High Court Karnataka High Court

Balarama Shahu vs A Sudhir Avadhani on 28 January, 2009

Karnataka High Court
Balarama Shahu vs A Sudhir Avadhani on 28 January, 2009
Author: A.S.Bopanna
 

 :B.v's
 's;si:__o MAHESH,

'V '   ' MVC NO. 565/2604

IN THE HIGH COURT 0:? KARNATAKA AT B.fsNGfi:

DATED THIS THE 2873 DAY_GF.JAN

BEFQRE;

THE HOWRLE MR. Ji11sz1jrcIé:" rm~:m%% 

MiSCF;¥J,ANEOUS FIRST APPEA-!.{_NQ§ Ii 24:. (MV)

BETWEEN :

BALARAMA SHAHU  H
AGED ABOUT 63 YRS : - 
S/G LATE RAGHUPAM SHAHU '~'
R/AT KULADQW,VOFE§S$A~v g _ .

{By Sri: PAvA:§A 'itiiiggnfi  Afav.)

AND :

A SUDHIR AVADHANL 
AGED AEEOUT  YRS 
we K P AVAQHANE
~ 'Ia:/AT' CANARA' M§3E3i'CALS
" ---r30I;I'1:*T ROAD UDUPI

1

" T%TH;;1£N:?E[9 JLNDIA INSURANCE co LTD
._  .1;:v1's1<;zqA'L Tomcg %
A P 13 No.33. KRISHNA COMPLEX
 B $'z"ANTH ROAD {mum
REP. BY ITS DIVISIGNAL MANAGER

f£:._!{iS¥~iORE SH

 RESPONDENFS

ETTY, ADV. FOR R1
ADV. ms»: R2)

 THIS APPEAL IS FILED U/S I73(l

ND AWARD DATED:
ON THE FILE OF' '1'

L

'.

} OF MV ACT AGAINST
36.6.2006

PASSED IN
RE PRL. CIVIL JUDGE

l’f}if§Y”23C}Q§ V

ma. ‘ crme whatwwrx , .1″ to indicate that thezjé’ w§;i§i’%

permanent disability, the that thaf.~thfl1′{f: kéf V’

the right shonkier cannot be
ffiS€:1′,’31l1f0I’t in this mgard iti” V
view, I am of the opinitjn as t}ir:–
awarded towards paih tnwards Irma of
amcnifics, the 33133 is rm mqmklr-.9 to he
cmhanmd. I13″ “this: amount inwanis

food, nottfisihmxfiji cfigrfirs aim mquircs to he

‘4. requires only a margins’ I
no need in go into flu: heads
the cnmpensaticm is enhanced’ by a

of Rs.20,00G/– with inkrtrst at 6% pa.

fmm me-&:a:aé ;,s petitsm trill atasiimtion.

_V Hmvesrer, it is made chest that since the delay in
this app:-.33 had been condone.-ti anhjcct to denial of

J

3=

irrttzrcst for the period of delay, while

as sizaiczi above, the appellant ffir'<f- 11'hiA 31431:

intsrest for 3 period of 314 days dclfiy' %»

appeal. The amount so <~xa1

345/:

Iud§%’

Aka./’Mus