IN THE HXGH CGURT OF KARNXITAKA AT
BANGALORE
DATED THIS THE 27″‘ BAY OF E\’0\5fiZ%zi3}§!{ 2:395 %
BEF{}R{=1–. « M
THE H0:~a*Bu«; MR. J¥§STI{5Eil%{§V*s%,i)I;.G»’V§£L+§L:¥2;i:E:SH
MISCELLANEOUS A_::;>;:AL’A:’\:g2.74k15 or %
2.9954»_3’?*’3″‘ -/
BETW’EEN:__
Devananéa Patagu;§é§:–,——.~~*
Aged ab’o:.iz._33. – ‘ .
S.-Io Yashwéanih Patagzindi, V
F0:’emanA'(jSer§fi§:a Erxgineef},–V . V
Miandmziw i?&”!1s;_1;11<z%L'$;¢:1;.;'*.VV__ _ _'
RIC. «M .;E.253, ' Housin "g..B7Q~ard C9391}
Devarlim Saieate,"GC}A;' V …APPELL§LNT
" . By Sri ;3 aéanV:M§}1an, Adv.)
" J:3;iI:ui1a§.,
__ _ .*é¢'zbj'..}i2ianj unath,
.. "Cftj D,Nagara_§,
* ~-Sri.I)3;amalan1ba Nilayay
Madakaripura,
D.S.Ha3ly Post,
Chitradurga District.
2. The Manager,
The National Imurance Co. Ltd,
Opposite Mela Rangappa
J9″
Pcmal Bun k, ;
B.H.Road, Shimoga.
R-~2}
W
(By Sr%.A.M.Venkatesh and Sri.C%angadhar
This M.F.A. is filed und:Léi’.VS:<.§¢fi;r:x'I'?3i;i ) ,§£% ;»£if7§Act
against the judgment and aivgrd da"i?;é"21.5.{?i5' §;.::a,$sed_;in MVC
N0.5S8.f{}3 on the F136 {if Adél;.C§xsé_'i_; Efudgé {SrD1i.),
Chinradzzrga, partly;-' ailnwifigv Ihe "claim fpetitian for
compensation and scéivging eriiiazzégnient of coifipénsation.
This M.F.A. day, the Court
deiivered the_fol}0Wi5'1gi'4 — " '
é T
This 4Vb._\{"i*§z¢ "claimant scaking anhancement of
c0rnp~E:}1s.a_ €ien V§3e_inAg_vf}0£u-Satisfied with the award passed by tiie I
Civil' uIt1aige:..«{Sr.Dn,) 8: Add]. MAST. Chitradurga in
% T_i»i..Vv.C.}§E'-22553303 dated 21.5.05.
" On 30.1.03 when fin': claimant along with his fzzmilgz
'v.,.1_1f1'e:23bers was traveflizzg in a car from Bangaiore tn Goa on
N-H-4 by pass; magi near Chétmdazrga APMC yard :1 ksrry
bearing NG.KA 14 3377 came in a rash and ncgiigent manner
W.
Bkp.
4′ Accardingiy, appeai is allowed in part.
Jfidgé