High Court Karnataka High Court

The New India Assurance Co Ltd vs Babajhan on 3 June, 2009

Karnataka High Court
The New India Assurance Co Ltd vs Babajhan on 3 June, 2009
Author: K.Sreedhar Rao
IN 'E'H§:'Z; HEGH COURT OF KAREQATAKA, BANGALORE 

DATED 'E'H§S "THE: 3RD mm? 01? mag, 2069  .'   '

BEFORE

'THE; HONBLE MR. JUS'I'§€_ZE K.SI€;EAE3 DE%&§?¢ R;~*..<§ *  

M,F'.A. NO. 3838 OF 20GS;'€WiT:) .
BE'"i'WEE":N:~« V  

THE? NEW EMMA ASSLIRANCEEQ CO.f_,'L"F--I§_'.',-- 
SIXJESHDNAL OFFZCE, '  ~    "
NOXE, 4TH FLOOR', ,  ,
TOWER BLOCEK, V   .
umrv BUELU1NGSV,_   g "
.;.fz:;R;{;:;#; f~'ei{}.H;«i'aLL1'~'1, MG. ROAD,
 (3.§%§KE{,§ii8ALE;.1§ '?~UR »- 50.

'?R*§21SE:~2":"L--Y 2%.'?
N$LAMm:(;ALA 'i'-GWN,
BA?§Cfa?9"~:.I,QRE RURAL D181'.

 "E§'§§5'i_fl QHIDA BEGUM,
= _ W; 5:, LATE FAYAZ,
F§*v§§&JG§€, §ARGP; §'s=+1{T}}§A1.{,A, R; cams;

RESPONBENTS

  fig? SR1 me. MURAL§K}?iS}~i?'éE§, asvagtgrg ma ff;/R1)





l'\.;J

THIS MFA {S mm) 2;/S 30(1) or W.C. ;Ac:';:';.__2__19i;;3 
AGAINST THE JUDGMENT AND AWARD QA':*§;'1} 7,.:2;;2{)fr;*s«---.T -
PASSED EN NO.WCA/B~2/NFC/'CR~83]2£)81_..f)If~I=T}f'E-iIE';" I+"1LE:'~ 
op' THE LABGLIR QFFICER AND.;Ȣ0MM1$s:cN_E.R"RAE-._
WDRKMEN COMPENSATIUN,  smé;  'iD~D{IS§C}N42, 1
BANGALORE, PARTLY ALLOWING i_'"A:-:§3'-. 'A:iJARI):.:§:i;:[.j
COMPENSATION OF Rs.1,22T,245/~=.w'm»1 II$€".§'E_;F'{E'§E»"'£"=--< AT 

12°/o PA. FROM 1'?.8.0 '1 Tii/L iC'*_EP.i:)SI'E'§"~ V

This appeal is c'iO111_ing«"{§f1"f{$:1' V51'-s:i&c=:1*s ilriis"§1ay, the
Court mack: the fol10wing;  --  *   * _

 Mg; 1?: czfm-4§i":éjT% __ f'
T1516 _Tfi;%:1V§{1i3iiv§f:I},if'<.Vi§€3;§tiOI1€r sustained injuries in a
motor vélrgiélg 'aensazt3L:é'E11ATVu?ouid bit Rs.180Q/~ pm. The: patitioner is

V'-».entitiefi..V__+§;> compensation of Rs.12225{)/--(180Q X 226.39X

  i§$  THE W,Ci. Commissiancr has rightly' awaxriefi the

K  (_:_<3m.pr&nsa£'i0n. N0 substaniial question involved. The appeal

is dismissed.

 -

The rsspzzandent/ghetitionez’ is entit1ed_…fi_i>’*VV.V

Withdraw the amaunt in depesit.

Gps”‘