High Court Karnataka High Court

Sri Krishnegowda vs Smt Puttalakshmi on 1 December, 2010

Karnataka High Court
Sri Krishnegowda vs Smt Puttalakshmi on 1 December, 2010
Author: N.K.Patil And H.S.Kempanna
IN THE HIGH COURT OF KARNATAKA AT BAN

DATED THIS THE 191' DAY OF DEcEMBEa--,:--.2'dAié;Ij'=   i.

: PRESENT, '

THE HON'BLE MR. JUs'1:*icE'_'_'N;K. P=ATI.i.   

AV'?
THE HON'BLE MR. JUsIiCE H_v.s.KE1i11?a1§:i¥A
M.F.A.Nof'5_157 or (MW
Between:  H
Sri.  '   
S/0. Thimnaegcjwda.  r 4 
Age: .yeia_rSi,.,_OC'e;,_Ni£,..__"  ' ''
R/0. No. 628;'.:~'.,V I  Cross",
1 Main.'._A3"'--. stage,  I) U *   
Opp. Nadgir I.'i".*I,V *  " A
Manjunath_Nagar', V

Banga1ore--5eQ"01,0,;.
5 ' ' ' ... Appeliant

 V'  _ {B3,-Xjérnzi;-;.AB;H.Sunitha;'Vf0r Sri. Suresh.M.Latur, Advocate)

  
W/cg Vevzikatagowda,
Age:Nia3'or, Occ: Business,

 n 'TR/0V;"'N0. 58, 2"' Cross.

_ Manjunatha Nagar,
" 'Indiranagar,
W. O . C Road,
Bangalore.

2. The Regional Manager,

United India insurance C0,, Ltd,
No.25, Shankaranarayana Building,

.éy?"'k/.2?

 



the date of realization. Being dissatisfied 

quantum of compensation awarded by the   "

appellant is in appeal before--""'th--is  it

enhancement of compensation.

4. We have heard le.arnend; c:ou_nselt for "appellant
and learned counsel for  -- Insurance
Company for, con.si.derablge   

   a.pp.earing for both the parties,
after  records available on file

and 5tak_ir1g "intoconlsideration the age, avocation, the

"'-yepai' lofilgcfjident, nature of injuries sustained and the

V' by Doctor, period of treatment

undergolnedland other relevant aspects, fairly submitted

H H 'A  mthat another sum of 325,000/-- with interest at 6% from

   'date of petition till the date of reaiization may be

T  "awarded, in addition to the compensation of ?41.984/--

awarded by Tribunal, in full and final settlement of the

claim of the parties.

 



8. Placing the said submission  

counsel for the parties on record';  byfi

appellant is allowed in part. 

judgment and award dated  Fel:")r1.1a1yV2=OVCS'V,"'pa'ssed"V

in M.V.C.No. 2810/3Q01t.""bg{';   Motor
Accident Claims Tribnrial   Court of
Small  hereby modified,
awarding    in addition to the
compg§:15a:1¢;+;oo Vff35%}:idea;/-ACdaxaiafded by Tribunal, with
interest'at"6%'  from the date of petition till

the date ofurealization,  full and final settlement of the

 .   .parties.m C

 Tliesecond respondent -- Insurance Company is

directedwto deposit another sum of ?25,000/~«, with

“‘lnt’e’r:est thereon at 6% per annum, in addition to the

“”oomper1sation awarded by Tribunal, within four weeks

from the date of receipt of copy of the judgment and

award. %
I My/,_,,,,.

1?

On such deposit by the Insurance

entire sum shall be released in favour of

immediately.

Office to draw award,Vaceeitdif;-gldjf. T