C
I: was 14:93 cautrr as xcaammxa A'!
warm *rn:m was 15"" may as 539':-mmxp._.$f{iibé5.fj[:~..
Pfllfillfi
was Koran: nag. auswzczt 15!,
fiI$.fl
my &§C!!'EL 1m..1ua'r:x:::s u"2.:,§*.mafiAvAfiiAa:AY}gn4
it . E' .2; . mi '.~~3~.:i5a*:"f,}'V.'=z'i::}v:';ai5_
arms: '
1.
Thi§gakka,H3G §éarsC« “W
WYa.iate Hbnnura§ya_>”V”
2.3hiv2mm3;.2£5yfiérs ”
€?o.i§te Hhnnu:ag§a_ 2
3.Ebnnura3wamyg.1iCyaé£$”«”
3!c.l;te Hfinnuxapgs;.” 5
Miner tagreséntafi by 3″‘
__ApgelE§nt*a$ nafiu;a1’guarfiian.
vOȎ%Ma;iam#a,,?%,yaars
E¢the£xaf,§¢nmu£ggpa
acc:Emuséwi£a»§’
CO Ail éflé xégifiants af Chikkahalii
?illage, flhallakere Taluk
“”‘«’i.”.’A”-;==i:’2r~&’?? am. 2e2:>;=:~’mNrss
‘ ‘JERT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH
flay 5ri.a.x.siddappa, Adwnoate:
.5. l 5:2:
-nnfiuunnuaué-nu–unu
C”«,i.3ye§ Anwar, Mafia:
—- —vw-\- vi |\.Hni\E!-\hFil\.l-\ HKUQ1 QC)
Sfa.$hadulla 3ab,R$ Gwnez 65 bus
&a.XAf1fif?298,Rfa.flay3kanahslli
Chaliakere Taiuk.
V
._ .. w_..,_.’.. Mil” Mmmnm mun count cw KARNATAKA HIGH COURT or KARNATAKA a-non com or KARNATAKA I-HGH c
-r
2.Tha Biviaiensl Managar
fiatinnai Insuranza Camgany
Limitmd, niviaicnal Qffica
Chigateri Marcantila Euildiag
Eavanagere.
(By 8.71.A..H.VenI;a:t:ash, Aaivocattffi £§:i”B.¥’a = ‘
R»1 sarvndz *. 1″=’ T4
-5
T2315 Bfigsgeal is filed 1.1?’-$.1V73€1}«–Aqf ?{;’i.4′.A€:t
againat tha judgment: and, award “dated “i5:S.20D6
gaased in MV€.Hs.1é3fiQ§ an §he*file_af the Civil
Judge¢Er.En3 and Afiditinnai; MA¢T,”»Challakere,
gartrg allawing tag’; c1aim’ petition for
snmgensatinn éfand ‘ seeg:ggg;_ annancement cf
ccmpansatian.¥ ‘3.’ :1 i ” “A =’«–
This éggé§;V éam$fi§’ fin: E93 admissian this
day, E£$Hm%§§&fi&EA£¢yJ,afieiivered the fell0wing:~
ffifiugh thg $Q§éal is listed far admi5$ion,
= _5y¢¢¢§fisfifi%:”af’ gaiéias, the agpaal is haard on
ma:it5;v V.”
tfimgéingf dissatisfiad with tha quantum at
ux* §@mggg$a£i&n awrdafi fly’ tha Tribunal, tha
. gr.;:3.;.aiEaa’,at’§:te: in kfi?C..E»}o.1é3f¥.’M an the file of civiz.
: §uagei3r.Bfi§and Mhsf, Chitzadurga District have
A “§re3ented this aggeal seeking enhancement of
camgenaatian.
&/
…g;59r:§f2.\_I’n?¥1§}s ._ 3 ” –.
…. Wm… ‘LIT’ .u.m….«..\.-. ruvr: Lqutg: Ur mmnwxa Hzcm COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH cu
aftar deducting 1I3″‘ cf the 53mg teward$x §fie
gerscnai exgenses and maintenanca _.§f # §§§t ‘
daceasad, reckaned the annual 1933 Qf”d$§§fi&§n¢y,u”
at R5.24,UDQ!–. By taking@’tfi#lTfig§ §f* fifi§ E
dacaasad as EU yaars, tha._Tri5ufi§l ap§1;§§. fhé”
multigliar af 11 anfi qfifih%ifi5dV tbe 5l$§s cf
&apenfiencyT at Rs;§5fi4,G§§ff; _ fin. fifiixfi the
Tribunal adfied anGthe%{*%gfi{ §f’,fi$;gé;Q9Gf*- being
cemgenaatimn gnfi§§–c¢§v§fi§iGfi$£fh§§§§ and awarded
tstal :am§$fi§a§i$fi.: §fi”,§§:$,8?,0fifif–. Tha
camgan35ticmTb§%$fi§t:”fi§g fiifiaaéed to be paid. by
tha in3§z9r;afTt§§ aifé§§§fi§ yua with intarast at
5% gee: a3’§V§}”;;!’£§i cfiate Qf getition tit: the
_.._::Lat’.e “g;=3*;,rmseV.&3″t:–g.____’_fj1f:Ae3;v claimants are dissatisfied
fiwith.uth§w_q§an§um qf campensatian. Therefore,
tfifi? §xé”§$,3§§éal hafara thia Caurt.
§.~v ;E§¢n sarvice’ cf natice sf the appeal,
‘” féégdfiéant Na.2 has apgaarad through ita learnaa
»_”@m$§sal. Rsagcnfient Ha.1 ins§ite cf service cf
“afiéfiica af agpaal has remained absent.
5. WE have hearfi hath aidaa.
@«
K-,6!-1 COURT OF KARNATAKA HIGH COUST OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CI
gaat-«mcrtam repczrt issued by the dOCt£3I?.V_V:’=.’§L’3E.vv
rasgmzzt :22′ the tieceasaaeci. In the
regent, the age vi” the deceasegpis ‘~40
years. in the absence sf afig
accagétablé evidence with .re~g_a;rd V€:<:fF°"cha
ciacasaefi, the age 3:3 i_2f} fihe."_V§:aVfit.z§gartam
szepcsrt can baa saféfiy Ogirébahla.
Therefare, we h-rum is mt
justifiad in ‘:$.Oi’O’1’–f;h-;’§___V:§i#Vr.:ea$e:3 as 50
ysaars. V”‘aifg$–‘af tha ciaacaasad
as ::saaI’:?,i”a§ésa.»:¥:.V.;’:.§;f:.;’:fii$’:%’if+ ii} as gar m.Pé..- Bra
halzi fh-fix aged 49 years as an
the ::’ateVVV’O«–._«fi.fv. V’§:_3.Os._v”‘§ii&ath. Therefore, the
.-v.,af:gg:s§g§–;iva_”teV ;nfiOlt2Z,p}_.__igr wt;u.:3.»=:.% be 14 and mt 11 em
AV_§§.*;;§.%;:Z=$§ Tribunal.
assaesaing the age cf the fie.-sceased
5!} *,e,*e*-‘§a3’z.*3, tam Tribunal has ameaaed the ciaily
:”§.:O_O3’i’ar<'2.;<3V%':I$'=§«_. zxxf tha dmztaasad at B.5.1{3E3;"-. The
O"~-___"":<'.':l$3'.m&nt3 imam grafiucafi RTE: mi thé landaari
u'*.§}.V*'$pe.r1:§r flamed by the fiaceasad at Ex.P6.
Hswewr, tha mama of the maths: of the aieczeaaed
fifififi placte in the ETC. Nevertheless the
b
»,Tzibufi§l;"
….. ……… …..- nnnivnlnnfl mm Lgug: ur mmnsnm HIGH COURT OF KARNATAKA HIGH COURT or KARNATAKA HIGH comer on KARNATAKA HIGH (:1
1%
@. .A¢carfiingly; the sggeal. is allaw;fi g@n
gart %nhancing the camgensatinn ta Rs.{g§§;§§§g;¢ fl
as againat R3*2,8?,G9Qf– award§q_§y the ff§§fi@a;.;u
Tha enhanced camgensatien _a§ l7fié,é@§1;$fiGg?;
ixupaas Twfi Lakh aha 0&9 ,Thausg§& Gaiy} wsh41l
carry intarast at fi% P.#}, from’ thé’5d§;e cf
gatitian till paymafifiefl f§n§ “é§%énfi reépéndentw
insurer is directea *.té :gay *[§hé efihanced
cemgensation tdggfihe$_wi$fi ifi$§rg$§’§ithia eight
waaka fram £$§ géfig Ef ifi¢§ifi§ hf ccpy cf this
judgma3t;” ffi§’gggarfiflfifiméfitwéflfi fiisbursamant cf
énhssaa§ ;¢¢§e#§étfian éfi§§§§t tha claimants shall
ha in :h% a$ame §r§§$%tion a3 fiirected by the
Sdl-1
Iudge
Sal;
Judge
*albf~.