High Court Karnataka High Court

Smt N Saroja vs B Lakshman on 1 July, 2009

Karnataka High Court
Smt N Saroja vs B Lakshman on 1 July, 2009
Author: V.Jagannathan
xwfuaafimac0uRTQFKARmmmK&£mNGg¢%fi§ 
QRTBD1?HSTHE(H3TDAY(fi?JULfi§¥@9 dfl W
EEFORE v'm 7'  'V A
'THE ¥~iON'BLl33 MR. JL:S1*:'{:E '§'.r. _q}u§AN§£§f:§:AN~ " 

w;?Jx:w;2o09j2Qo7£uq' T}Vx" 

BETWEEN:

_#4 ¢@mm "»_

 ..  Aiggfieilant §~¥0.$ being :31 mi11e:3r, is rep. by

1, Sm1:,N.Samja V  --_
W/0. Laie P~ia31.dagop1a1_f' _
Aged; 4 1 years, Him:{1._1_   v

Q

Elieepa    
TD/0. Lg«:t1:  V"  ..
Psgad 24_ye;aIfis, i~i"i:r'2d'_1%-.' ~  '  r

3. fiufiznfiiha  'ff. = °2 "_
Dies.' 1,ate; Naz_1dagopét}__  "
Aged '21_' yuars, ._IL1i::é£uz_ 

. ~ / {:ate$}

 



' 3. S.Moha11_ 

~ , d.is;p€;;5i§;e{§ Xvsith}

AN £3:

3.. B.LaksI<1ma11
Sfo. BIIESKEII'
Hindu, Majm"
Rfa; N(3.13{3, I Mai11RQad, II  _
Gangamma Garden, I{.P.!&g:m3-aara 4' .. "
I5a11ga10re--2;:'e.   . 

2. The Sranch Manager _
Oricmal Insuzaficc Co. Ltd, 
Branch Office Code No.14-7Ii'}_f()3
No.)-<III, Jayalakshmi Complex 
£11". Hajicumar R0a:l.__  '_  ~ 7 "  "
B.:1ng3l0re~10. "  7 *

H'iI1Cifi's =¥f~'.f=?1j0r7"§V " _  _
{<1 at N52.-.4'?}, -831' f'i1'os$_;-..(;'x:=.nes}1a Tenmie Roar}

Méigad.j F~?c.;::at:}j«. '~. "-_.  
Bangalare-23.  ,.  ...£?Zt?.spc«I1(£ents

{BY 83*; R,Rajaéo;;*:a1a1"1'; Aéltrocgate far R2; R1 85 R3--Ss:rVéce of ncatice

T'§1iSA.a§};J3 {'3&;,i is {fled under sectiam 1?3{13 of ?v%.V,A{:t against

 f1'1':;a ji.:dg:m;_e:r1'r k313i}. a.w;:;2:.r€;ra_3, :.':n"ihe fiie ca" size: 1 Add}. Juzige and 89;; Member,
M£'xC'1"; 1'¢iet:*n far' c<:m1pans.ra,t%m"; and see§§»:'i:'}g é3I"i}33I":C28§E'itiI}t {if

' V campexjsaiioni

" I  T'hviV$ appeai cxamirig on for c}r<:ie1~s this day, the Court passed

V'  _f0Ei_r:wi;"1g:

 



JUDGMENT

Hearri the Iearned Ciolzlmci fog’ ifié’ p2gfi”ics.; o:f1″‘::z::3*iiS«’of

the appeal fiJ3.a}3y.

2. As far as merits is conéeziied, 1:136″ the
Iearttzed €’;{}()] – per

menth. As per ¢vis;1e’i1ce $311 giéizdeased was a power

loom :3*;éétiiTi;’.2*-4:§ti{; éoiymers and earnixlg
R’s;.:”S5§0i”}-,3-“;:’a_e:’ épympliate multiplier to the

agti of t}3,Vcx:L_§Viec€;é1se_eci’..% “is. ~7’14 and as such sought for

V. &_ enhfigepfienvt of ‘€I0ss;___<;;e£ciepe:x1dency".

' ,V3.-.V_vGfl"4fi§e___other hand, the leaned Cioixnscl for the

I:_1:35§Vii:*<a:Izv<V;*;:*,' has submiitsé thaii the MAC'? has

-V aWa1{iia§:£”‘* &hig}§cr compensafion. Therefom, any €I’I'{)f in

K the muitipiier gfits compeusated in View of the

_ iiigiief compensation given under tbs: crozlventionai heads,

}/

,2

«_ SHIV, V

4. Haviflg heard the ifiaxned Cio11z1se1 for

taking inceme ef the deceased at Rs.S,O0(}/ — ;3e.:j’ V’

1035 of dependancy we-uld work o;21:tV ._1′:Q ‘

against 4,58,0C30]~ awarded by the T’:f:bug;’:1;a1.

(*3. Thus, the tofai comfiegsafiofi by
Rs.92,000/–. The said jxitcéftiéi ai’ 6% per
annum. The appeal is award stands
modifiegi V

sal-

‘ “” j ‘ Judge