High Court Karnataka High Court

Smt S Nageena Banu vs M/S New India Assurance Co Ltd on 31 July, 2009

Karnataka High Court
Smt S Nageena Banu vs M/S New India Assurance Co Ltd on 31 July, 2009
Author: B.Sreenivase Gowda


-A

VT ” 1~.

IN THE HIGH (.’.t’§)[}”R’T OF KARNATAKA AT BANGZSLQRE

DATED THIS THE 3 231: $AY OF JULY; »

BEFORE

THE HQNBLE MR. .ms’r1<::E B'.'SREE§\IiVA$:E:€3fI§V;§'EA*;
Tbiiscellaneaus First Agmai His, 61' ._

BETWEEN:

Smt. S. Nageena ‘
W/0 Iate P. Habeebmia,
Aged aboufk £38 yearziy. ‘

L

S, ai’&1Iajeé}EE;;r2_’ _

we we :9. ;:ahe¢s%u;:a, L %
Aged gboxit 11 yeafrs.,_

2.

A1ppc1iai”iLV-3V\§o;2″is.”mi}1or rep. by
_” féiext ‘ Friend “a1::d..natura1 guardian

“viz,;iné”c1;¢r, the 13411: appfiilamg.

” Rlié) Ambedkar Nagar,
‘ A Clliafiakcré,
“C;hi.f_J’ad_1irga,

Nagaraj, Adv, }

M/S NEW India Ass. Co. Ltd.,
By its Branch Manager,
Vasavi Circla, Cfihitradurga.

Sri J. Venkatesh:

S/0 N. Jayanzla,

. .. APPELLANTS

E’-.3

Agcd about, 50 yezars, owner sf

Lorry NILKA-16/A~ 1938,

12/9 55/3 N. Jayanna 85 S{>ns,_ _ ” . V
Exar Oil Deaiers, Pavagafda R§);ad,”«_ -1′ ‘– . ” ‘
Challakera, ‘T
(3hit;1’adurga Dist. . A ” ‘

V _.;.v.VRE_’SPQNDEE~??S

(By Sri R, Jai Prakash, A, Tm; 1
R2 sexveé) V « ~ ” u

This MFA fi.3.ed ‘–..u;£1tia:r 30 (1) of the
Wc}rk131€z1’$s ~Q0r11;x§:nsatie311<' "A{Lt~t_ agzglihst the (}I'd€I' dated
'r.02,29Qa:–,pa;s:'sed.% 1gQ:W_(}A:'CR;1h"0.24/0"?' by the Labour
()ffict:r =i'a:r.id"-{3Giij_;11is$i¢i1x:::*' WorkInt:11's Compex1sau'01'1,
€Z1}'1it;;*a_;d1;Lr?9g'a1'.;_:paItly. "'v§a13()fia?ing the claim paetitizan for
C0i13P€x1sfl§:i0n."f:~:

an far Orders, this day, the
Cami; :.f1_¢1ijrci'r:_d' :i_:hs~:V fgliewing: –

JUDGMEHT

K the matter 13 pustsd in the ardcrs list, with

of the Icamed Ceunsei appearing fer the

paftigs it is taken up fast final disposal.

Pa1'ti«*:s are referred to as; they are refarred is in the
ctlaim pefifiom.

3, Brief facts of the case are:

%

O R E R _ _ &

i) The appeal is ailowed in part

and awaré p$.ssec__i,..,I)_j; t1f1c%”‘C’;c:1;;11i1is’sio:a§-r’ » is”~

modified.

ii) Tm claimant. is cf2–£itIe;:étiA~ ‘:0 of ‘

Rs.3,45,040/-, \_a:rith’i1;tere:st T31; *ti~em’–..r;ze
data: of 1:>e*titi(:}1″;”£.i..11 ‘tht:- dais: cf “and 12%
from the date oi’5}3va1’d ti31._£:ht:–dat<;j Qf payment.

13:) In all ¢;::!?}1er_* the "é'£i£A?'¢':3I'{1 of the
Conm1isS§9ne1*– isi-;3()11i';:f:11»ei–i._