High Court Karnataka High Court

Nagarathnamma A N vs Smt Kamalamma on 9 April, 2008

Karnataka High Court
Nagarathnamma A N vs Smt Kamalamma on 9 April, 2008
Author: Mohan Shantanagoudar
-1-

IN THE HIGH mum' or-' KAI-NATAKA AT BA!5k?-_3}§LC)i§EV".  

mreo mzs THE 9*" my oE%jAP£ILz;:eeyV   %  A

BEFORE :
THE HCNBLE MRJUSTICE  sHAm*Ae~§A§%é«f§iJbAa

M.F.A. No.1g_s»45z2ct:7%(£Avc)

Between: ”

Nagarathnamma ;’–‘,.’§’4a. in ‘V ‘
D/0 Nagcgowdai ”

Aged 19 ycarg ” ‘ ‘«1.;,_ V , ”

R/0 V’
Kimgavalu. 1′-w_Iob._1i– ‘
Ma1ava1}iTa1u1: . — V

Mandya District, ~ . ‘ ..AppcHant

(By Sn M32″ A«;iv.,)

….–….:…………….

W/’o !:?.*.M.

Shambuligxgsséamxa Nilaya
‘.631 ($103.5; Matigowda Extension

3″ ‘ ” é ” — __ Mapdya Ciiy.

u”if’:’:_1.c’: 11 Manager

– New India Assurance

1200, 211*’ Cross
, .. Ashoknagar, Mandya. ..Rcspon.dcnts

(By Sri R. Rajagupalan, Adv, for R2)

This MFA filed under S(‘E5Cti0!1. 173(1) of M.V. Act V
judynent and award dated 31-5-20(}’? passed. 5 ” _
No. 1412606 on the file of the Civil Judge ($1293.) and”A;IMF’C1.., “anti. ‘
MACK’, Malavaili, partly anowing the claim.” « fGE,’_ ” a

compensation and seeking cxxhanccnacntiof V .

This MFA coming on far

delivered the follswing : _’ H
ggflagggmgrgr
This Appeal is flied V <Z?';:'ii'3fii'§ii'€EiV§c"3,I.;-.'-'§3.'r§jb)}Jf.'-Halli" seeking
enhamxtxncnt of V'I';fi_hii1aal bszluw.

2. Heard {£16. an bchalfufbotll
parties and

3. D{i¢ on 16.8.2000. the
claimantvappclfiifii of upper right central, lakaral
mgisor ‘¢a.f1i:ac apa:I’t from other silnpkt injuitltm an the
inpatient in 1111: hoapitai for about five

days?’ all has awanicd global mm of

T’ ‘Vv.:1A*”‘Rs.1o,0mI~- % ‘

, Aa(:COI¢’cling to the dmttwr, the vlaimant requires about

4.:”‘}-?.$£.~f)«(};£_§{3{}}? liar iixation. of three math. Thougtl the duct)!’ has

that the claimant. has sustaineti €>(}’§€1 disability, the same

(x/>