High Court Karnataka High Court

Smt Shashikala D/O K Amarnath vs Mr D N Shashidhar on 18 December, 2008

Karnataka High Court
Smt Shashikala D/O K Amarnath vs Mr D N Shashidhar on 18 December, 2008
Author: Subhash B.Adi
IN THE HIGH coup: OF KARNATAKA AT BANGALQRE ": j--_:

DATED THIS THE 18*" DAY or DECEMBER 2c-ifs     

BEFORE   

THE HON'BLE MR. JUSTICE susagséwé. An_:f    

MISCELLANEOUS FIRST APPEAL §iQ,59240
BETWEEN; ‘

1

SMT SHASHIKALA
D/OKAMARNATH
AGED ABOUT 27 YEARS
SRISRIKANTH 3- 5 ‘V V:

S/OKAMARNATH _ _ 4.

AGED

sax smTHosH. V -»
S/OKAMARN-ATH’ _ *
AGED A3oz3I_21 Vegas’, »- ‘

APPELLANTS 1″10A3 Arie
R/A7’~”NO.3G!31

‘ V’ – RAGHA\fEi’4DRiA coL<5I\i*{"' 'V

._&wN.L?:é.;

— imp N SHASHEDHAR

_ 3/0 as NAGARAJ

‘ _ =ND.–4*32, RAJASHREE MARKET
ELANGALORE —- 569 002

. C} §AMARA}.P1’7,’ 5?’ MAIN, 5?” caoss
BANGALORE ».-“‘5§”>.(} f318

…APPELLANTS
(£3.-Y ‘EMT; ¥> EALPANA, ADVGCATE)

“NEW INDIA AESSURANCE co urn

NQ346, 2*” FLOOR,

MANANDI COURT, 27?” (Ross
JAYANAGAR 3″” BLOCK
BANGALORE »- 560 an

-3-

3. This Appeal is directed against the

award dated 5.7.2005 passed in MVC n9b,3219/–:t$9’9f~_.nn=:th–e it

fiie of the MACT, Bangaiore, only against the graiént. i’nteree_VtA

from the date of evidence instead af grantiing

the date of petition.

4. Learned counsel fe’r._z’th_e”.Vaps§eila~nLte:”enbmitted that
the Tribunal without any jus:tifi.’:.:atieonv~. the grant

of interest from thedaitetofvVcor’innencernent”‘ef evidence. He

further subr,nittmedi* jciaiimantisiiavre entitied to interest
from the date uef is not disputed by the I

other side, _

isviidnetkdnoiivn as to why the Tribunal has restricted

the §:’~en’t_ef”i:ntverest’V”from the date of evidence instead of

v’v?’et._grenting”‘the’interest from the date of petition, whereas the

Litcieiirniaizteauare’ entitled to interest from the date of petition

iifrdm the date of commencement of evidence.

(‘
r
¢– \

,4,

with this rnodificafion, this Appeal is partly

The ciaimants are entitled to interest on~th.e’coffi$eheatie’r:.’.’_j;.

amount from the date of petition til! reali§;afiéf1T.”

KM