High Court Karnataka High Court

Venaktamma W/O Siddaiah vs K Swamy S/O Kempaiah on 15 January, 2009

Karnataka High Court
Venaktamma W/O Siddaiah vs K Swamy S/O Kempaiah on 15 January, 2009
Author: Huluvadi G.Ramesh
 ~. 

=  ' «Arakere Hobli,
V ' -- ~S.R.Patna Taiuk.

 "  S.Shivanna.,

IN THE HIGH COURT OF KARNATAKA AT
BANGALORE  

DATED THIS THE 15*" DAY or  
BEFORE  J  k A %
THE HONBLE MR. JUSTICE»HtT'LEfVADi.fj.I§z5;§s£§§:SH    E

_M}_SCELI.AN§_QUS A??EAL,fi’Qi1’868″OF k %

BETWEEN:

W/’o Sidda.ia§a? %

Aged abdutfféigreaffi,» Q’ * V

R/atVPeetaiii~.%_ViIia;ge, ‘

Arakere Hdbii, _

Szir:ingapanna_ _ V’ ” __

Mandyariistricz, % ‘ …APPELLANT

% Sfofietiipaiaha
Major;

Rfa£”Kodiyala Village,

S/0 late Subbaiah,
Major. AM,

” T.D1( >’Ea1feAV Aged 26 years.

%

– ..’11′{‘3’.Radlm,

3. A.R.Shivashankara,
Sfo K.S.Ramegowda,
Proprietor of TTS
Bus, R/at Arakere Village,
S.R.Pama Taluk.


4. AS.Narayana,
Sfo Pflombaiah,  _    1 %  -
Major, Proprietor ofA'I'S_B£..lS,  . V .     ,

Rfat Arakcre Village, ” ‘ ” :
S.R-Patna Tahzk. .

5. The Branch Mmtagefi’ ‘ ”
Oriental Insurance_.Cx)._ ‘£..td–..,A ‘

6. The
United jlnsisrme Ca.Ltdi-3
:K.R;1\:ioiialla;3″}1\iiysoz1;%.

7.
Wfo” Egte Boraiala,

I129 late Beraiah,
“Agézd about 21 ywrs.

D/0 late Boraiah,
Aged about 18 years.

ll.Mamtha,
Dfo late Boraiah,
Aged about 16 years.

336/

3. The claimants arc the mother, wife the

deceased Bomiah. On 13.12.97 when the

travelling in a bus bearing 4.:

viilage, to attend his its
the rash and ncgligaqf itheu Ao:l”,:tht7, ‘1)us it dashed
against another the claimant
sustained ‘gréfifigus to the injuries-
Stating about years at the fime: of
R5150/4 per day thmugh
“and apart fiom that he was

c;3:2d§1cti;i’g._:i)rc!.1esti’a ‘éiong with his treop and was earning

% k% .Vi?«:.§’..4;(V}!)(_u);’a«_per month, the claim petition was flied by the 1.123.,

A The Tribunal on the matter being contested,

.e:1:i’;uiry, has awarded a total compensatien of

n kTgs.1;§a,o0ox– with 6% interest having held that the accident

due to the negligence: on the part of the driver of the

vehicle in question. Being mt satisfied with the mm, the

claimant/mother ofthc deceased is before this Court.
MW’