High Court Karnataka High Court

Indramma vs S R Prasanna on 7 March, 2008

Karnataka High Court
Indramma vs S R Prasanna on 7 March, 2008
Author: Lok Adalath
HIGH COURT LEGAL SERVICES CGMMTITEE, 

BEFORE THE LOK ADALAT

IN THE HIGH coum' ore KARNATAKA A'If..33.A.,i'}'€}Ai;C)R_E 1 A; ~  
DATED THIS THE 7'01 mvgop  %12§:a:8   'V: [ 7

PRESENT  % V
THE HON'BLE MR.JUsTi:jfEJsUBHASHfi.Ai2:I 

SRLS. S.V'I?A'I9:i.v,v"1'1\;iE1»i_f3E'RV'E 
._ (C0:«zc:1jL1A*2*p~3s)  AV  "

x;       
 }Loz{%.%;;.nAxm*.1:¢i,13112oos

BI3I'I'WEEV!'€:---'Tv  " "

1.

Sm. Indmnm V    V'  ~ _
W] 0; Late: C13,ax1zi'm,'"  

Aged 2-1.__}/cars', _ '

,  . Maxikaisgowda,
'- KS] ca; Kari Dévigowda,
' 2 _,  V'Z5'I~. yeaxs

. 

‘ VW/o._ M;’E}.ATVMarikalcgowda

“Agcci 69 jicars
Ali residing at Mudugere

.A ; Village, Channapataa Taluk,
Bangalore Rural District.

Manju S/o. Late Chandru
7 7 years, Minor,
repmsentcd by his motlmr
and natural gamdian
Smt. Endramma
R/at. Giriyappa Bldg.,

“Causes Jtxdgo, Bangalore, partly allowing the claim petition. for

No.23] 2. ‘C’ Cmss.

Byamrayanapura New E-xtn.,
Mysore Road,
BANGALORE-26

(By Sri. C. Puttaswamy, Adv.)

AND:

1. s. R.

S/o. C. Ramachandraiah,
Major, No.308, L
Brindavan Extension,
MYsoRE~2o. V ‘

2. M] s. United lndia Assu1’anc:! 1 v_
Co. Ltd., Regional o£o:e,»–.,”‘ ” 1
No.25, M._(}._Ro’g§1’d, . o _ 1;: o
BANGAUORE=~56{)GO,1’;’=ff–
Rep:esent.ed*b3%;_.its ‘ ” ”
Regiotmi .. RESPONDENTS

(By Sn’. SCV. ‘Hcgdc B*!iL3}C31a_fi::1,’Adv. for R2)

This MF2§’i.<s Section 173(1) of MV Act against
the judgznent award dated 28.11.2002 passed in
file of the MAC!' 85 X Addlsmall

compefisatioo' enhancement of compensation.

O 0

AA Zthc Counsel for the claimants, Counsei for

1 Company and their representative.

_ _ After thorough negotiations, both the parties have
for the compensation of Rs.75,000/— over and

..

above the compensation already awarded by the Tribunal.

The Insurance Company is directed to dep;?s3T:1:i”‘.f;l3e

enhanced compensation within six weeks fro1n;v’i1’3¥3VV’dé§f%::;_.f:f _

preparation of the award, failing which «~

shall carry interest @ 9% per I ‘

date of deposit.

..