Karnataka High Court
M/S National Insurance Co Ltd vs Jayamma W/O Lt Narayanappa H on 8 September, 2008
 
EN rag HIGH count or KAR&fl?AKA fiT B5fiGALOR§ wr_
DATED THE 0313 Day GP SEPTEMBER 20og;W~§5 [}j z
pagsamg;  WI.U' ' 
THE HN'ELE MR. JUSTICE D££PAK.vA3M5'f»j_'
THE HON*BLE MR. JUSTICEvB;_SRiN£V$SE a§w§é,_V}
MISCELLANEOUS Flfibf apPaA:a§og_§2%9--§F;;g§g&
BETWEEN: H_V AV u ' vn My
M/3 National Insurance  
Regional 0££;ue;;3 A_  ' A€  "Wf'
No.14-4. Sl'11.:3.§§§2"'E1",_'.35:n%;y..  if.
Mus. Roadl '       , . , V
Bar'zgale*¥r*e-_5:6A€§"{%Q.ZV_;'<. 
Represen;tx:ag:i" by  
3dmin;strati%e G££iuér;  ..fi§§e1lant.
 '-A 7iEy:Sr1, A.M}"Vénkatesh a H.N.Keshava Prashanth?
1 _   _ 8dvs.}
a§fl{ ,'x"h
  
_  3§g5_.'_:s léte H, fxiarayanapga,
   about 43 years.
':2 'L-93155. iinjuia N.
Die late H. Narayafiappa.
Rged &b§at 27 years.
 C0 P'
3;: _ if  '  .;,.«.<5,-;l7u 2: <'£'= 2,E;'5«é
'"'m;§§s{F'a13t R{*:£_§i$Ei'aI"  .; 5: a
:1 .1331 '"*0Lm oi" Kanm:.ak='  fi
" Sgt»: ;_3','d10I'F
:5; t- 
%   com'
A. No.3279/O4:
I21
3. Miss. Pavithra fi,
D/o late H._Naravan8ppa, «_,w.ufi
Aged about 19 years. V
4. Muhiiaja, _ _
S/o late H, Narayagappa._I »
Aged abbut 22 year$:; ; -- 
5. 5mt. Mfinfiyémmé, 'W' AV_ V .
w/o late aanumanahappa. %7: i%f "
Aged   «'
$11 fire   _ *
Nagadasanaha;ii; a:"e"
Ra_ja'nuk£l'r»?te' Pr;)'$:+t;--._ V 
 §éng§l§re%56Qm9§4.
   _
'"Sfé,?a£ié_i§e£ty,
figefi Wfii 39 Years»
_  No.1§g"Srirampura,
:;AJazkur Post,
'afezéhanka Hobli,
Bangalere-560 Q64. ..Respendents.
w  (By Sxi, C,R. Gapalaswamy & éssmciates far'
R1  34¢} '
;%'W§;g;»a~§§-33% 5<«a;if»g ¢- ~#'
,:mmsmntRmmmnn"¥7§g ;;
1.. ' _  (A-V ya;
Q '» E311 'Tour! 03 K;1:':'m:.:§<:' '
g '49: 1.221101';
%?
41/
".399
 
r
MFR. Ne.3279/94:
1%
2+
Miscellaneous First Appeal fi1ed_§{h;i?3{l}A
of M9 Act againsi the Sbdgfieni'an§ éQa;d d§fedg ,_ 
8.12.2003 passed in Mfg. 5o.4sé2f2Qb: 59 the fzié "
of the xv: fiddl. Judge, Magi; Ban§a1¢rgf(SG¢H;;4),
awarding compengatign of $;i2%2$;Q¢0/Q with;
3 " .r'  4-' 2
interest at: 8% P.A. ahi'difé§tin§jfiha appellant
herein is depo$i%_th§m$a@¢ §iihin7a fionth from
the date e£-¢;d§§, -'
This $i§$éf;ane§fis First fippeal ucming on for
£111 %,vrde$§ this daf;=tfie bourt aade the
fe1Eowifig;'» 3
 'U!w3§&L.A§fi§ Venkatesh for the appellant.
Nsgépfar'£he :éspondents.
2 §§3pér office note, respondent No.5, one
‘”.-‘5f.§Ee alaimants, is reperted ts be défidgg
x”~ :F%3rH8§ bounsel fer tha agpeliant prayed and is
copy *
_§’ Vi
‘Jx M-»/L,.v L :,__”,.\_.=s
“1’5Si5,sT.8 :11. Re,gisu’ar Mi–.i.} E. ;{ 2,. 5}
: 72h ‘”‘-Our! 0i’K23rrm1.1k;'”v 5 ~
” 54:»; ggalnrr
}
I 34?. 3
MFfl. No.3279/04:
-4-
fifgranted ten days time to take ef£eut1q§ ff7}f*
steps {o’bfiing the i.3s., of re§p0rdefififi$é;g¥hfl.: .
f ailing which the agspea;_wQp]_.d 
without reference to the , h
E.
-“l3′;.”§fI’sr33}I_ R . * “7 gm 7 3-}
, ‘ (?Q3.9g;~;, g
1,. ‘ 9-” ‘”70Ln’2. of – y ‘
gm” 1_%”Hfur€
K.'”£I’]”g;”;t_:k;: 54″‘ .r’/( ..,g.g;