High Court Karnataka High Court

N R Srinivasulu vs The National Insurance Company … on 28 July, 2009

Karnataka High Court
N R Srinivasulu vs The National Insurance Company … on 28 July, 2009
Author: A.N.Venugopala Gowda
_ V 3.. Th.e5 Nat§9na£ nIn3ur§ance
"  Cc;m1pajr*..y Li;d,,

IN THE HEGH CGURT 9? KARNATAKA AT Bfig_!*33f§§\'f';»fi5.5F{ETA  

3/acres THIS THE 23*" DAY QF 3uL::;'2Vé§'§  %

BEFGRE 

THE HGNBLE MR. 3USTI£E»A-,{\§.VEVf\i£

.1€§0PAa;}§ i3_€3--¥!V.;D%X A

Misceiianeous Férstgggeai  G:F'2fi3 5 WV)

BETWEEN:

Sri. N.R.SrénEvasu!L:,  § 
Szo. Sri. N. Rama.§<r§.s_hm3', : 

Aged about 41i_3"reaf;s,V . A 
R/at F~£o.134:f3;?""7?§_C~:'c'ss,'  
32*" Main, J.P.Nag';;;, '    

Bangalezfe.  

{By SrE.i'3'.N--. Vfaghaa.-tmham.,;%

AME ;

, S3: _§t9. RegE9_ria!._ Manager,

  i~'£VAe_gie:}aé.._éOff!s:e,i.~

wear NaE!i"."5'i¥'§k;é,
M..t';f.R0a<:.1,_ 
Ban"gaii:2;je '~ 556 (301.

H " 'A   Sn... 'B.iCAmarnath,

 _A:§[o,"§ri, Kuppuswamy Naidu;

  !asVo.?'7B-1?-P, 3" min,

63*" Bwck, Koramangaiaj,

"  Bangalore» 560 095.

 "'v '(iBy Sri. P.B.Ra_}"s.; for R3.)

... ' APPELLANT

...RESPONDENTS

KA~03.~P~6?32. Owner of the vehicle though__sé’r*§zg’§§’._:*§s%§£§7″« _

notice, remained absent and was piaced ex_p.a’§*§’eVvbA3{:;»§ALfIj

Insurer of the vehicle filed writtgén $fia’iamef:t’c.cr;tesfing.’

the ciaim. Sased on the pIga_dingé’,.AiSa=ues _w’ézfé ffarf:eé’.

Petntlzmar/appeflant deposed .a’i:~d_ #3 P12
were marked. After apprg’ciat§h’§_fi;§¥3.’§§§§3idencé,VVfh§ tribunal
has aifowed the cziaigfi awarding
ccmpensatron at 6% p.a.

Feeling agg:j§e”xé’»f=;c!,°’t-i€1;.=:3-pgaeés.__fi[aév–;beén flied for increase

of the award ~a::3’f:2:c2us9::if’},

2. S’§’m:Le thisfis “a:VA’c!a:i}fna1nt’s appeai for enhancement

of c0::j:I;3’e–:z}satE.V0¢*a,.._ fl?ie findings cf irébamai on éssue of

‘ .r§ég.l;§é%:cé’L: a2z}§c?.__vaise the Iiabiéity ef Insurance Campany

%§:.;.~–gV§Vn.g’ V;1m: h:$r;wAV.”§u’éstianed by the insured and the insurer,

‘ there is ne__'”n’e2’~éc’i to reconsmer the same.

‘[3;-,1 have heard the feameé eeurmef :2!’ bet?) sféas Bfid

‘§’er:Li::se5 the racarda i

‘f,/”

the respondents. Respcndents are granted 3 M

for depositing the baiance amount.:-iN0~cost~f;. ] V’

Registry is directed to dVr*av_s§ thé’ “rr1’§difiec:»v;§e~;:.é:r;3:V. V

Ksj/-