High Court Karnataka High Court

The Manager United India … vs Smt Kamalamma on 10 November, 2010

Karnataka High Court
The Manager United India … vs Smt Kamalamma on 10 November, 2010
Author: L.Narayana Swamy
IN"Ufi3HKH{COURTCXTKARNATAKA,BANGALORE

DATED THIS ON THE 10TH DAY OF NOVEMBER 

BEFORE

THE HONBLE MR. JUSTICE L.NARAYANA"sWjAM:%  1'  'V

M.F.A. N0. 5333 OF 2,0023    

BEHNEEN:

THE MANAGER,  
UNITED INDIA INSURANCE CO. LT.D".'; --  
REGIONAL OFF1cE,NO.25,'   ;   "
1 FLOOR, SHANKARANAYANA 'B_LD'G...; 
M.G.R0AD,BANGALORE~~O1._...___=, ' .

[BY sMT.HAR1N1 s1s§1V;f;sA$ANDA,    "

AND:

L

SMT. 4   ' .
WIFE OF7LA'3.'E N.'l';~- '
AGED 55 YEARS,'  "    

sR1.PRAKAsH';"'    V '

_ SON  LATE N.T;RAMA'1.AH.
'AGED. 35 

 N.R.,

sON"O_E _N'.fI';RAMALAH.
AGED' 25 

  'ALL  RESIDING AT
" e  MANDYA

 "s1RI K;G'.sR1KANTEGOwDA,
 _ 'SON OF CHIKKAPUTTEGOWDA,

 'MAJOR, APMC ROAD, 91% CROSS,

V ' ' '  . _  ;vV.V.NAGAR, MANDYA.

V"VfBYSRLKN%RAPRASAD,ADV)FORfU:R$

<

IRESPONDENTS

MEA FILED U/S 173(1) OE MV ACT AGAINST THE J:ID.GNIENT
AND AWARD DATED: 29.09.2007 PASSED IN MVC No.25a8,!020y05
ON THE FILE or III ADDITIONAL JUDGE & MEMBER, ._11IwA_cT,

BANGALORE, SCCH–18, AWARDING A COMPElV’–SA.Tl’lON c,iGIr.’
RS.2,60,000/- WITH INTEREST @ 6% RA. FR(3_l\v/£___’l”i:IE-.[‘)1~\fl’IE OE

PETITION TILL REALISATION.

THIS APPEAL COMING ON FoR”»IIEARIIsIGII»THIS

COURT DELIVERED THE F OLLOWIN(}.:__ ‘

JUDGMENTb
This appeal is filed _the ‘Company being
aggrieved of the judgment’ in M V C

N0.pasSed by the fj A it

2. behalf of the appellant
are that ExlP1_ is pass book pertaining to the
deceased iwhcichluxdisclbsesli that the deceased was drawing a
ddddd against the Same, the Tribunal

hast’al(e1i.the””ivncti:me of the deceased at Rs/1,000/– which is

w\7’£li’lL’_].’101.1t any The second contention is that the tribunal

multiplier of 9 but the correct multiplier

in the case is 7.

3. The learned counsel appearing for the claimant did

‘hot dispute seriously in respect of income of the deceased.

4

4. I have gone through the impugned judgment. and

award. EX.P11 is the pension pass book which
pension of Rs.2.684.00 and therefore it is 1′..”ori»ti1ed
Tribunal to take Rs.4,000/–. :;The.refj0fe, ”

dependency would be 2/3 X Rs,26_84 xi”): 9 ,

[One–third of Rs.2684/–c0mes vviwhich is
rounded off to Rs.1790.00}f’ t J _
In the result, this appeél is

The transmitted to the MACT.

iiiii Tudge