High Court Karnataka High Court

The New India Assurance Co Ltd vs Sri R Muniyappa on 18 March, 2009

Karnataka High Court
The New India Assurance Co Ltd vs Sri R Muniyappa on 18 March, 2009
Author: V.Jagannathan


this appeal against the judgnent of
xfhat, while allewing the claim petition

V -V ffleéi z respondeI1ts~Claimants, ‘the tribunal
K deciigcieel oniy 1/3″ from out of the income of the
‘iiéieeeesed, but not 50%, as the deceased was at

V ‘ bachelor.

SOMESWARNAGAR, JAYANAGAR I BLOCK

BAN(}AL()RE~11
ResP0N1}§;:J1’e.___j’ 4′ __

(83; Sri K T GLIRUDEVA PRASAD, ADV FOR 31$-.R2?.’_):’~

MFA FILES U/S 173(1) op’ zfétv A_eAAI;~J:$’?.j_Iffi,é;VVV_
JUDGMENT AND AWARD DATEQ: “‘;4[e.._2b03″;aé:3SE,D”
MVC. NO. 8881/200′? ON T1–§fl;:’,”‘i3T}LE *:*HE”§:v1_-A;;sD;L. %
Jemee, COURT OF SMALL c§fu_¥s£«:s, MEMBER, kyzacfr,
M£§T’RGPOLI’3’IAN’ ARE2’x,_ BANGA’:;ei§Te? {SC{:H;Ne.14),
AWARDING A e0M?EN”s;£T1e–:§_vVi:};? res; ..f;;r:3v,oo0/~ wrm
IN’I’E’.REST @ 5%,.P.A F:§0:«3i_THE. ;§A1*”E’i.;PE’r1T2eN TILL
REAL£SA’I’ION; ‘ *

‘1’:¢i%_i_$ ,;:’~+..1§é’:I?1E’V.~f;1_. FEQR ADIVHSSIGN THIS
DAY,’15:HE (f.c):1fs,:we’;f’_T3}§iE: FQLLOWKNG ;

4v*;QggfiENT

J ._§g”I’1’1e enIy~ which has led the insurance

}

F.-

3

2. Having heard both sides on the above and

the deceased baing a bacheier, the tribunal
have deducted 50% whixe amving at tl1g§:;””1<,¥sf§~,'.__.§:c§§%";_:A'

depenéemity axfaaunt and therefore 3 "

loss of dependency, the am€}uif1t.__Wifl Shtzfi

Rs.i,82,(}O0/-. In other Words,
also gets reduced ef
Rs.1,8i2,000/-. Rest of is

undisturbed. . .,
The The axzmunt
ix"; deposit MAC'i'.

I 36/?

%%%%% – Judie.