R/O JAMBELENNAVAR ON!
SAUNIf.)A'I"I'I, BELGAUIV!
{By SR1 M V HIREMATH, ADV.)
AND
5...:
GOPAL GOVINB KARIJQL
s/0 GOVIND 5 ~
MAJOR, R/O ARUN NILRYA '-- .
VISHAN NAGAR, £31.,uwUR- 583310;?
2. THE NEW 1zéinié;'A$s1}r>.Ai=¢Ci§:c:fi§zse1$;%§:§Y"Em
BYITS aimsronm.-'3aAN5QER__
IGRLOSKAR 'R_G'§°;D, L3}3.I.,c,w.z_2s4;"'"
RESPONDENTS
{By 312: P H ?m’AR, ‘;:;1:>*;r..’A’14’a’> §~~Q._;z.¥;’2j
._”‘%*’:*r+11é3″ ‘;~.1%?;==.is:g_AL IS FILED U/S 173(1) OF MV ACT, AGAINST
‘THE J’LI§)L’3E}I’v{E€~fF’*AND AWARD DATED 11.10.5200? PASSED IN
Marc”-T’r§Q.’:’5i_.s;2=t§G5 ON THE FILE OF MEMBER, ADDITIONAL
Matti; sAu1_~:m.ijm, PARTLY ALLOWING THE CLAIM PETITEON FOR
V.C0MPENsAfrI{;N AND SEEKING ENHANCEMENT’ FOR
1. «.__CoMPEré$;~’gf=ioN.
“I”AHfS APPEAL COMING QN FOR A{)MESSIOf*\1 THES DAY,
‘% “j ‘THE scum’ BELEVERED THE FOLLOWING:
i
«F
05
$ H Vk
4
3. The learned ceunse} for the respondents:
sought to gustiiy the award passed by the ekiet V’
contended that me Tzibunal z1ot..iced__a11 .a#.sA;3e§é§ie’vv§iI”:.–i:i3eV”a1§e,tter M ‘
and based on the evidence available en has
conclusion and therefone, the”‘-~§ameA’v- does T’ ..not “ealI” for’-V
interference.
4. The eententiQr1′–v..o;f is that the
deceased was ‘vs:{<i~;:r1<;;'1}u é2s"a.;Viriver: 'Ki1sofar as the income, it is
no deubt"-_t1"i.1e th.at'«.iheire_. 'Wage… no documentaty evidence to
indicate the eietzial income»; However, the Tribunal has noticed
..~ vibe at A' which is the licence held by the
tgVwerAi;i'a.s a driver. The Tribunal has alse accepted
the 'eg:A$1i.:t'e11tV:ii)&£i: he was Working as a driver in private motor
vehicle: "if; aspect is kept in View and eensidezing the fact
the aeeidexszt had occurred in the year 2006, though the
K regard to the wages and the batta may be slightly an
2. “higher eide, in any event, the income in the instant case
$
‘Z;
In terms of the above, the appeal stands {if
no orticr as to costs.