High Court Karnataka High Court

Sri T Srinivasamurthy vs Varathul Beg on 13 January, 2009

Karnataka High Court
Sri T Srinivasamurthy vs Varathul Beg on 13 January, 2009
Author: A.S.Bopanna


navaa murwns ur RMEIVHIHHM HIV!”

fl’VfII’Effl’Gf{CI£3UR’x” OFf§’iRNATAR.”:& AT

DASIED mas Tm: 13* nA1rw:*J,41wAR¥2Q;2:§ “jj.

REFERE

M A

&EA.Na.4214fg0{5′;?

—…………….»..–…

SE1 ‘1’ SRI1\IIVASAIfimR’_1’£W%.j_’ % X
sgommmmma
AGEI) ABGTJ’t36:Y£.*zfix,’i?€’$ % t &
RIAT D.I§¥{};3_$¥79,¢=._4T*$ €S.3’*RQSS–.f* x
%
mmnva % ‘ apmnmnrr

my As”;-i ELM ADWZJCATE}

EEQ’ .

“;~:’*:».,! <Z3¥EIY'z'§,'I'I~I BE-E}

% Rag?-1sEs9.GARAHALu

A jT£';LUK

" * ' ns.AH:a*m I3-IS'I'RICT

(£_.}WBER.7~OF THE BUS
BEARIHG H(}.KA- 19-1327}

A 'Eu'~.A'1"IGK£iL msumncm cc}. gm?
Lamncn c2F1:'I

MANDYA . . . RESPONDEFPS

(By Sri 0 MAHESH. AII)V., FOR R2)

£

luvs! \..’§._Nag’lxl ur nflfiflfliflilfl tilts?! i..’UUKi” OE’ KRRNATAKA HIGH COURT OF KfiRNAWiKfi. HEGH CQURT OF KA§NATflKA HIGH C1

MFA FILED U18 113(1) €313′ MVACT AGMNST
JUDGMENT AND AWARD DATES: 27.1l.2€306r PASSEI}

IN mm: m.4=;1;m:;s cm ‘rim mm as
JUDGE, pmsmme omega, mgr TRAGI{.;’C£3’£}i*F§?f]_’_2E.’,_.”‘ _
mm mm’, MAHDYA, PARPLY ALLGWHWG Tm c1,amz
pamron ms: comsrzsszrmx safimxs »

EHHAHC-EIUEHT {3}}? C«QI5%2HSA’I’§E{:§§.;* A A_

ms APPEAL some an Fapaégtimssmn

my, ‘1*1~m comm DELIVERE}I3«.’.I_fI-[E mmmmgzz

‘1’.’m appenm:-swam: rm Cmzrt
seeking n .. as agazns’ t the

sum

2- V’ Ccaumel for the pa:-115′ 3

and per1zsXer34’i1:u+% Aapfifii

‘A relating to the amédant hazvkg

and the augmm by the
said accident are am: in dispute. The

. mmidm-afiaaca is may with mm m the

of r::on$&ati<:r1. In this ward, it is noticed
the Tribuxml afiaar talég inter mmzfimafinn the

rival eontenfiom. has awardw a sum aof Ra.94,0GD}'- aa

mmpezmatian. The said cnmpmzsafion has been

5.

-. ..,-.,…m ……….u ur nnnlvniflnn mun COURT as KARNATAKA may-4 cc

awarclad uxldar diffcsrmt heada. In ac: fiar as flu: k>;ss_of

future earning due tax the disability an H

nguz-2e’ ‘ ‘ 3 sufiewd in the acacidem, the ‘
awardxfi a mum of %.6?;5£X][-.
safi mmpwsation, that VV

dJ’sabi1i1}’; which has #3:-
appropriate multipliar to
the inmme for the the
Tribunal has ‘Rs.%i~ aince
there was am Ghimam with
yd was w¢rk:in.g as a
xmtinnal income in the

jg,-f is an aaceptable prune-aura.

the fact that the accident but

i ywr 2002 and mam if mm: in}
V by an able bodied male, he would
earnin.g mthing laws than Ra.85/- pm’ day.
the said amour}: maid be reclwrzed an the

of caluculatien imtead -of the aunt; ef R330]-,

w1’1ichI:sa,sbee11not:§madbytl3eTribm1aI. ,fi

J:

‘:

M -u—…..m –»

hIl”Ik’l ~<Ir1nw'II\«l"\ nu-an uflqrxglnl vr nnxrinanikn HIGH (SOUR? OF KARNATflKA "KG!-3 COURT OF KAKNAVAKA WGH COURT OF KARNATAKA HIGH C!

that: sat! imam: 'm 1.-whanaci, it tmuld be in the aumfif

R.2,55t3{~– p.111. :1' that is mmapm by A
muitfplier acioflted by the Trflzmnal and 25% of V' _
ia award:-xi, itwcruld he in 3 sum Qf

the safi amount, the amunt

57,500+ would have m the
balance on the said In 30
far as the ether though
cscmpermsaizian :'I'ribuna1, the
same 'a ' 137 with
r@1'd and sufiezfi .

the sewage heads, in
all, m 5; kRs.k2a,b{1§}L} is awmm undm: the other

9*}. A the appellant-clazfi t is mmified In

wmpematicn of Ra.67,250!- with
at am p.a., fiom the date of the petitfmn an
The said mun: £3 in adamm in the

VV iedmgzexmataian awarded by the Tribmmi. The ecuharzuzzed

pertion of the amunt shall 12¢ dcpeaitad by the

Insurafl Cemany within 5. period ofaix waah fitsm

la

in

uuuu -nu-vwssau vuw-runs’: I-In

¢\rw\imw’1.IMr”|wu-1 IHVII \a\-IIJIII \ll”‘ I$I’§Kl’I’\§l’\fl’\ “lb”

tbs data =of rmipt sf the «.2093: af this ordear. Gr: éeposit,
the amount ahafl be rake;-sad tn the Appeflant-C1amnant.

5. In raw af the ah:na&§ the afil V [V

diapemed cf. Ra order aa 13:: mats.

_