High Court Karnataka High Court

The Brnach Manager New India … vs Rukamabai W/O Pundalik Rathod on 21 August, 2008

Karnataka High Court
The Brnach Manager New India … vs Rukamabai W/O Pundalik Rathod on 21 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF     

CIRCUIT BENCH   
DATED THIS THE 2 1st t2Ay?%oy~   
THE HON'BLE ,1\§R. 3;.  RAD
   _   
THE HOl\.f'B:1:.z'§?§  js;j§:EENIvAsE GOWDA
   
     

The Branch  : : ' 
New India_ Assurance ., 'Ltd,
Bijapur, new reprcsegxted by its

Regifarxaj Marlager,
Nefxfixidia ssu1*a1'ice'co., Ltd.,

 '2~.~B,= Unity'  Annexe,
'£3', vfiaof mad,

Ba§1galor¢¢5;$O O27. ...Appe1lant

7.__(By Sri  Krishna Swamy, Adv.)

  Rukamabai,
 . _  'W/o Pundalik Rathod,
 ,  New aged about 37 years,

00¢: Household work.

cg/ 

 



2. Sujata, d/o Pundalik Rathod,
Now aged abolut 1 1 years.   

3. Khemanabai,
W'/0 Shankar Rathod,
Now aged about 7 2 years.

4. Arjun, s/o Pundalik I_2athodV,.___V A' 
Now aged about 12 ._ VA

Respondents Nos.2 & 4   

Minors repted byjiheir Ijxatmal _ –
Guardian] motlierfiie Pit res’pon’dent’ ”
All r/0 ir3.:’.’Si:i*1 ” ” ”
Atap:-1diTq. …Respondents

– .{__By for R1 & 3, R-2 85 4 are
1, R-5 deieted)

‘ passed in_v’M.LV;C No.32’?/2005 on the file of the Dist. Judge,

_ Member, }_&A(‘3’I’~;III, Bijapur, awarding a compensation of

-[“‘–RS…4,.88,090/« with interest @ 6% p.a. from the date of
petitidn tilldeposit.

‘ ‘:_ ti’1is day, K. SREEBHAR mo, J delivered the following:

First Appeal is filed U/5.173(1) of
MN’. Act against the Judgment and Award dated 15/ 6/ 2007

This Misceflaneous First Appeal coming on for Orders

Cg/_

entitled for compensation of RS.2,95,70O/air”é3s_’V:.’_,;§gE§§ii$t

Rs.4,88,000/- awarded by the

4. The appellant-:insurer ts-_V.’k3z71

Se-0.170 of the M.V Act. In fhe
The compensation awanfled is with
interest at 6% p.a. fmm ‘tiié payment. The
amount in deposit–s§1afl:§3″e’ zofihe ‘rribuna1.

Sd/’-

‘Judge

Sd/§
Tudg3