High Court Karnataka High Court

Sri B Rudrappa vs The New India Assurance Co Ltd on 19 November, 2009

Karnataka High Court
Sri B Rudrappa vs The New India Assurance Co Ltd on 19 November, 2009
Author: Anand Byrareddy
1
IN THE HIGH" COURT OF KAR§\§.7--\T}i\KA AT BANGALORE

DATED THE-S THE 19"' DAY OF NOVEMBER 2009
BEFORIEI:

THE HONBLEI MR. JUSTICE ANAND BYRAREi}'fh3"§;{:"'v».4

MISCELLANEOUS FIRST APPEAL No. E0865   

BETW :

Sa'i_B.Rudrappa,

Son of Honnappa.

Aged about 34 Years,  _
Residing at Kuravathi Saw.§\/IEIE VI%c:::<iL',*. 
l11dira11aga:*, V   7  H  v 
Mdkbexinur Village, ._  A
HariharTalu1<,   . if V

    APPELLANT

(B y S mi N i B'; S i cidafii tins ip;i'%2..,_ A<H-'()catc)

AND} » LA

'  - ':The,Nr;*w Ind§.ii'"P&S'Sura12c€. Company Li mited,

 _V H_a1'iha:j B1'ainch, 1" F100;",

_ . V'x'i§i1é"Cr$:'*;n_p$E.ex,
--A . V.Si1Em.i)g:a"ROa1d,

 Harihfdif}.*~577 601,
' §.)d'~.{;1UV£ig€1'Q Désfiréci.
Repifeselatecfi by its Branch ?\/Ianagcr.

    SSS:-E.B._MaIEeShappa,

Son of A;'na1'2wa1I1i Ba1'a1'nappa,
Aged about 51. Years,

é



__ disp()szi.l. 

')

(_)cct.:p;1ti0n: Brick BL1SlI]CS:s'.
Residiiig at VlL'l}~'2.l1]21g£lE"21. BmBlnck,_
H&11'll1di'"577 60].  RESP()Nl)E.NTS

(Shri.R.Jaipraln°§o1" Etuig;l1.v_l_t_eA eounsel for the respondent would seek to

i*–,j’t1s.til”y._tlivelde*ltiction the same is not justifiable and hence the

(lt3i(‘l”lCifl()l1.Ql”~l//gm of the income. is set at naught. Insofar as the

‘Vc;(>nte11tt’otiithat though the appellant could have travelled by other

A i’tho.d_es’1.’ol’transport, since the appellant has incurred this expense,

i .V tliei appellant e()ulCl have he-en granted the same as well.

6 .

5. Accoaxiizagiy. the appeal is ailuwed. The appellant is held

€nti:]ed to the amount which is withheld, which is I/3’1′.%_'{.:tfthe

amount dr:Lh1e:t::d pea”so11al czxpenses as wail

which the appellant had im:u:*:’ed M..1Qwar¢_:E$7 ‘”‘1’h:c§h h’*ayV’e1Eing’L”.

ACC0l.dil1gE\J’ the appeliant is hc1d”-«e11§_izIie?Ci xix”) ;viLi{f’i~t..iViE$1;1:211

compensation of Rs.1,(}6,4{)()/M (R§’;2.;;,<)L:s;m'(i =.nIf7′<-w{i1"-a..H'ur1hi«a*edA Gvhly ) with

inte1'est at 6% from the zialfé
%hW h, JUDGE

JJ