High Court Karnataka High Court

Kumari Saraswathi D/O Halappa … vs Shri Nadeem D Khazi on 16 July, 2009

Karnataka High Court
Kumari Saraswathi D/O Halappa … vs Shri Nadeem D Khazi on 16 July, 2009
Author: H.N.Nagamohan Das


IN THE HIGH coum os KARNATAKA A

cmcurr BENCH AT 1:>HARwAo%k%’gg ‘V’L:’t#§§j;3057[A2VG08V(VVéfly)
Bamgsm.

KUMARISARASWATF£1»VZ’~
:3/o HALAPPA $QO4RAb3?§AVAR1~_V
AGED ABGUT 12 Y?EARs;% A

occ: STUD.ENT”‘*~.V %

REPRESEISETED “B¥v5.HE§3:’}VNA’Tj”iJ’§?;AL ?5_A’TH ER

L MINOR c-:uARaLAN,VkV%jA«%,%A%’%_ ‘A

HALAPPA5/Q Y _
RAMAPPA SOCfR_M~lNAVAR,”
AGE 36 FEEARS,’ » A

‘QCC: MSRICULTURAE; ….. .. .
” ; RIG .GONDI-‘MU!’&AVALLI,

:TALUVB§ ,,
DISTRICT APPELLANT

(av SR1’. Hv,.£v1;:v ¥§§~H}§\RIGOND, ADV.)

‘ ” F§N’9: 1

%i;w%~s:*x–asz.i; xwseew: 0. mazx

AGE MAJOR, OCC: BUSINESS,

MRJ/AT BEHIND PATTAN BUILDING,

‘NEAR RAILWAY STATION,

MALAMABDI, DHARWAD,

{DISTRICT DHARWAD.

Qkw

” (i€)’URT”DELI\.’ER§D THE FOLLOWING:

2

2. THE ORIENTAL INSURANCE C0.,LTD.,
N.K. COMPLEX, KESHAWAPUFFHUBLI,
TALUK HUBLI,

DISTRICT DHARWAD,

THROUGH THE DIVISIONAL MANAGER,
THE ORIENTAL INSURANCE CO.,LTD.,
DIVISIONAL OFFICE,
SHAMBAG CHAMBERS,
KIRLOSKAR ROAD,

BELGAUM. %%’;_,.’r1<E_?s:=o:'§tf:;#eA:¢rs.%% "

(av sru. M.Y. KATAGLADV. FOR'R2.)
9.1- semen)

"n-as MFA IS man __UNDER…§ECfHQN %1~;3(1) W ACT
AGAINST me 3UDGMENT'~~..AND AW§5RVD-._éDATED 30.10.2007

PASSED In Mvcflo, «17o.oi2_0n5$~ out THE FILE or THE CIVIL
Juocse (s9..rm.) Arm »TAcT_9L.%_ MACT, SAUNDATTI, PARTLY
ALLOWING "!T_HE_ cuxmk Piafrrnou FOR COMPENSATION AND
saemzs ENHANCVEMENT._O?XC0MPENSATI0N.

'ms _A??EAxL"€O.MING on FOR ADMISSION 'ms ms', THE

__ MENT
Tiie. "a' pp'e}.Iant is befeere this Court being aggrieved by the

ij%3ja.dne£:a.aAc3f"' of the compe-rasatian granted in the Award dated

%%3'e.%1a§.}o7 in we No.:$.700/05 passed by the MACT at Samdatti.

§'~<v-J"

appeiiant is entitied for compensation of Rs.1S,o0Q,l~.’«4’gii§é~’rZthe

4

heading “toss of amenities”.

4.

respect at? the other heads Es if? ,3t:c6rdAa§’nce wifiap !:a’w’

The compensation awar{ipeA& _ ‘b;( i

same does net can for interference”; .}\ccordir:g1y;TtV§1efpiléwingz V

U)

N§.Mi

The agpsitfii ‘is al’ié§§édV.

Thés: . the Tribunal in MVC

1-1’ ‘1
{I

:§_,fv”«..:’_’rvv;ere!.’;§’vmodified enhancing the

A’cgmpensfitifié»to Rs.’76,23D/- in place of Rs.49,93D/«~.

–5′.-:as:”=~'{ ” ”

ARe:4i§ai:i:inVg:v” aAI’E- cfiiher aspects, the impugned Award

?”mrf’:aAi1′:s irité’£:t.

Si’//W