High Court Karnataka High Court

New India Assurance Co Ltd vs M/S S R K T & Company on 17 April, 2008

Karnataka High Court
New India Assurance Co Ltd vs M/S S R K T & Company on 17 April, 2008
Author: Mohan Shantanagoudar
m Tm maxi cwm GP' mR1~zAT5.I. L:m.,  
REPRESEfi'I'E»C3 av nmsxoxzax.  "  % 
xsmwwm, as 40, mm cm-»mLE;§,   1 % 

I-{R RBAEJ, E&I*3"€}ALGEE - L  A   

gm smgmAmmm;sH%, %%m?.,J:   t %

 £  ""   1]  .
1.
 W 3 3. 3 2: T flu mméam, k  f       %
V % 
 mm  

REPRESE; WEE: 31:’ Tim kffififififl
4; 535 H .

I3 Iflfififi i.I&III

3.. mama; mm w~uJG;2_,*

BO’I’HA§?E.R§’A’}’ M25,

smmmizs; 5-gm % %

I_ S’%GE_, A.¥’A”I’..g_’%AGfiR,

k;$iim*2mmAm, mfamzmz — 4+. .,.RE$Pc:>NnEH’r*s

*’***fi

Il\ Ifififillm IIQIIII \.lIlI.lli.lfiI\i’-VII

%::amL us Firm. Appeal is; mad Lmdar amnion %
1″T3§§3_u?§ agaim the judment anfi amrd. dated _

annulus’ I cant LllILlI’Ll’I.I\lIJ\l

‘ul\I’-III-lflI’IKJ\i I’ i’IM3_ IIEIII IJ\.I’LlILlI_I\II.lI.I lfi I’I%fi2. Ilfilil

cixawm salary caf’ ?,5m;- per mmxth. The Trihunal by
$.55-maiw tkm salary cxf the : at F€5..4,0BQ,!’~

manth hm; m%*4a1″d~?.:i mwnmtinn ufRa.:3,’?’2,0Q03′-. T

3… E*& 13 arguaei by the: apmEa.1zf” V

assswmacl “Rang: the fififii ma Emma of £

the fiicim ‘% mid
The alamwnt was just 39 yafim and
hsaltlzy. He was workztm at J (3
Read? :=a’£ s: H V’ V V’ ‘

haw earzwé

Rs.15{J;’- pm” 2905 {year of

accfizfintji aaf 95 the died
by flm month cmttzmt be: said tn
has 9n the” gig}:-e.r mi’ km: aame, than appeal fam
Meier Tm made:

i 11% amrdmg1v’ _e.

in sciesposit bzszfam this mum; ahall be
m mam ‘ta the ‘Tzihunai hekzw.

V’

.-m.u-u-..n.u .4. nun-gun unnnnnn |.J|In1x1JnIIII.lI.I as. I\.Ifia.II\ t|4InI|I I..!|lI.ltI.lLluI.J\.i lt\ l\lfl§l\fl’I. ilfilll \J\lInll\JhI\fluf\.l _II\ II!!!

As the mam’ in fiiamiaseri on mm~:L’m, the apspiimtixnn
£01′ c:an¢:;sm$mn of deiay in wt wmfimw.