_. _ Unity Building, "J¢C.R0ad;"'A _ Ba.f1gaI0r¢?'~E IN THE HIGH comm' OF KARNATAKA AT V. DATED THIS THE 28TH DAY OF OCTOBIEH,' 2033-" - k :PRESENT:'*"'»--.. V _ _ V THE HON'BLE *.,_;gp_ 1 % THE I-ION'BLE M.F.A.i§Io. 2.9 1 2067.. (MV) _M.F.A....Nn.j;8123.91? 2Q07(MV) M.F.A.No. 291:5: D';?~20o§*' "V. Between: New India Assiirancfi «C0.»,._I;td f Represented by ' _ ' ' Div1'siona1'Ju\/Iétnager, _ 4"' Floor, Tower Block, Mission. Road,' E. ....AppelIant (By R,JHj§.rHkash, Advocate) K.NIA_Subramanyam, 3.S'/ 0". Muninarayanappa, R/at. Kundalagurki Village, " "Kasaba Hobli, Sidlaghatta Taluk. .
vV’7Between:
. V .t ‘sutiframanyam.
* . i 0.. l\/Iuriinarayanappa,
‘ V . V _Kun.da1g”urki Village,
._ we > ._Ka.saba Hobli,
it ‘ V V _ Sidiaghatta Taluk,
2. R.Man}unath
Major,
S/o. Ramanna,
R/at. K.N.S. Post,
Kolar. b
3. N.Venkatesh
Major,
S/o. Manyappa,
R/at. No. 37,
J ogireddy Buildxng,
Chikkadugodi,
Madivala Post,
Banga1ore–29. _
” V .. __ . . Respondents
(By Sri. D.L. ..
Notice to dispensed \?’i¥i’£:?L,V/’Q dated 10/ 07/ 2007]
t A”*.5!=-‘.’¥.=k=3=V=i’=’*
This MFA is f11e.c1..w.s-z_7:3{_1).or MV Act against the
judgment andgward’ dated:.O9_/2.006 passed in MVC No.
18/2003 on the filetéof theCiyii~._Judge[Sr.Dn], Addl. MACT,
Chinthamani, awarding a compensation of 32,17,600/– with
an interest at 6% PA-.. ufrorn the date of petition till payment
andvto setV_~a£3ide ‘1″11e sam”e;-. ….. .. v
Aged Vaboirt 43 years,
Banga1.Q_re~27. Ad
Pin C0de–562 105.
(By Sri. N.G0pa1akrishna, Advocate)
And:
1. Sri. R.Manjunatha,
Driver,
S/0. Ramanna,
Hindu,
K.N.S.P0st,
Kolar,
Pin–563 126.
2. Sri. N.Venkatesh,..
Owner, H _. .
S/0. Mariyappga,
Hindu, *
Major, **** j. 3;;
Resident 0fN0._3’7,W_g — .
J0ggiredc1y–.Bui’1dir1g,’ ” __
Chikkakadu’gQCii,% ‘ ” N V’
Madivala Post;
Bangalore-v~29. V
3′.’:’V Nexardtlridia Zksésurarteed Co. ,
v _
Vakkiiiigarva’ Vans.
Hudson–.Circie.” * –. ‘
…Respondents
4: ‘S1ji.K;s?~J,SI1’V1aiVasa, Advocate for R3:
****=1¢*
V *–.Ap.pea}tsta_1″1jds dismissed against R1 & R2 on 11/01/2010]
“‘I’fiis MFA is filed U/S 173(1) of MV Act against the
édjudgrnent and award dated: 09/ 10/ 2006 passed in MVC No.
“L8/2003 on the file of the Civil Judge[Sr.Dn}, Add}. MACT,
%M
if
. it ” tsn*
IE}
modified, awarding compensation of 12,44,600/~
?2.17,600/–. The enhanced compensationjr’ V’
€27,000/- with interest at 6% p.a.,.;frer.ri’theehdlateiiof .Vpetid’tioln,A it
till its realisation.
The Insurer is directed “utp depo_sit_u lthel”:..;e’nha.”:r1ced ”
compensation with interest threenweek’s~ .Fron1E the date
of receipt of a copy of
The enhanced he released in
favour of deposit by the
Insurer.
The statih1tQry_V:’depQs1t..__ma’de by the Insurer shall be
transmitted to the». Tribunal immediately.
Draw thew-award, accerdingly.
sd/=2
Iudg7’e’
3d/zl
Iud§5
u…-…/n….\J:…4