q
THE HON'BLE MR.Jt$3*§rcE NA..ANAi'J.D#§_J 
M.F.A.xe.g933&ii2<:§§§;mQ) L'
BETWEEN: "  M 'V %' 
1.

Smt. Komalar V

W/0. Lat6%_31–A’;:A,%FJ”i:1i:pa1<s31a
38 yeaxja" " .

S/IO. I~L_R.Viri;palg$ha _

3. Bhu§aneshwa.»i

DIG. HR. \{_’Vi111VpVaké;hé1′

V’

:1 Post, K.I-Iosakotc Hobli
“Hosa;3;1a.t}:1.a_.& Alur Taiuk.

_1<feing minor is rep.

V ‘V _ By I~éppe.1_1a13t;’
Vb§atura1.gu’:grdian mother Appellants

I Sim, A.R.S»haradamba 85 Sri A,v.Prasanna Kumar, Advocates)

Sri Ramesh

Major

Owner of Bharaflfi Estate
Hosamath Village, Magge Post
Kfifiosakote Hobli, Alur Taluk.

3. Admittedly, deceaseé was working in the

plantafion of I-mspomie-znt and he used to climb tIjt§éS “£4: _

shat}: bearing tmes. The deceased was agcai ”

at the time of accident. The cieceasérgé j,:*ét£f}1é1f’ :_ T

worker. Therefore, a sum of Rs,3,QO0/?’–p<'5r– moat}:

a reasonablc csijmate ofwages of

4. In View of the i péfissg
AG3BE§ :%°” u

Thy: is The ixnpugned award is
modified.%”‘g¢mpenA§a£i¢§¢T4 f~~–“é1wa1’d as it relates to daft: of

._LAiVi1t¢rcstA, ra$e.—-«of interest and liability of insurance

S d I-_

Judge