High Court Karnataka High Court

Smt Rajeshwari W/O Subramanya … vs K R Anantha Padmanabha Mayya on 23 January, 2009

Karnataka High Court
Smt Rajeshwari W/O Subramanya … vs K R Anantha Padmanabha Mayya on 23 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
IN THE HIGH COURT 0? KARNATAKA AT BANGAL§§E 
DATED THIS THE 23"'mAY OF JANUARyf§§fi§§f%;f_
PRES$NT_Mm_ ' V  
THE HON'BLE MR. JUSTICE K.$fiEE@aé§ éébf, t 

AN§.a V ‘V ‘V a
THE HON’BLE MR.qUsTIc§ E N,$A§Y§Q§§A§aNA
MFA’§¢~§1i4,¢§*2Qb;.giwv)

BETWEEN

SMT RAJESHWARI”g,’ 3: g ~ °_ «-»N,
W/O suaaamafiya EHAT”_X_”, 1″V* .
32 YRS, ‘ _’_ =..’a*n’

sgmca DEAD’BX LES

1 PRADEEP S BHA$’a_ W_ .

s/§ SUBRAMANEA BERT ,
{& R§3£SHWAREi’_” ‘
15 YRS, MINOR . .

.359. BY NATURAL GUARDEAN
.433 THEIR FA$ggR.sRI SUBRAMANYA BHAT.

_sAN$g2:HA_s BHAT

V_’£z©_su8aAEaNyA BEAT

V_{&”R&JESBWARI}

.’9 YRS; ‘

‘VREP. BY §AT§RAL G§AREIAN

BY EHEIR FRTHER SR1 suaaamamya SEAT.

» VVBDTH ARE RXA op? LIC OFFICE
‘».N5AR SANJAYA TALKEES,
MADDUR POST
MANBYA DIS? … APPELLANTS

{By Sri: B V KRISHNA, RSV}

&”%//,

was under treatment far almost five years and she

was not able to attend ix; has job. The total

loss of income fram the daie of accident till her

death is Rs.1,38,c:ae/– {Rs.2,3@0 {inc;om£:i)””‘:;.’12f

{months)- X 5 (years). The appella§ts?:éfeT

entitled to total compensation of RS}i;98,G§$f~._ » A

The Tribunal has awarded higher compenéatian of”g

Rs.4,80,485/~. Hence, the ap§eéiifQf,e§§fifi€Qméh:

is dismissed. A_ _m-

TL.