4 THE NATIONAL HJSURANCE CO LTD
MUDABIDRE 1¢2Es.*?:::eij£t1~’;’rs ” ” A
(By suns: K R SATHYAPRABHA, Am. 1309 T .. T?
Sr-it ASHOK N NAYAK, mv. you R2′ = M
S:-1: GANGADHAR SANGGL1a3}A_35V. Fo§2’R4)
THIS APPEAL is FILED U/s’1,73{1; 01*’ MV ACT AGAINST
THE JUDGMENT ms AWARD DA’l’_EI}: 8.’2×200? 139.3551): IN we
NO. 1015/2006 on THE’ FILE scm ‘*1-HE’ i2!IS’l’. JUDGE, FAST
TRACK COUR’I’–{ AND MACT.. §’3_HIMG.iGA, ‘PAVRFLY ALLOWING THE
CLAIM PETYHON FOR G034-PEN3A1fION .. AND SEEKNCE
ENHANCEMENF OF_C0?s§PEE8IS£x-‘fiON. ‘ ” ” ” .
This A;s;:;»;ai’;;:o§§xat£eg this day, the
Court made _
“”
Tim is name this Court seeking
ctnhanoeméizg hf as against the sum
_ hy 1 cmmz, Shimoga (fi’rr’shm’t the ‘FTC?
V. ’55/05.
V”i;¥Vt%;;ai$flvV’thc learned nmmacl fin’ the Ifitfififi and
In ‘respect of the injuries strfiiewxi by the claimant
” “itftht: aocidcrnt which <'xx*:m'n=:d cm 14.7.1996, the FIT} has
J,
-.
the 21″‘ Iespoadcnt~lnsm’ancc Company within a of
six weeks fimn the: date of receipt of 3 cnpy of this
depmzit, the: same she}? be mieased to the c£aima«:§f; V ”
In terms of the above, the ‘
with no mrler as to costs} j – 1
mp/hmfi …. :2