I07
- f*»STATIoN MAIN ROAD, GULBARGA
' . TALUK AND DIST GULBARGA.
IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT GULEARGA
DATED THIS TIIE ISTN DAY OF FEBRUARY 2010,.__
BEFORE _ I
THE HONBLE MR. JUSTICE HULUVAD1 G. _
MISCELLANEOUS EIRST APPEA_L.,N_O.11'f2U4;2{)V0;7 ', u "
BETWEEN:
MUDAKAPPA @ MAREPPA
S/O. MAHADEVAPPA
'AGED 34 YEARS -- I ;
OCC: AGRI AND CQOLIE' --
R/0. BABALAID'V~EL_LAG:E I
TLAUK AND .D'1ST'jG_IJL~B:ARGA. 1;.
____ H 11,_ u I. ...APPELLANT
{BY SMT. S 'S..SHIV2igI;EELA', ADVOCATE)
I. NAGAPPA 'I 7
S /0,; HANUMANfTH' KALBURGI
52 YEARS _____
OC_CC. BUSINESS AND OWNER OF JEEP
I~IvC'I«:A-'S2'; M-S1605, R/0. DONNIGERI
"'TA1';LTK"SHQRAPUR DIST GULBARGA.
THE. DIV MANAGER
OIRIENTAI. INSURANCE CO LTD
" OPP MINI VIDHANA SOUDHA
RESPONDENTS
earnings during the treatment period’ it may be taken at
Rs.6,OOO/M for two months. In all. the claimant wouirl be
entitled for enhanced compensation of Rs.2,21,0OQ,1.+_l4’t»ogethe:A
with interest @ 6% p.a., from the date of petitiorihtill _
Hence, I pass the following :
ii]
iii)
0 Roi}:
Appeal is allowed in _
The compensatio_if1′– tribunal in a
sum of Rs,82,0Q.G/ta Rs.2,2l,O00/–
with from the date of
oillt1ic:’V.tiotal”compensation awarded including
intérefstvvthereon’ of the amount shall be kept
a fix’ed.Vv___d_eposit in any Nationalised Bank,
i.nitial.l§ffo1′ a period of four years and the Claimant
is to draw the interest accrued thereon.
..Tlh:e remaining amount shall be released to the
it it claimant. \§’3*’/
(7
iv) The insurer viz”; the Orientai Insurance Co.,__ shall
deposit the amQLm.i: within three months’ T
INV