A :(By sn- L@§A.i;aV:~:~NA, ADV. )
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated: This the am day of March 2009
BEFORE
THE HON'BLE MR.JUSi'IGE v.JAGANNA'I5}_§A:~;ATV.:
M.F.A.No. 10151.1_20O6. {M Q I %
BETWEEN: _ K
1 SR; GANGAPPA '..=;}j_"{} HIQANLEIMANEVHAPPA
AGED 45 YEARS " * " .
2 SR] MARANHA sir 'C§v'H1?§§iI}'M}\-NT'§iAl5§'A
AGED
3 SR1 1iéAN:I_LtMéii-'rHAkéiAfAPPA"'s]'0
Ij§A.NUR1AN'F§~IAFPA ~
.:AGEI3T'4e_YEARs_'
4 Q21'SHEVAVNSAAS;(§"H;%NUMANTHAPPA
AGED 33 YEARS .--
_; 'ALL. ARE' R10' HQSAPALYA, SIRA TALUK
' *1§1:_M:{UR Dl'S'F1'--32i'(":'I'.
APPELLANTS
:
AA 1 zszvfii *1' JAYACHANDRA
V AGE 60 YEARS
* OWNER OF SEEDDESWARA BUS
THIMMANAHALLI
(ZN .HALLI TALUK
2 THE UNITED INDEA INSURANCE CO LTD
B.H.ROAD,
TUMKUR
3 P MANJUNATH
AGE 62 YEAR'S
OWNER OF' I-IANUMAN BUS
CNT-43049, SIRA '§'OW'N
TUMKUR DISTRICT.
4 THE UNITED INDIAINSURAf{CE::'CQ1'IITD
B.H.RGAD A
TUMKUR I
(By Sn' B V RAMAKRI$HNA, Asv. FORa_R2 - ABISENT)
MFA FILED U/S §égc:I*'»».4.GAINSr THE
JUDGMENT AND. AWAI;>--§>..DA'1"I;;3; PASSED
IN MVC NO. 01*; 'r}II';:':I«'I"L§' C)'§3'.'lTP§E CIVIL JUDGE
(SRJJN) AME) $vi'.i§zA,{' PARTLY ALLOWING
THE _c:I_IAIIs;«IV..%:"'I>i3;+*IrjIf1f1c>jI\I._: '§?c;I§_IV_(§0MPENsATI0N AND
SEEKING _§:n'%' COMPENSATION.
'Fi?i'IS APPEAL'V.A'C§5Iv§:"fié ON FOR HEARING THIS
mag T;-IE CoL§R*r..DEL.:vERED THE FOLLOWING ;
' % *JnnGMENT
V learned counsel for the appellants.
for the 234 respondent and other
resp0E1%i<?11I$ though servad, have remained absent.
V' 2. The apwiiants were the claimants before
.,v_f%:"Ie txial cmirt and saught compensation for the death
of their mother {$43 road accident. Thf: tribunal
awarded Rs.1,08,000/- as compensation ané
quantum is calied in question as being on. th¢ '
side.
3. Learned counsel ‘for? ‘ ~ _ :7 :
submitted that the out of the income vtagen the income of the taken at Rs.3,000/- 1,500/- per month will have _ " the above submission
Inadg the havi11g taken the income at
/”~. peI’V I3i1fii1f1} which is far too low, I am of
income should have been taken at
month and deducting 50%, since the
claimants were all major sons, the compensation
the head of loss af estate will be at
V% 1,8(),0O{)/– anti conventional amount given by the
t.ribur1a3 if addedgv then the amount becames
./C
4
Rs.1,98,000/-. Thus, the cempensation. gets
increased by R:-3.9O,{)GO;’ ~.
5. The ciaimants are entitled for .
enhanced amount of Rs.9Ci,0()Q[: but ‘V
interest in View of the order pa:$sed ti”:-isi”r,j<'f:'L1A1u*i; 'fo;;.'f'?1./.i
28. 1.2009 so far as the del£iy§:c1V’peIicci:_ is
Award is acco:’€:1_ii*1gly.’_’A is
allowed in thus, directed to
release the -the claimants in
equal pmpafii§é%!e
Sdl
Judge