_ AND: . ‘V
– 1 –
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dz’-\TEII) THIS THE 07″‘ DAY OF DECEMBER. 2009
L3§iIFOR’£§
T1″1{*3 1iON’I.3I.,E MR.JU’ST1CE.i3 SUB} IASI—–I BADI
MISCELLANEOUS FIRST APPEAL No.3539/200.3
B ET\-V 1?. EN:
The E\/I211’1.ag,e1′.
M/S ICiCI Lombardo 81 Ge116*.ra1
i11.<s1.11*ance Company LE.d.,
ICICI Compiex,
Next to CeI1t:r2.1i Sh0p}:)ing C<)r11§).1e;44.,.'_
Magreth Road.
Bangalore. M
Now RP SVR Complex,
II Floor,
B;.11’1g2-1I()1’0 — 89.
RE:131’eSe11f€d 4V _ ~
Mie1r1a1g§ea* L<:ga'I. V " -~ é " . …APPELLAN'T
(By S1-i . A. M. '
. \rfa1v".'.-.11a}<'s:.-'£11112.
V’ V W10 ‘I«2gtc»v 1*-¥.A.T_P; G0pa1akrish11a
._ ye’:~1;1’S.
22. K213’1.}1iK ,* “V
S/0 izifie HP. Gopai21krish1’121
A. , Aggec1″3 yee:-11:5.
“i'{~;R. P111’1.E’.1SV~’E.lT11&1.iEih.
E Agecl 62 years.
T 8/0 1£11.€ R2111ge:g.g0wC1;:x
” 4. I-e1kshn’12.1::1m1e1.
Aged 57 yams.
W / 0 Pufi 1 ziswz-1n’1z1ia11.
_3m
2. Appeal is by the 111:”-3t1I'(‘.I’ c11.1es1.i011i1’1g 1.110 q1,1;u1tL11’11 of
c0mpe1’1sa1i0r1 zzwmded by the i\/I/\C’i’. E3e11’1gz11<)1'e. in MVC
No.3422/2006 (I-died 19.9.2007.
3. Ciaimams are the? wife. mE.1’1o1* ci’1ii(11’e1’1 EIIICHEH aof
the deceased. insofar as 2-1c:(.:ide1′:t: and the V’
Ens1.1:’2111Ce C011’1pa1’1y are (‘.()i1C’.<':1'I'1€d. ['§"1't"t'.I'~&.', is no Mdi'sVp".1i.V€;._:O1i'1y
dispuie as regard to the: qu:«;tn.i,L111'1 (::'r_A_)A11'*1'1v')¢=.*1'1's2;v 1'ic.'3"1v1
by the T1*ibL111a1. V ' ' V ' A '
4. In su.pp0rL 01′ the,gIa.im’,;V-17%;}::<:1éiiJ'1j211fi.s'i*1::wc:5sXa1ni.I1ed
PW} the wife of the who had
E-:XeCL11.ed {he §{'3é.1S€ –f;1V€.f3_.(.'1 i:'z"f;2';1"\3'()::1;1' Q'1'=.t;h¢ déC{::aV"s€c1 for r1.1n11i1'1g, 21
Ben" a."E1dZ;REES?.£1'L:1VI'€i;1i,"FL.1'I'{H€.f_7 -pfz,-Ly111e1s11' of r11o1'11.h}y rent of
Rs. 15.000/4' u 2}L11d ' .g1i:iwjarucvié.-.__ ':1;:%i<)1.1.:'1t of Rs.2.00,000/– was
evide1'1.Ced by Pv}551V1fi'.E1.SA('?_ a;ig'fct(%1I1&?111,. 'I'h0L1gh U'1(')E"€' is no d1'1'eC1'.
W"-'~':"'d'1'1'1..i"<5«:.E'? 'I*é'g&1:'c1 {,0!.h.evinc01'11e oi' the deceased. the '1'rib1,1r121E
A'~r.*.01.1s'id,e1'1:1__g {.he Ef3~§<.P8 PAN Card and 011101' :1'1zLi'e1"ial found that,
{.116 Q1t3i'§(T£3;S'(2C§""WE:1STpijiyillgg; Rs.15..OOO/s t'0w'ards rem. 2';11:'1d has also
paid A1-2.s.2.00~.OL(_);UA/A as acix-'a.m':e 21m0Lm4.. for r1.:nn1'11g Bar and
__R&:*._st.21u1'2:-1.1=1 t'. ";.Ei. has come in {the evidence t}1z1'£., the decxjascd was
_1'uLfir}i:'1§§"~1.'.ls1€ B2-1.1' a.1'1c§ Rczstau 11,1111. in View 0f'1I'1e same. I find t,Ii1at.
the A1':'::o11"t'.E'":1y iI1('.()II}€ of the d€('.€E?ES€d at Rs.9.000/– is 1'":0i: on the
" –h§.g11(:'1' s1'..
at’ K”
-»
-4-
5. C();1si€1e:’i11g Ehéli the i11(*.()1’nc’ of the dec*ee.1ssed could be at
Rs.9.000/« per nlomh and aiier cle(iL1(?1.i11__g 1/3″‘.1,aking
Rs.6.000/~ for the pL11’p0:~3e of det(%1*11’zi1’1i1’1g; of
depe11de1’1(‘y. C()r1siclCri1’1g the age. bE1St’iC1 011 the _s;(?h()(A)’1V”if’;-1.1’T1’&%–£”e1*~–.b
ceriificate. the “1”1’ibu11.=;1.1 has zm3a..rr.ic(§ ; C(.)1′[1’1″ps::fn s;é1VfT.i (;A:1 ‘- ()’1V
R:-3.1 152.000/2 I find. 1.l’1cre is 116. e.1f1′();”‘ i1″i’ (‘()I’fi§.3l.ii.:iVi’1gVV:A::TiIA1€%
quallmm ofC01npe1’1sa1i(m is ct0’i’1c'(=.-Jj.1’1ed. EKR) g;1fci)1E’:jcls.:t,e._Vi;;;1.sarfe1*t:-a V L’
Appeai disn1iss(-zd.
Amomlt. in deposit”-_1’s§ _cli’;eC21,e:db’c\ _’:.1″c111si’e1’1*ed $0 the
Tribunal. _ ‘