IGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
IN THE HIGH” CC3UP.’E’ ‘CE? ?=’33:FJ€fiLTFJU3«. AT EREQRLQRE
anwgs THEE THE Bth 3A? 5? Juma 2903f-®=O’_
BEFQRE
THE Eflfi’BLE MR.JESTICB_fi5$fiE 5?§A3fi:§?Vj.V=
M.F.A,wa.335ez2ae6:x?;7.OvO”
E$?¥EE%: V’ C O
€fc.1ata ?éaug¢§al,3,R.,U”‘-”
E.Ramakri$hn3gawda
$5 yfiars, 5£c,late
sriniv3sa§awfi;;,
3.B.%.Rma5uya,Tg§.ya§;$,
wfa.Ramekrishhagada’a}.’
Ail ara §f3€.fifi:ii§?*I’
$%ivaiingaia§[€Qlmnyg’*,’
fiaar §gn,fi.Layaut,”_U
J%mv2%§a&m&nag3r$»'””
5angal$r$;a’vVVC .C’.? …RPFELLAfiTS
C KER? $ri$K.R.Rame3h, Avccatai
’33: : O
…_.—mg…-
i}?ha §r§ac%CEaaagar
%£$,Grian$ai Enaurafise C3,,
aiitédg §a.4&1.2, F~1
-¢Vw 3wa3’§ik Mangndi Axtafle
:g.$;$,Raa§, Q@§.Se5hadripura
*_?$ii:% statiaa, fianqalcre.
fi.M.Srinivm3a Hurthy,
‘”=3f9.Hu§aiagiriya§§a
Rfat Eaniganahaili Village
fianigsazfiaili ?ost
fiagadi Taiuk, Bangalare
Rural Eistrict. . . . REEFGEQDEBZTS
Z
-IIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 4
§3y’3riaA&E.Venkate3h, Afivacate fa: Rwl
R~2 3a:vad.§
-9-3-3-3*
?hi3 appeai is filea unfigr $eetidn?ifi3i1: mi”
fiatar vehicles Act agaifist tha §cfi§m&nt,3ndIéwar£
fiatefi Z2,11.2$E§ gagged in fi,V}fiaEa;?33ffi§’Qn the
file cf the 1B””.Rdditicnal Jvggg, Caq:t*nf $ma;1;
aauség anfi. xamhar, MA£Twé, fiaatra§ali;an Axaa,_O
Bangaiare, gartly ali¢wing’tha ci§im_§§titi¢n for
camgengatiaa aad saaki§g_u anhgncamant af
¢am@en3ati¢n. — I~”–‘= * ‘”» u
mnis appaal cdfiifig ma ;aE §i§§1 hearing this
fiay, aha fiuurt §as3§§_thevf§;l¢wing:v
*_§§fiSfiE§f*f»HM§
anfi %fia_;&§ffi¢fiHc$am$§; ffir the zesgcndent.
2″ °a?hisI; £$O»3a claim Hy the legal
vufl regfiaifingatifiéamgf the deceased driver who éied
‘ifiga gfiigxflagciéantu The ?rihunal on 3 claim far
Iefi&ga$S§tiéfiH having gxantefl a tatal sum of
RsIé.%§,¢éSf~, the aggellants are aerate this
“,?C¢m:tV%&gking annansemznt sf campensatian.
3. The main cantantian af the laarnafi
caunsei. far the aggeilant .i5 that the deceased
was wfirking in a gsivate campany and he was
8
-HG}-I COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH 1
wmmlé sufimit that mgra asgartian af,_ tha
aggeiiants c: the examinatiwn mi the emgififéfi by
itseif waulfi net fiischarge the _jbur$efi’»f¢fO.
eatabiiséing the incamg sf “the ¢a¢éa$§d§*v”.The°
nu
éfi§lG?%f aught ta have grcfigcafi batter §f$a§’¢£
amfiust paid as aalary Ea théOfié£aa$éé;jWhIfl3£heh>
abfience af it, the were s$y_gfatE§H#méi¢ya£ af
tfie dafieaaad at ‘%§§~ a§p§fiifig%#*.¢culfi “fiat hava
estafiiishafi age ca$g”§nfiO§fi§ Téififigfil has rightly
ra§a¢r%d t§aH5iéim; ?h# céfifiéfii fibula submit that
thaza ié “fi§ r§$E#§§§H fa? H§ntérfarenca by this
Caux§””é5’€§hgaH§ia§ifig i$””é§ the basis of tha
aater£ai%_Vw§§£§RO§%5:O§§en aggraciated by the
fribuaal and thafigfihéra $3 ma errax, whinh wvuld
-“O_ warkagfi inte:f&:an¢e by this Caurt in aggeal.
OH $;@H%§hi£e, the ceunsel iv: the aggellants
wflgié ai$§ seek ta urge that the aypellants are
On éntiilfifi ta anhancamant af csmpansatian under
“7Oa$§é: haaéa, the main cantantian that wauld hava
fie ha Cfififiifiéréfi is whathar tha Tribunal wag
right in xeatzisting the incoma $f tha deceaaed
Z
-IIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA. HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I
tha faats anfi circmstancaa, if the incama $5 the
deceafieé ia taken as R3.d,§QGf– in$tééfiOOQf
§$.3,$fi8£* aa acne byT the Tri§§nai;OOO§h§*
a§geliant3 wauld be entizlfid t5″””%fi¢iti9na;O
camgénfiatian af Rs.1,§2,G%fif§, 5″
3. ficcardingly, tfiéa»ap§eal=,i3xO$i1hwadQO
The .ras§a§dant shalfi pay” fig Ofiha éppallénts the
afiditianai campanfiétfiwfi. if T§§;fi;32,GOfif~ with
irztemst at 5;: .:’raz7a”‘t”;¥:e,–1’j:;3af’t«§gj–gs:’-t::Vé;7amrd.