IN THE men COURT OF KARNATAKA,
DATED ms THE 22:1 my or
BEFORE %
THE HoN'BL£: MR.JUs'ri<:1: %1é1".}3n ,mAp%PA "
MFA.No.14G9{g0O'5f;fMy] L
BETWEEN:
Puttalakshmammad/Q N
Hindu, New aged 19 at NQ279,
Nagasettyhalli, HA Post,'
Banga1ore--24-.: ' _
% I APPELLANT
(By Sri '1: %
I. The' G¢ncra}.1\/Eaixagerg
KSRTC, BTS Divisien,
' ffransport .1-VI0t1se',
" . ..... .. V
4, '; _ H Ba11ga1ére~27.
Thirumala Gowda,
X ':3;-i1srerLA;jnfTKsR':'C Bus MEI?' 224
(Petition against respondent No~2 dismissed. Hence
V' " = appeal he is not made party)
L2
3. M.Ramakrishnappa,
Father name not known,
Hindu, Major, ,
Sri Ramanjaneya Limo Stone. Store, '
Gangenahaili, Yelahanka Ro_a."-'Ltz_i.,__ '
No.23/.2,*C?;1jant' road,;; ,. "
H$t61'£m¢Kc, "
B;3.nga1o1'é+:rV1.. RESPONDENTS
(Smt. for R I and Sri C.R.Ravi-
shzgnkar, Adv. 'for R5»)
% R3 is dispensed with me order dated
--------~
" MFA is filed u/S.1'73(1) of MV Act winst
or *t33§j11'('i@e11%: and award dated 25~»3-1995 passed in
* _ M_V'C.No.343/ 1988 on the file of the Member, MAC'l'--I,
'Bangalore, partly ailowing the claim petition for
ifiompensaizion and Seeking Enhancement of
V' " "Compensation.
i,/
This MFA coming for admission
Court delivered the following-
JUDGMENT
Heard the learned
2. The learned couiiee1.. for f11e__ &
5 submit, though there de1a3*v.in.filmg the
appeal, the appeai” of, granting
Iumpsum addition to the
the appellant has no
objeotion a-zubmits, the appeal may be
” sing lumpsum amount of
A¢Rs:1;.3A9,t}Q{)/–,Aviflvaddition tothe amount already
. is enormous delay in filing the appeal.
Hoxfevefgé’ in View of the submission of the learned
V. Coaneels for the parties, the delay is condoned and
V
the appeal is disposed of, granting lump$1;m%
of Rs.1,30,000/—, in addition to the ..
awarded.
5. The award MV(3,_ i988
stands modified, acc:9_rdingl5r.’A.
6. The .r¢spo1;dc§1i;s v_ deposit 50%
each, slfygvgfieigs my. ”
Sd/-~
Iudge