High Court Karnataka High Court

The New India Assurance Co Ltd vs K N Padmavathi on 29 July, 2008

Karnataka High Court
The New India Assurance Co Ltd vs K N Padmavathi on 29 July, 2008
Author: Anand Byrareddy


.1.

mm was HIGH $933 or xansamnxnam aalaamonl
namfin THIS was 29″‘nAx 9? Jflhf zoaa
532035
was HD!’BLE um. auawxcs Aflal araaggnnr “” ”
M.F.A.£-30.179 or was 4
aawwfifiw : A
‘mix bash’ IEHEIA msumma CC! LTI3
BRANCE GFFICE J.C.RaAn
nrvzszmmna ayvxcs s.c.nmAa

mmm ma CIRCLE mmwas 9″ ”

HY D§.}{.{‘!’ CQNSQKTUTEI] ATTQRIQEY ”

f33P$hFE&T: ;”

gay sri K:$umtAaAR3tAm$”a3m.é }ann;,j- ‘V

RED:

1 K fl’PAflfiA#E$HI *au’_
K£euS’}v%$5LIfi$APRA«’
xgEn.AsQu?_3a,?3g=

,EJAT fi3,211*6TH C3033 HEB CGLONY
,_3E?M 15? swAQE’aAmaALwRE

, MAmJ?3E%fi’M arm MRHALIKGAP?A
T’pa$gn.£3aET 3 was nxman REP. my
‘*_,K;a;FA3fifi¥mTHI

” ££AT-$Q;211 ara amass xzz CGLGRY
‘2 a$m’¢sT swnsz EAm3ALaRE

T Efifi svsn Rzvnz
“wusfa hRTE PARYA RIYAZ
‘–.§MAacR
m0.2 LALEAGH FEET RQRB

§TH ERGSS DGDBRMRVELLI
ERNGALORE

‘.m

… RESPGNDEHTS

fifiy SE1 P V KALPANH ~ REV. Ffifi R1 & REF
flfiTiCE ?Q R3 DISPERSED RITE}

8

. nu nl:\A~n.:AIu…n: -4; nunasaxau

nnuasunnn : ‘..J|nA.|l:l.Jnn\I’.J|: :4; snags’…-A can-Ann: A..I|Iu|lnI..1nn.:I.:u an: an… :u.u..n.¢. .

.5.

axateuadvacl P.3.4E3,C!G0.«- is a amxtentizan that

acmuld not apyly to all cases
the cimnnstancas. ‘I’hi$ wrrnuld
in time ciimzzetiazxn ef the tribunal

in rsmlatiaxn ta tlw :5-::acia.’3,

bamkgzmmd cxf thafi Vtfiie
award nf Ra.’?2, z::m’:;V.+–_ in ‘”ca.ae.. ;:2ug’ht
amt tax be said to: mcsassiva.
Haanw, t}n;:*ie;_ ‘ .;_i.g out far
izraterfiaxance ‘a;:;.’j}VV’av«ant, if
the amount? ——– ” conventimnal
haadzm. in hand m an the
higha: aida; tha incame f the
dafaar:.ega..~s*au;4;’5g§§f§§&3 t%.k’aV$:i;_ _____ _éz*:.aa11:i,n.al1y at Rs.45UG/~

wcs’fi3._1r.:& v§fa:1}.:;r-.:;it3ssuA:3§’r;:.__in the shortfall and inswfar

t:h”s3-:§;3sx.«:~»fi§é?:1a;{&-“.”L;ifs;’:=.éancsmmd, being made» quad to
’77§.. 4z:.=;a:.1s:~’I:w:1:’::h.a;i:.. égéthéézt. The h3′.ghar- amount awarded
.1.’:*.;C%§;ua,.}ffi§’L–=;’o§$§*enti0na1 heada cannot be said to
‘~ ‘_§»& -«éx;*:ga–é§iva. Hence, them: 13 no warrant: fax:

V V . __i1’i’*::e§rfe xenma .

I\ll’|t’\*’\ II£\IIl I..nI\.:£I.lLI\£|…I-II lf\ aunrsa IIEIIII \..|\u|…:I\…|’|u\aL.J\I Inn anuauauus «:4-nun. A_l|lI_.l’l|_lI. IIl1..l||

n… am nu. nn -4. nun.-‘anon

can nun.-nnn.n. a nuhnunlnmhlu-A an. .n. .-nn.n..¢.

.5.

Tha agpa-al is raj acted. The amount; in

degzaait he remitted. ta the Tribunal

benefit «emf the mspancl-ants.

35$

.4. nu-454-nu 1lII\lI I hl’\flu}lI.l|I\t\-l\l …lt’\ !\ll”If\”\ i_l£’Hl.| tunltdlhtlluunu It-\ I1ll’|l\l\ I spun . n_J|II..rlI..rn I’II_lII -4.. ……….a.. . .4… . . …- ..- .. ..-… … .. …._. _.