Karnataka High Court
The Union Of India vs Smt Shivabayavva on 14 December, 2010
M.F'.A.NO.-4336/2010
-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14"! DAY OF DECEMBER 2010
BEFORE
THE HON'BLE MRJUSTICE H.G.RAMEsIi:
Misceilaneous First Appeal vFJO.'4.335/ZOE V'
BETWEEN: A' O
THE UNION OF INDIA
REP BY ITS GENERAL MANAGER
SOUTH WESTERN RAILWAY _
HUBLI = APPELLANT
(BY SR1 N S SANJAY GOWDA,"ADV;I__v
AND:
I. SMT. SHIVABA'¥AV?VA--.'_ I _
WIFE OF NINGANA GOWDA{KECHANA'--.GOWDA
55 YEARS A
2. KUM. BASAWA. IKEN-»GHANAGO*WDA
DAUGHTER*OP NI.NGAHA "GOWDA KENCHANA GOWDA
29 YEARS'.._ " ' I
V 3. KUIyI.'THIRTHA"GOWDA '
SG'N"<OI;f_NIN%GANA"GGWDA KENCHANA GOWDA
* I9 YEARS
4,, RUM."P(3QRNIMA_:.KENCHANAGOWDA
DAUGIa'I'ER.OI2-\_3f;'---""Ij*1V~3.ia*:v-.
COURT DELIVERED THE FOLLOWING:
JUDGMENT
Heard the learned counsel for “E’i–.1Z)::2L¢=..’11I’8.’1′.1’1;V:”3_fiE2J:jv–‘E
perused the impugned judgment. th;:”Ov’E’i;1aV:_p_V1.V,1g1f:iedE
judgment, the Railway Clain1svOvO4’J’L7I,e_i:buu1_1a1’O ‘t1stts_’ie1weirded a
compensation of death” of one
Kumari Kavitha. In tfiehdy of the
HOI1’ble 011’ INDIA v.
sec 527}, I find
no iegal intirrrnity judgment. No ground
to admit the sf5o_eal., is accordingly dismissed.
_, _ Ap;§eoI* _
Sd/-
JUDGE
hkh.