High Court Karnataka High Court

S Ashok Kumar vs Prakash K on 8 December, 2010

Karnataka High Court
S Ashok Kumar vs Prakash K on 8 December, 2010
Author: Lok Adalath


1-mm cougar LEGAL senvxces mmarrrss, aananmne
BEFORE ma LGK Afim.AT

IN THE HIGH COURT or KARNATAKA A1′ 3A:\§€.4§§_”§;%§:1’+E;”:;,

NANJA REDD’$f’CQLONY;. _ ‘ ~

MURUG_ESH.,fi§’%ALYA£ %%%%% .. .

BAN{–“;ALOR E”– 1’1. .. i§.W’ELi.ANT

‘V [8 V7V–.§I}5$’v.:’-§;AWYERS NET, ADVOCATES)

r>RA:<Aé.H a, WSJOR,

" " ~ S,}"'Q.§<RIS HNAPPA,
% R;A1'T'£iAM¥A NILAYA, 117"" moss,
'sAN'3z\z1N;NAGAR, HEBSAL 9057,

___'EAN§§AL(3RE -24.

*”r.~s«

MKNAGER,
THE ORIENTAL INSURANCE C{.1*.LT .,
NCL401/2, F-*1, SWASTIK MANANB1
ARCADE, S.C.RQAE}, O??.SESHADR§PURA%€
POLICE STATICPN, BRNGALCERE W 29. m 5§i’:bi’i}1’*lEf.’}EE’t§$

(BY SR1: K.K.VA$ANTH, AQVOCATE F0? R-~29)

A

J

MFA FREE) U/S 1731(1) OF MV ACT I-‘x(3£XiNST “E’H§i JUDGMEEWT ANS AWARE)
DATED: 20-01-2867 PASSEC} IN MVC I\EC).S412_!?C30S ON ‘¥”H§ FSLE OF THE EX ADDL…
JUDGE, MEMBER, MACTG7, COURT OF SMALL CAUSES, BANGAL{‘)RE,–“WECCH–?,
PARTLY ALLOWENG THE CEAIM PETETION FOR CGEVTPENSFXTEON #’x?\Ij’:3v._SE.E?<§?ViG
ENHANCEMENT OF CC)M§3ENSATiON. .' .

THES Ai3P’E~Z~xi\1. COMING ON ma coNC1L:A1TT;OEé’ BE;-“r’;RE Ls:.;:;:xs,;s.’r7’AF’é”r;;< 7.

BEING RE?"-"ERRED VIDE ORDER 970.31-ua~2e1e=3._ r;:a2;~, A.sT=ae:TA1::,
PASSED. -. . ”

< fig" ggk 1 X

The learned counsel f0r_.the&,.£<p;$';g§$iaf'rx: –{;i'a':mara':1t ans the

iearned counsei for Insurai"ri:'_:_e -£fZ;i3§'np ;a:T;¥i§;._"'aiong with its

representative are pre:$e-§j§;:._

2. After 9ro£ongéti”:_”n;é’g§$t§.ati«c:;§S; matter is settied, ‘The
appeiiant–ciairr3ahf’ é’Eé_’i:éré§e and the R_espondent..
Insurance Corr1’V;5’ari’y’. a izzmp sum of Rs.48,80{)/~
(Rupees Fofty “I;fi’c:.:§ar1:ci~. in addition to what has been

awa:;’f’d’ec:!_’ byv.’:,f:§’1e2/_§1frii3;;nai;ifiwfijvii and final settéement cf the claim. A

joint Me§jn’¢V’ is’fi§:¢«:§ §fi ..§:;f«é_5aEf ef the parties to this affect,

R;,e_spQr:d§§#;t¥Insurance Company has agreea tr; (je;3£)$$t

_-‘théfisafizi’=aAmour§tv..!.§ef9re the Tribunal, within six weeks tram ma gate

K’*w. e:f”preg§éra’t–io£;€ cf Award, faiiing which the saga; amount sham’ carry

9% per annum from the date of alefauitf tn: the date or

I

My/w,,,..,a.

3

4. The entire enhanced compensation amount shaii fieflréiéased

in favour of the appeilant.

5. This misceifaneous first appeai smnds “:i#~s–p<3s»?§d _Quf'T:V§1'4_tér:z%1,s'L"::rV'

the Eoint memo. The award 9*? the 1"rtbu§ia_t =§tié§§ s';t§;{ra~c1

a<:<:ording3y. Draw up the Award accord:~xfi:'girEy=

RR