High Court Karnataka High Court

M/S United India Insurance … vs Raviraj Udupa on 31 January, 2009

Karnataka High Court
M/S United India Insurance … vs Raviraj Udupa on 31 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
5 " egg ézi*A"M_vENKAéESa, ADv., ;



* :"" CHANDRASHEKAR

EN THE HIGH COURT OF KARNATAKA AT BA¥§3§$§fi »
DATED THIS THE 315* may or JAgUAR?fi2§5§ 'T"-'
PRESENT "W- 'Hmh T .V 
THE HON'BLE MR. JUSTICE K:é§§EDHak"§Abfl::f 

A$fi:V_ A’ 1 A’
THE HON’BLE MR.§U§?ICa”$Qfi§sAiYAfiARA¥éNA

MFA &5′?6:?_éfi’2§é3z i«wv)
?A.C3OB.N;.Z18f200éy£LMv)

HF n- we’ “4 6 IT? ‘
BETWEES ‘ 1 <

M/S UN:TE§"2Na:A':NsURANcB cnfigawy LTD

REGIONAL QE?IcE,a =%'w_"»_–.

NO 25, $HAHKARANRRAY£yA,su:L3:NG,

M.G. ROAQ, aaNa2LGRE_1K_'

REP BY ITS QEPUT¥gM£NAGER
.~v a '~v ' . A?§ELLANT

RAVIRAJ UBUPR
u,%32"yEARs
V "§/0 RAMDAS UQUPA
'- no 3, LAXMI sAaAN
AMBALPABY UDUPI

S/0 RAMEGOWDA

35 'fE'.ARS

R/O SUNTI HAKKA

BEGAR POST, SHRENEGERI T.?3xLU§€

AK

, Tl%.x

5

the date of petition till payment. The Trihehel

has awarded higher compensation cu? Rs.é;G6g€QU¥fW.

with interest at 8% p.a.

The appeal of the insueer:fof £e颧t§§§W§$g
compensation is allowed.x xjhe eressuofijegfiign of
the petitioner for enhanceeeefi Qf eemeeesaeion is
dismissed. ‘ I I AH

The amount ;n depoeifi fie fie Eeeesferred to
the Tribune; fie; §ayee§£;i 4′ v’W

1 e’ _ _._ 5&1″.

Judge

Sd/4
Judge