1
IN TEE HIGH CGUFZT CIF KARRATMQE AT BAN
mzmn TI-133 Tim 13% my cm SEPTEEEER} ~
BEI3fiRE
Tm I-itI§H'BLE 1s.m.JUsncE:
he'LF'fi. m.9:z.:§3/290$ 1
BETWEEE: % V
am. KRm ,
W10 LATE VENK.A'£'.§PFA,
AGED ABOUT 39%, -. V
R/AT wmappmmmuz vmmsa, .
3mKmH LI'mm, '
KOLARTALlIK&BE;T.;_ . A
mam. SUC;?§ii§'§L %
1. 321. 1¢Ae,ARA.3A.s*. n vk
s;ovfi§£:§.HNA.P, ,
:_w§wR%_m.A§E§K z .....
I-i~,fA".I' R722. 16, :a¥i'14hE£¥;n~I,
4'm=1amc2a, E1'. §&.~£iC!L&:§NY,
Ehflififii-§)RE«%"3$.'~:;""
'2.V 913.23 Bfifififiii mhaemx,
"».,?;44i'S 0RIE!%'F£;L mstzaazics ca. z:r:D.,
M 'Vma.3a.4;1. 1G?" 'E' MAIN,
' wmamn,
grasrammx aw BLOCK,
----» 11 Rwmmsmfi
. % gay"$ma.aums3ExAR,mv. mg 32,
T3 K}. 13 DISPEHSED Wm
ma FLELEB ms mam 3? mt ACT Ammr Tm':
Junmmm mm AWARE) mzrsn 28.1.2063 PASEEB IN ma
fif
2
He.3é12§'20{}7 OR TfiE FILE QF THE 15'? ADDIHQKAL JUYJGE,
COURT' OF 8L5ALL CAUSE8, HE@ER,. EACT, %TROPOLI'?f;'EAH
AREA, BAHGALORE, ($CC.H.Nt:.}1}, FARTLY 'EH3
{tum ?E'1"£TI{)H ma cawfimamen Am §E'E§:m5I"'§3{'~ K
ENHARCEEWT GF COMPEK%TIO!'I.
mm APPEAL come cm FOR wmszafl miaf ft;:.ag'm~3§; J ' vk
CIGURT DELIVERED THE FC}LI.r0Wfi€G°:- «_
JanGg3sw, °
Tifi agzpeal is by the c3a1marrL'v 'V
campamatinn awarded by /, .
2 mmm&mwmm§y@mm@mmwm:m
Garment af -- for the partiea, it Tm
ta}-men up far
_;L,®rm§@@q£@mmmm,m:wmmam
!$@flfi@@Q&g&mfimmmmkmmfimkha
j ¢Rfifi@$®mfimmmm
f ®wwmmmmmmmmmmwmmwmmmga
2 ' returnizg tn Tamlm mar R.L.Ja1appsa
Kcriar - Mulamm re-ad (NH-4), a Ham Honfia meter
beairng rwkwafion I€e.KA--€fi-EZ~1C318 came '31 a rash
%/
3
and; wligctnt manna' and mm agaimt him. Aa a
he sustahm gfiemus 'Ex1_§1.11'ies and smmazamly
shifts' d to: R.L Jalapjpa H<:sp1ta' 2 whm he
gum' . Herme, lfia wifie flied a clan'
MACT, B@a1orc awlcrirzg mmpexmafiafi §i.'._ ''
The Tribunal awanm «mm a i:1=f _IéE'a
with intzerast at 6% 9-8;. 4' Z % 'A
5, As am: i3 rm at tzm
ammo: $121 a and liability ::f
the irmurex the enly point that arisw
for my
.. awardexfl by the
and reasanabk or dew it cafi fer
V _6g the harm eoumel a far
tk judit and award of the
of the View that tha mmpfimikn awarded at
_ ml is zmtjust aw masmmhie, it ia an the 1mveI* side
Esme it is requiwd no 13¢ .
.
Ur Osa4J£.5(T y~&,_»;€;;,s,3(¢.f,(_{-_£.mM4_fO _
‘ 1 % .gg§va~…:=é;E1é:iTby the ‘I’.:’&ur1.a1.
4
7. Lcarm Counsel appmring far tha flmurar o=f…§he
0&2-mdirg which submim that the age «of the A4
almvsrn as ‘£6 yaars in the c1.a1m’ pctitian and the chm , *
gu,.g{_ Jvz, C3 ‘C3 c.a*n$–y”ciaz5i.. °~§i– ‘–”
¢
her ev’?x:1em’.:e has stated his age as 45 But
shown as 43 years: in the posmaortgm
of prmf sf age of the deceased, V.
peazmcrsem apart is tn be
C; 3. The ‘° txe£c:ont:::11i;:*2:::11 am:
the dmased by timing c:oeEe_by
preducing abe%1ee of prom’? of iximme,
the inctame at R3.3,C3fl{}/ ~– per smut}:
£3 jygat is the wife and thcrefore 113″
efvclmaaad has ta be dgducztcci towarfi hia
50% éeéucted by the Tribunal.
::au1u§iaerV%ggpgzi§ab1e as his age gang is 2.4. memfiam, the
a’f=.._ dépenekency’ mm 011′: ts m.3_,36,GQ9/-
ané it is awardsed as against R3.2,34,@30[-
$5′
_ aggwas
mg ..
aw’ I
5
9. In atidrifinn in thfi 3 gum of %.15.%{3f-
‘less exf eonzmrtium’, Rs.}.5,000/- mwaréa
estate/eswecatasxcjr’ mci %.E12,G@£}i- tcwarfi
dead may and fclneral my-ensw’ ‘i’3§.r’_T.?a’m V’
justaxid gxmpauramzd dam mt reqtzlfl __ . «. ”
K3′. mus, fhe c:Ia1m’ mts ‘fa£'”t3;¥{s.: ” g
c:ampemafiaz1:- _ _ _ ‘V
3.} };ms of cigpanclency ‘ V
b)Ls.a 0f€§GflfiI31’fiI1fi’£ ‘w._’*e_Ia.15,=0m
c) Lass sfeatate fazfaghtancyg “–._Q5,15,DQG
d3 ‘I’rmpee:’t.a’£:ig3.:9.”–=.::f ~1:n¢_u=§y-‘ 1;.
fizncralaxjaanfiezas v ; ‘– %.12,flGG
uuuuuuuuuuuuuuuuu It
mmm
11. is allewad in part. me
_ %%g£1&%am;d by the Tribunal is madified ‘an
than above. Tha claimant is tmtitlasd far a
T’ Rs.3,’i’8,,OGO,l – as against R3.2,’?6,3G{}]–»
Trfblznal with inteamt at 5% pa. an the
of xamzgom/- fium the am of
V , V till the data csf reaiw’ atian.
6
12. The In3u% Ccmwny is éiraesetml 1:0 flap-gait» $113
enI:a% campermatien ancwunt with interest .
mmitha from. um eiafe «cf rmfipt efa mpg? sf this . H
13. Qut ef the fi aamgzéfisgeztéazii.
mth’ pmparticnate nzmxm’ t is ardared
deposit in the m crf
Bank[Sc:hedu1ed Bank[Post orggfim axfi
rmawabke once: in 3 years 1″ :v>>__wit11draw the
intemst is i’;1m*¢§i in fawur of am alamant
mm’ asamy aim:- E ”
3 V’ “1,-=5». as
sdl-3
xudge