M?A No.1E62!2Gf}7
IN -mm man comm-r or KARKATAKA
cmcurr nmncn AT nnAnw1m'_*. j
mm HOIPBLE Mn-..Jus'r1¢:*:1':""14::;'s31s¥:1s;l:»i:1:sf;1§2_;u;L<$ _
THE aownm MR.Jus'kf1c§ B.§R EEHW,:A§§1;3v«GQWDA *
MISCELLANEOUS mwr Non. i62[2i)G7 (Eve;
Between:
The New India Assurancc
Davanagere
Thznugin _
At No.2:B,= Unity' Annexe,
Sri. C. R.Si1":)__x'azx;a11ye..; =
-Rep. by its Dcputy"Manag§:'r;.
V (By.£_;ji'1'i.i€.I-k'.li1ip;:1:¢::lV'ttr, éror
~ Rao, Adv)
1'; Naik,
Aged-about 53 years,
Sehdcc in Bifla Factory,
V A :1' '~ . ; L " ~._ Smt. Hemavathi,
"-- W/o Ramsingh Naik,
Aged about 49 years,
" " Kum. R, Padmavathi,
D/o Ramsingh Najk,
Aged about 28 years,
. . . APPELLANT
_ the qtgganfum.
MFA No.1 1 6213007
4. Kum.R.Radhamani,
D/0 Ramsingh Naik,
Aged about 25 years,
All are residents of
Kodiyal Hospeth, V " ». 2
Ranebennur Taluk.
(By s:1.m.v.m:emath, Advj
This appeal is fi1Cd_.:"'|JE[E;%_- 1:73 "{1} 6f _MV Act against the
judgment and await} dt.28.8.'2(}Q6 No.234]2002
on the file of tl1e,_Civii Jtujlge {SD}, "Add1}- i_NiAC'i', Ranebennur,
awarding a comyeneafiqn of Rs.13,4S,00(}/ 4 with interest at the
rate of 6% p.a. ~11}:c1até{Of13zetitiGri"tiE"rea]isa'don.
This fd-1'-adnplésion, this day, K.Sneedhar
Rao. J., ,de}iv_e:ed fo11o§~*i_r1g:
V V 'V eee "g.J:1_'t_;__nr«':r'nn1=;rI1*
1.
The has filed the appeal challenging
2 While txaveifing in the car because of rash
cfriving of the car by its driver hit against the tree
531 the death of I)r.Ashok. Parents and sisters of the
A are the pefifionem seeking compensation. The Tribunal
hegs awarded. compensafion of Rs. 13,45,000] -. The petitioners
‘ have produced the Salary Certificate issued by Garden City
Health Cam Academy Hospital, Bangalore and the intimaition
MFA No.1 16212007
3
ietter of Mallya Hospital to prove his income. The has
assessed the income at the rate of Rs.12,5OO_;–<p:ffio;'V§' fifhe
deceased perhaps had just completed"
assessment of his income at Rs. 12,5€ft}/ Ve;teessi%re_ 7,
The income of the deceased should hatie t)een st
per month. 500/: of the said .h,as"to*
his personal expenses. tide benefit of
the dependants. The Work out to
Rs.4,68,000/~ 12 (months) X 13
(mulfiplietflddddd e1V1Vtit1ed to Rs.25,000/~ towaxds
consortitzozt lauod tovsrharvds funeral expenses. In all,
the are e1V1';tit1Ae_dV'to Rs.5,03,000/- with interest at 6%
"V"p_.Aa. RAs{1"'–43,000/~ awarded by the Tribunal. The
partly in the terms indicated above. The
in to be transferred to the Tribunal for payment.
Sd/-*
Iudge
Sdi-e
Iudge
Jm/~