.A:1'a1u:g '
Bangalofe Dist'; " ...Cr0ss Objector
Néitionaflnsurance Company Ltd.,
' ' 1 . . No."1é}4,"Subharam Complex
. z " M'.G Road
*..B"z:mgaiore 560 001. ..Resp0né(-mt
IN THE HIGH COURT 0:? KARNATAKA arr
DATE?) THIS THE 7% may er HG'VZEh(;:1$E;R:.A_12{i_0S' .
TI-IE HOWBLE AV A ~ ,
THE I-:oN'BLE
ROB.65.[..
SETWEEN:
1.
Shivarudriammé: ‘ ».’g .,_ ‘p
W ,1 0. Cham’1avcerapp2:.” ” ~ . V – ‘
2. Nanju11da;nm%§”« _
W] 0.iat§;j M’Lini$Wafll._Y V
of
Dixgntuf, “}§aiape:;1h_a1ii
Kasé.}_3a.fl0b}i” =
‘ (By Sri {).H.Jadhav, Aév.)
This MFACROB in MFA No.6’?’60/Z2005 is filed
under Order 41 Rule 22 of CPC against the Judgment
and Award dated 2.3.2005 passed in MVC
f\«,/
2
N.3184/2303 on the file: of XVI Additionai Judge, Court
of $113.31} Causes 85 Member, MACF, Iv£etr0p01ita;1″–.Area,
Bangalore, partly allowing the claim petiijc*;_17.V_for
corflpensation and seeking enhancgxfiafii Hr)?
compensation. -1 V’ -1- ”
This M§’A.CROB ceming onfor
I.A.1/()6 this day, czopaza G»:jw&.a’,« ._J;.,_ ~LieiiV*s:¢d”‘ tlie
foI1owiI1g:– ‘
This MFA.cRQ:3_ is objector
against: the Judme”i*1tt 2.3.2005 in
Mvc 3:s4g,20 §)3. pf;-tassed by the XVI
Additi.011at:I”\§:1V1v:{§é; .__ Causes & Member,
MACE; Bangaiare, seeking
enhaficeifienij urging various g’o13.I:1<3s.
__2. ‘§~,4′}?’z’§. was fileé by the IZ1S111’aI}C€
V’ ., zqu€x$t”1()1′;;ing the quantum of comijensatiom
impugned Judgment & Award passed by
‘.i’he same came. before the leamad Single
Judg<3_ ~Wh0 has aflowed the appeal filed by the
Ensfinrance Company Vida order dated 16.6.2008 by
.. ___§'educiI1g the compensation under the head 'ioss of
éependency' to Rs.3,36,Q()C3 instead of Rs:..4,4-8,000/~ as
awarded by the Tribuna} by taking the monthly income
3
of the decsased ai Rs.3,000/~ instead of RS.4,0Q_()/~.
Hence, this Cross Objectian does not
censideration.
3. Accordingly, Cr(3ss»objr:.iS di.Sm’i’Ssé;d…”‘
%
sx/m