High Court Karnataka High Court

Sri V Krishna vs National Insurance Co Ltd on 8 December, 2008

Karnataka High Court
Sri V Krishna vs National Insurance Co Ltd on 8 December, 2008
Author: Subhash B.Adi

can be enhanced. the claimant is entitled for 123.530.0001 –
towards medical expenses and amenities is concerned qgfly
Rs.10,000/~ is awarded. same is enhanced to Rs.25.0i)(}f==;..
claimant is entitled for enhanced compensation of ~
over and above the compensation the’. ‘4
6% interest from the date of petition till . ‘ 4’ V
Aoconingly. tlilsappcais palfl}-‘.’ . _ ‘ ‘ ‘

*AP/ —