High Court Karnataka High Court

Smt S Saraswathi vs Union Of India on 12 August, 2009

Karnataka High Court
Smt S Saraswathi vs Union Of India on 12 August, 2009
Author: B.Sreenivase Gowda

$3

9.
I
§
*5!
3
m
§
53-.

9

§
3
0
Q
$
Q
3
§
5

2
m
§
33-

9

§
3
9
Q
i
Q
3
§
§

§
2;.

E9
§
3
§
9
3
E
$
§
3%
§
3
x
§
&
3
§
J
E
Q
E
i
E
1
3
3:

§

3.
E
E
3
3
3

(rmpondam acrsned}

iiirii

mas Miscellaneous Fim: Apm med 1.1;-[Vt-:.§3[‘1,} of

Raihvay Claims Triburml Act, ;__ the

Jtxdilordw datcd . passed in OA He:af_.i 4_
$3 of Chairman, Member (‘l’ac:hnimI)_.,.~
pay 8. sum of Ra./– as Oflnlpflflflfltififl with £11:-n-‘est a$.,t1’se

rate of%p.a. from that: date. of<$r§1¢1f fl'11 *

11;': mm Appeaw an as;

cram ms day,the’Court §¢1iytx:f§d t1i£«.f<_5}1¢wf'§ir1g:

Tm appsgl ‘:.<:I1aIlcmm the
order of Huhli in mt
awarf_d1j:1g ' the application.

9 ‘ , parfies are z’e£e:r’red
to as the claim petition before ma

, cane afdeath ofone Suzi, in an uxainwand

H ” he was travelling as a paaa% in train

m5.’zs3s¢n wazzma. ms wifi: and childrm mad

” Véfiimfipplmazfian befare the Tribunal, it was resisted by
raaporxdent. Thfifiaw ‘l’ribruna1 awarded
eempemauéan of Rs.4~,O0,000/- with inwrwt at 9% pa.

from the data oft& order.

955