pd
In mm men COURT or nmarmm '
nxmn nus mm 17"! Dana? ;_: '. & kk 5
um:-oak, % T
::_:c*I;n_.1: m nA1.:.nEa;iguI 53w.nnir-
r,-,2-2fi_a.-.-..._.=."- '-",e~_gL.3 i-'iL
ig;1;g"'"§'i-.fi
ABDUL AKHEEMSI 0 'ABDUL Q'
AGED 17 YEARS, MINOR 0aCC:VS'FlJDE_1?{'l'
REPREsENmn':j5Y HI§s?~__FATH;Ei2fA' ABDUL SALEEM
AGED so 'IE.-.,A.F!.S,
R/o PANSAL"TM:,EE!v_[" ~ %
BIDx'S.R-585¢--%G1 71' ~ *
(Bysn he H' ;.15nH;\v=.s§--.~}k? '* 'SANNA A'"' 3
' ' 1. _ *~..,di3AS!éKVARA'J s/o MARUTHIRAO
[50 YEARS 0-cc:Bus1:~msss
R-,*--"Q_ PANSAL TALEEM HOUSE NO 2-5-1 1% ~
BiBi Raw, Biimfi-535 401
,. {OWNER on HERO HONDA SPLENDOU-R MOTOR. .
-...i'_'.YCLE BEARING REGISPRATION '-
no KA-38[_II-1-5439
BRANCH:BIDAR
b. THE UNETED INDIA INSURANCE CO LTD
G
THROUGH {TS IWSIONAL M.A.!'!........-..
DIVISIONAL OFFICE
C'xUL%RG'rA--535 iO4
' IRESPONIDENTS
M
no
___-_ IN FOR R2 "
(BySri:AM\!.E1\| 1;:su,A_.
3
THIS raw-. FELED D; 1.39} or
THE JUDGMENT AND AWARD DA*r:.=:D;s.9.o4 ¢ W
ND.111;D2 ON FILE Dre' ~:'rH.'5*.* civsm.
JUDGE (SR.DN) AND MACT-Ill, B1DA__ D *PAR'rL1rALLDwiI@G
Dis D D L
THE'. CLAIM PETITION FOR .C0MPENS:%TiOIi.J3flif) _
ENHANCEMENT OF COMPEN_$A'_PION; V_ V
1.
13 .A.. PF-AL; _.c.D1v111\:_G”jD1«*oR FIHAL VVEHEARING,
THIS DAY THE cour?r’«DEL:vE_m3-D ma FOLLOWING:
u-:.:-up
:2 ~ ”
mindr. $3.: ~£=:.”.’e”.. an 9; 12521301
the’ vznotor’ –
é ‘ D _ ‘_”41.”l:ic=,~.._ Add]. Judge (Sr.Dn.),__and Motor Accident
m, Bidar, for short mar. hav1ng’
the claim for compensation awarded
‘A ‘R§.lv6,000[- fin’ injury, pain and suffering._and Rs.3000/-
medical expenses/by the judgment £_r_nd award dated-
s.9.2m..4 in MVC 111,! Dis-551.19% the quantum
of compensation, fie ,t’-“.-ls ap’,-‘=9-1-
% M
{J \
to
on recnifi,
my opinion, the MAC!’ iiotddjusfifigfi. t
compensation of Rs.19.000/d fiat I thmk’
it appmpriatc that additional-
Rs. 15,ooo1- would
In The
n _-.n.ti flu t_..
ts%_p.a. tattm petition, in acteitttotu to the award
all other respects, xpmains unaltered.
S511
]’ud§’E.’.
”