High Court Karnataka High Court

United India Insurance Co Ltd vs S Padmanabha Iyer S/O Late K Sesha … on 17 February, 2010

Karnataka High Court
United India Insurance Co Ltd vs S Padmanabha Iyer S/O Late K Sesha … on 17 February, 2010
Author: K.Sreedhar Rao Gowda
A "  '. Re'gién?a§. O"ffiAce, Ba'h'g'a:ore.

IN THE HIGH COURT OF KARNATAKA AT BANGAL<C"YR-E"'vv.4

DATED THIS THE 177"" DAY or FESRUA_R?.__.:: 2v0"10'  "  '

PRESENT"-

THE HON'BLE MR. JUSTICE }<.US;2EEDHAU?gT<A.o" 

A >
THE HON’BLE MR. JUS_T1cE’A.NVT.;\,’EVE\iA:.;e0T5A’LA GOWDA
MISCELLANEOUS :=1RSTVA’9pEALe_N_’0 ;S213%:./2004 (MV)

BETWEEN:

UnitedIn.dia”‘1h’sU~::ance._CQmpa.nyV_ Limited,
0.0. I V, 19/1951, ‘Sou.tfT~End Road,
Basavaflnagudi, ‘fie-nAAga.3»o’:’eA 560 004.

Now repr”ese%rT!:Vec£’ byxits ,

Deputy Man”‘ager,..

Un.itied India Insurance Company Ltd.,

:APPELLA§\fT

(_B*¥,k__S1ri;’4A_;v.!§|.Q:eViikatesh 8: Sri. B.C.Shivannegowda, Advs.)

AML: A

1, ‘S.:’Padmanai:)ha Iyer,

“SA/o. Eate K.Sesha Iyer,
Aged about 61 years.

Smt. S.Seetha,
W/0. S.Padmanabha Iyer,

Major.

u

3. The deceased was working as

Anaiyst in infosys. He was getting gross}

Rs.20,243/–. Rs.3,300/~ is dedupt’ed”«f:.oAw.arde:ni’rit;Qtnei’.t,§;;

and Rs.200/– towards professiona:i«Vta;<._iz'Rs.ii',£iO0;/S.

towards conveyance aiiowanceé'-~..The totai'd.ed,uetio'n'"wouid V'

be Rs.4,500/– His net»sa!aryi'wo.IJ:id'ube.'Rs.ti6;75O}–. 5o%
of his salary is to be expenses-

Rs.8,375/- W’Ql.J.J:#’]:’ the dependants.
The totai be Rs.8,375/– x 12 x
13 -appellants are entitled to
Rs.25,ooot/1} – :.4i:osts”expectancy, Rs.10,000/~ for

fune;ra”iexpenses’. in all, they are entitied to

it i’ Vi 5.i)C~/~.

Ariresuit, the appeai is aiiowed in part. The

‘v._”appeii«ant;.s are heid entitled to totai compensation of

A {T!§sii”3,41,500/~ as against Rs.14,60,000/– awarded by the

“firibunai. The said compensation amount shaii carry

interest 6% pa. from the date of petition tiii payment and