rzwwvuwnurt "MIME fiVaE"1m\i£'€fl!"1aIH"$i'\J'Q Kl
awn wwumi yr mmmwmlnnm Wiwrl kawwlil WE' KAKNRERKA Niki?! EJGURT OF KARMAYAKA H335'? CQQRT Q? KAXNATQKA H53
IN THE HIGH mum or KARNATAKA, AT % 7"f
DATED mm THE 242:: DAY or FEE.§2U§?:§F§?Y'2£).i§9;.: % 3 ;T T 7
THE HON'BLE Imwsrzcs
BANGALORE.
BEFORE
mas. N0.
BETWEEN: E
1)
9)
13/ ex.
X aged years,
" ~ .. s,IoK%
4 month';
No.2a.'ad3 a.ra1nmx§ Wyi'-"'%s?§"%afl«23'm::W;§ mm mm;
:~§%:2m Wwmww fiw iflflflfl Wm
w « mwrvmvun wrmavmpww
W w-N- wvunfl nunavnzfinfi fllwfl LUUKI U1" KAXNATAKA HIGH COURT OF KARN&'§"A§{A H3551 COURT (3? KRRNATAKA HM
AND:
1) Sri Rajuhckam Redwr __
81¢ ('.11 Raddy, 4
No.35'7, 3*' Cross, Iarguia ' '
Ulnaor, " --~
2) M]: Orientallmuramé
13.0.): 213 to 217,
3"1Ma.inroa.d,
Chgmarqjpet, " _
my tau-R-2:
ms M.F.A"'.»I$ F1Lw%U2~I13ER SECTION 173(1)
or THE 1'UNA_C'l' maxnsr THE .JU9anmN'r AHD
Ammo ::.a:rn5D%A ' mssnn IN we
NO;97/E2004 cm THE FILE or ADDL clvn. JUDGE
as ADDL; 1smcT;K9m3, many ALLOWING THE
..PE f!I'I'It'}H -}i«*oR coM1=ENsA1*IoH AND
T gamma; snnmezmm or commwsanon.
% THCBLTGH wars MFA Is POSTED 1-'on
apnnme, WITH THE oonsmrr oraom sums 11*
A %1s mw.LY on THIS mvmm THE coum
% %TnELIvmm3 THE FOLLOWING:
awmm Wmwwfi W WW3 Hmw W mmw %W§%~»% wwmmw M Mam Mmw ww..;z.WW§%§ gm» ..EY%§%j"?%é:'f%$~'%zfl?§}€.?'3§f%=§:.
'Wu II:-army W|fl'1Ifi"0I\nl"!l I5
«awn wwrwaml nnmmmimnn fllwfl vuwwm U!' KAKNKIRKA NW9" QQUKT QF
JUDG_MEfljIf
of one I(.Veeraswan1y_. chaHeng1'n3thg§-:judgm"__' ' 7
awaui pasted in MVC No.97/20%;' 1-'5.2
by the Addl. met, at xo1a.r._
2. The relevarn: mtg qr 1%:-2:;-:1 on
173.2004 at % % é deeeaacd
with his
frimd an a. bearing No. KA-
oa-EG-+995ag%&whu; near Padmanm
mitkkxszzliolar ---~ Bangalcme 1-mi, a
Na. KA-O3-C-27 was
itfa negligent maxmer by its driver
" account of the impact, the decefl
to SNR Hospital, Koaa: for firnt aid and
thereafter ahified to Manipal whsrc he was declared
ME .W§%A{f%i'fie«-Mflzaw mmmvmmm «am mm,
%@ Mmm §~%fl§§~% =WsWZ$.WWE%"%s%'
%»%$1'.%§%% Wfiwflmimfi W mam Wm -a:=-sa-'EwwMmm M imam mm wwmm
-um - wwwnv nnnlinifinfl nmvrs LUUK! or KARNATAKA EH6?-I CQLBRT OF KARNATAKA MGM COURT 0%' §(ARMA?'AMA H54:
as dead. Contending that the dwcasad
tclcoom mechanic and the only bread
claim petition aeeldng
hleada.
8. On maeipt of the 1*
respondent exparte.
while 2-=4 and filed its
ntatemexllll’ averxnenta made
in the its dismissal.
the above pleadings, thc
following isauea:-
1) .. Whethcr the pcfitionelsm prove. that
wine K.Veeraswamy as/0 Late Kallaiah
died in a road traffio anaidcnt that
occurred cm 17.3.2004 at about
8.00 pm. at NH 4 road in fmnt of
Padmanabha Jelly factory near IOC
Kola:-Bangalore road, due to rush or
negligent driving of lorry bearing
NELKA-03/C-27 byita driver? .
zifi écéflfiflfl Mflm $0 lwfiflfi Mfliiéfi W}W%W§%%&”=’l;€*”j;Z’=?I= fifl lmflflfi §~§€’T3%§M W§W’iEF%«§3*;W’}*§ M3 lmlm %*§L;’§§%~§ %:*f’%@’..M’%%«§%%%}% fig ..3,M’&%
*%”i2.”%§%l§ %}%’%”.i%W%’*’«l=%”
-uriluu wrumrmivi I E
Lei’ till maliaation. Nat bung’
‘ma award, the o1mxna.nta’ had
‘
the learned Counsel m: the appenan
swua wuwwnfl Wmflflfifllflflfi THWJVI 1.v\J’3Kl Ur KAKl’R’AEA
2) Whether the reapondsenta prove that
tlry am not liable to pay the
omensation for the mama: atated’-._”
inthe objection statement’-_’_4 ” = ~
3) Whether the petitioners an if
he compensation, if go, in ,:
amountand firm whom_’?~~._%’ ” ‘
4) What order?
5. In support examined P.W. 1 to Ex?-7. 6. On on recmtl the
Tribunal awarehd of Ra.9,95,000[-
the 6% per mnum from the
the Ia:-ned Counsel for 2″ respondent –
E’»%fi}E%°% wmwgw £0 ififlflfl W
W Wwmmma M WW3 Wm Wwwmw W Msiw mm W%%?§.WM%5% m ,::gga§9m«.~:a’ M We
mg camended that the Tribunal
. salary while awarding the.
ma in mat, the amount had to
‘war “wan: nnnnu-unnn l’El’&7l”¥ LUUKI or KAKNATAKA HIGH COUR”? QF KARMATAKA HEGH COURT OF KARNATAKA HK
V. tax and under the circuieas, no
Vtnterthzrence can banana: in the said appeal. He
8. It is submitted on behalf of the apwllant
the deceased wasworkinaasa. Teleoom ifii. A. H
BSNL, Hoaalnte, he was mawiragw « L
R’8,1O5l_ per mm M P” %Ex%§P_6’%% A
But, the ‘l’ribu.na1 failed to
salary that the dmmd
has awarded loan
of dependency, the award
made on on the lower
side which
9_.__ _ Pat..%l_1¢£or:tr~aV, for respondent H92
and award of the Trmunal
flfl fimflfi Wflgté WWiW%%%% atfi mam %”§%i*§i%E~% W}Wim%%W% fig mam MQM WW&WM%W $3 ififlé
Wwiitfmflwfi fig fiflfiflffi Wm
vwrnwumvz wvn n\r1.u\IUr~nnr1I\rwA V’
aevww wwwn: yx’ mmmnumznnn HEW?! HIJUIII SJ!” KHKNRERKR Nififl UUURT OF KARf’£ATAKA
furtlmr submit that then: is no need to
the £:ox!1P¢333fl0I1 on the consnmtional 1
afiresaidreamnn.
10. Having heard the boat;
only point thm arises f¢:2r..;:1y to»
11. On ;. on record, it is
in aged 35 years at the
%%%TtL;m-A Ex.P-6 — pay slip, he was
” f. of Rs.a,1o5;-. There is no
%c.»:; placed by the appellann with
é cnhawad salary that tho «nomad
rweivedeithw with tlw mm oftime
account of pnmotiom. In the absence of
such materials, the Tribunal was jtmtified in not
taking into eonasidcrafitm that aspca while
iwfiifififimé Wmwaswz xfifi .,W”za:.%:§ E~%i”‘;%§§»% %”Z%Wi.WN%%”§E £9 fififififi %°~%i’§§é*§ %’W..WW%Wfi 23$ mawm mm :§%f;§ J§:’&3s”aémk:§..-;~%§’T§w%~«2 Ww..wm%m: »..am iwm
rsrvucvwwu
awarding the eompensaticn on the head of
dependency. Even otherwifie. the Tribunal A. H
deducted the statutory deduction» sag; A
tax and Ineeme tax, but has WW1 %
fin-r the purpose of awarding
head of loss of i e HtHl1e
cimumetanoen. I with
the award made ‘1V<:aaiT.§.f:'f
12. As comemed,
eonnidenng’ deceased, his age
as: we and mm mm
and 4 months, ,
an conventional heads requires
a%.§ normally what is awarded by this
be Ra.40,000/- and he11oe,a.ddfiona1
cf Ra.17,l50D/- is awarded on the said
as only Ra.22,400/- has been awarded.
V’Vl’hercfi::me, the total compensation would now be
3%
=%’%”W’MfiW§ em mime mm Wwswmw .mm::s::2 E»-zmgawg mmwmw M g,2§mm=ém~; wmvmmma M mm
“%%:”§§§”§ ‘*;;’?§Wi§WW%§Wfi 33$’ mmmm §~fi%3EE~§
iwwwnxna WM’! uwwmuwmamlwm mmwmwa wwwfin WT Wkflflififlfiififlfl E’3!%’f¥ HEJWKE $1!” MKWRIRKA
Rl.10,13,500f- instead Of
enhanccd compensation shall carry mmréét A’
rate of 6% par axmum fmm ‘ Of-I
petition an realisation. an depgsst ‘
enhanced compensation, élcascd
1:01:11: 1* appellant. VA 3
A sa/…
:«%e:::g§§««% *Wa%wNa§%;%§% M mfifififfi §»%§;2%«§ WWWWW M .Wm.:} WMM WW£.’@%%§W% gm