*{.i3y Sri; Bag.-amddy, Adv.)
IN THE HIGH COURT 0? 2<ARNATA;«;;xf *
C:}'.RC:UI'I' BENCH Ar; C}¥;%L.¥;¥A}3i€%}%H_VV'«" f ; "
DATED THIS THE 1938 DAY <jJi*»r,a%::_{';:;s§*:€ 2f7TIi';E"'.I-55'SREEDEAR HA0
é;NL\Q ; x %'
THE HOIWBLE LMQ} f.I12s;%i?I§E.?'V.§sgsmfggyzfygsg Gcrma
Slim. 8. Shivé&r::€§a,' _
(Q; Shivaanga L -- .A .-- V
W ;' :3 Late Vinad kzimar .S1;11'a;:};i A "
aged about 23.§:eaz'$,~ V
"""
Rf!) Sh2":.3:1par,
Dist: _G:;lbarga.. ~
" " « « ..,Appe1lant.
V' 'RjTa?.j'§3;ppa:.{&'3 Mahadevappa
"A,ge£i.~ atmui 38 years,
Riiifzrgcijgm-owfiar of Eajdoet
V V _ /'evfvianjaria xrifiaga
" «--..Ra~é»3hu;* Taiuk 8:; Sign
The Branch Manager
Oriental Insurance Company Lstd.,
Thcmkandcal Road,
Raichur.
3. Md. Khssim
S/0 Md. Ibrahimsab, major,
Ricler-cum-owner of Hero Honda
R / 0 Tmlepet, Shahapur Tq.
Dist: Gulbarga.
4. The Divisional Maw', V
Oriental Insumnce Co., Ltd.,
Twanjc road,
Gulbarga----58500}..
(By Sri V.Y. [s,k;,<nashmpur for
rcspts.)
This is med U/3.173(1) of
My. Act and Award dated 5/3/2007
Ne.A5/20103' an the file of Member awacr, Fast
pamy allowing the claim petition {par
" L»s;;g)mpez1i;{1'ffit3n enhancement fa' compensation.
. -- » 'This First Appml coming on for Orders
this day, :K;~«_.SREEDHAR mo, J delivered the mowing;
Fix]?! 'V
Sri V.Y. Kumar, learned counsel'
Respondent Nos. 2 and 4. ' V _ '
Notice to Respondent n
One Vinodkumarfiwas motor cycle
hit by the vehicle mlohggig Claimant is
the wife of Vmodkgzmaifi’ was aged about 25
years at tl1o§_tiI§Loo was having a fair
Price the documents to show that
he was shop. The Tribunal has assessed
. jihe st – per month, which appears to be on
The income was to be taken at 5,000/— p.m.
If towards persona} expenses, the claimant is
Rs.2,500/~. The total loss of dependency
A V d be 25oox12x17wRs. s,1o,ooo/—-. The claimant is
d’ entitled for compensation of Rs.20,000/~ towards loss
of expectation, Rs.20,000/- towards loss of consortium, and
Rs.10,000/- towards funeral expenses. In all the claimant is
entitlcd to compensation of Rs.5,60,000/-fag
Rs.3,21,000/– awarded by the Tr:i_-‘o’uI3a1.A u
compensation will carry interest’ at V
petition till the date of
Lr