MFA N0.11364 OF 2997
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THES THE 12TH DAY OF JAl\FUAR}1€…”;;»C¥::1_é’.j’ %, ‘
BEFORE E
THE HON’BLE MR.JUs’rIc1§ v.q;mA;:r:A<rnA;sS ' S S T
MISCELLANEOUS FIRST Ag-'_1?4_EAL 'No: 1364;i72Q.r_;f7 2(I\/Ii;/} " *
BETWEEN:
Kumar Yash Jayawa1*;t’_Ffati1-ii
Aged 4 years, Occ: Nil, H ‘
R/0 Hosur, Ta1._Chandagad, ‘
Dist: Koihapur,-_ j
(Petitioner b_e§i.ng;3:hi1’1or’. 1
reptd. By§’Gu”ardi’air; N’a.L:1fa1__ “_
father Sri Jayraéyant
Patil, veeigedea’bouff:~143 years) ‘ …APPELLANT
(By Sri Sémj ey; fgdvocate)
ANL1;
“-1, b;fi:’G-anapat Be&LIV:V)”‘1′,’1″1A*&e1o Bhogan,
» _’Age:..4’1,yearS, Occ: Business,
V R/0 Bekkif:ke~ri, Ta} 85 Dist: Belgaum.
*,{AOw’ner’ éf~–B}ajaj Minidoor
N’0.K_A;22~V/A. 1 142)
Thehiizisionai Manager,
V New India Assurance Co., Ltd.,
‘~ Ci-ub Road, Belgaum. …RESPCNDEN’I’S
Sri. G.N.Raichur, Advocate for R2)
MFA ¥\$0.11364 of 2007
compensation is increased under the heads ‘pair.1__’ and
suffering’ and ‘medical expenses’ by Rs.3.0,000–‘Z’:+=:eatfh’;
‘loss of amenities of life’ by
medical treatment’ by Rs.35,0010/’>»-anyditt V’
awarded towards ‘loss of
then the overall increase the V
compensation overavllgyis i.n’C1’ea’se”c’1,2by’Rs.1″O,0OO/–,
which will carry interestdhat 6’%;:’
Appeal,
htempvaid to the father of the
child forrthts tre’atf1.fiIen:t;’–~
Kir1As”‘=»’