High Court Karnataka High Court

The New India Assurance Co Ltd vs Chi Udayakiran on 9 April, 2009

Karnataka High Court
The New India Assurance Co Ltd vs Chi Udayakiran on 9 April, 2009
Author: V.Jagannathan


In»:

5. Smt. G0w:’a1:1ma,
17%/a No. 1′?(), Nagashtzttihalii,
Bangaiare. ‘

. . ‘

( By 81111:. P.V.}.()£3;§ on the
E116 of the 14% Add}. Cami: sf
Smaii Causes, }¥!iet;’op(2li£éa:3. (S<3CH–1{}),
awardiilg cor_fl§§€;:§sati€;i1 /« with interest

at 6% 13.3.. depasit.

‘3f_’his ‘”?~;:c:;:t:i’;*;:g 011 for hearing thifi day, the

court ci’€<1:ivA€1'€:d tfxéifdliqivriljg :

ZQUSGMENT

A _gi'GL1I1d upon which this appeai has been

p:féf&rfed'«."by'§:he insura:1ce Cempany against the award

of is that thfi Tribimai erred in not

» €ie&1;c3;1? i"1g 1,13 mat of the income 9f the éeccitased Whiie

.' arriving at the 1033 of tiependency azneunt.

2. Thfi.’ lmrned caunsei for the appeiiant Exisurance

Cempany, raferrifig asgagsment made hf; the fikibunai at

}~

I

-=.