Karnataka High Court
Veena L Devadiga vs Devadas N Poojary on 27 November, 2008
in mm mm: comer or xanzmrruu yr -
nxrnn mm "ram am my (_)I!E.!£_€'IVE;lm'i:fi§ V
pnxsnn'i!% % % é %
THE I-IOIPBLE am. mmpm :3
mm Hon*nLE;:%1£xf:3,A¢§:xa; €':¢£.':§§iwe.¢nAnnA
mscmnmnmous mam: 1v%ké_>_,'7 £13f'o__!';fl4
BETWEEN:
1.
Smtveeizma V
Ku1i_V1aI'i_.MaA AV i[§2"'.1z a.,V_ V 1' « . M '
of the deceased dated 23.03.2002
v ' _ i4s~.~.'=-1V1ed of Mangalom City Corpomtion shows that
" A Rs.'7,050/ ~, multipkd by two, it would come to
To this we have ten Md 18.3% of deamess mice,
'fv._VAvsi'bV.:{V<$}1"would come to R.-$2,619/~. Total of the afitnxcsazafl amount
come to Rs.16,719/~. From the aforesaid amount, after
compensation, We put in sexvixxe the }atcst .v
Supreme Court reported in 2003 Am
Insurance Compaq Lat, Vs. Jashwfii -- '- '
7. In the said judgment, 26
heminbcbw: A A} % ;
"26. in our
opinioli: as
if thrj: -- 7of"~ was
2 -,_ thereto
be :ezgici'{t*.r§1 : alkawance which
mm¢s»% :9%»%%aa.%%:;g19;%«, child education
@ Rs.240/- x 2 M
R5430/»'an&A.¢h51& bus fair Rs.160/-- x 2 ==
" Rs.3.'?;0)'+_ si1o1fid have bum: added which
" come: to R$;'3;609/~.'
7%
deducting 1/ 3"' amount that the deceased must ..
spending on himself, the dependency of tlm
out at Rs.11,146/- per month. Now has to 12» _
to work out the yearly cicpcndentfjg, to
Rs.1,33,752/-. Looking to the pf
proved at 56 years, a pnopcr .jyou1ti 11;} Thus the
amount of compensation of depenciency
would work out at Rs_.14,71,2?.':2j.-. ' A
9. To this sum of Rs.50,000/-
towards qgtfiaxhcads, such as has of iovc and
afibction, loés the of consortium, transportation
charge...-E: amount spent in pexfornzdng last
'.1fite s.« amount payable to appellants from the
mVsp§na¢:m5 severally, would come to Rs. 15,21,272/-.
. ' I0.' amount Wouki also can}; interest at the rate of
from the date of the petition till it is actually
"Q
11. Appeal therefore stands allowed to the
received, if any, would stand adjustecfl
Respondents shall bear =
counsers me is fixed at V%
sd/…
sax-
AGV.