smw {L€}€..¥R'f OF ¢(ARi\ii»i¥AE(fl H365-4 CO3_R3 OF i<ARNATAK& HIGH COUR? OF §{ARNi4X§'AKA PQEQH CCRERE C353 KARNATAKA HIQH COURY OF KARNAYAKA HIGH C
IN THE HIGH COURT 0:? KARHA'I'AI(A AT BANGALORE
mmn mrs TI-E 29m my 01:' _
BEFORE & % % A
'rim Hr«I'BLE mzmmncg Ak
i
THE NEW CO. '£113.,
mmmn SH€>F?m'_G
281' FLOOR, 3.1»:-;12c>z:n:,
TUMKUR, BY ITS
SEN-W3_DN£_SI01€ALMAEEA£3ER,
INDIA ASSUPAIICE CO. LTD.,
EIWSIQRAL OEfjF1c:-E, mmrun ccmmax,
RQA}.'},_.Ff£EKYA,
ms. APPELLANT
& B.PRa}'.')EEP, Ams.)
Ak ' 9 :@ vrawmama,
mm mozrr 5? mans,
msmnm mi' eonmmxz vramez,
a zxasasa Hcsasnx, GUBBI TALUK.
mmcun. RESPOHBENT
% mt PATEL I} KAREGOWDA, ADV. FOR R1]
'I'I'fiS MFA FILED UIS 173(1) OF MV ACT
AGAHIST THE magmas? Ami) AWARD HATED:
31.7.2097
PASQI) IE” MVC fi(3.14«8/ 20:35 QR’ ‘rim FILE
0F TPE CIVIL JU%E (SRDH) ARI) ABEL. MACT,
GUBBI, AWARDEWG A COMWNSATIOH GP’
RS.4,69.280]– WITH INTEREST @ 6% P.A THE
DATE OF PETTI’ION TILL REALISKITON. ‘
‘mas APPEAL some on FOR mmssm fi’I~1zs
DAY, THE COURT DELIVERED TI-E
vDGME£x’ %;}
The matter 73 an-.dw
consent of ffifzf it”i&”‘t&lcen up for
rum: dkpoaal.
alia eontendim that
an arm: in deducting 1/34
imam of personal expenditure,
of deceased] is the me
_ the reoards that clammnt was
at the man’ of axzaczclmx’ 1;. “!’here£am,
have deducted was sf ea:-am of
has cf cxcpememy mum be Ra.2,s4.ooe
x 12 x 11). The camexnation Inf Re.56,28{)]-
‘afwarded by th: tribunal towards medical empcnclimre is
*Mv.’!H'””‘ wmwwarw war” nmmmwnmtw- WI-wfl u.,.n..;e*..wr ww mmwwmammn Hum-I mwwrnr ur !\l~&K¥’dfi&lI-IN!-3 H1195″! LUURI OF KARNAYAXA ;–;;{;§-g (gag? (M21 ggfigwgywfigfl Mfg” {:
mt diaturwri, an also mmmmawn of Rs.12,fl/ –
Ti” ‘ Q’ kmC{&’°’ ‘