Karnataka High Court
S M Thasim Banu vs S Kamalanathan on 15 October, 2008
». (By a Giri 8a
._A
IN THE HIGH COURT OF' KARNATAKA $51' BAN
DATED THIS THE 25:11 my 01:' c)c*roBEfi§',;g'z::{f§gk»«' _
BEFORE
THE HON'8LE MR JUSTICE 3,%sR%E§:1ma4S!E- G*<:"§'£§f§gT
M.F.A. No.593i'$_ :3? 2i§05V'iMV»';§. }
BETWEEN: F' % V
1. Miss. S.M. Thasii:1~i3 .aIéu:.
D/£3 late 8.3%. Mahabooiii' 'B3133 " V
Aged about' 22 years' " 1 .V V'
2. Mastm' Wasifii A111-am... . .. V .
S / 0 laps: -:§3;;\:i. I\)Ia?{iab:}¢;bAABasha
Aged .ab0ut'1;.4_ yfiafs', ' '5
Rep-.6¥T
Sri f:-3:;;i {}i:fic1h§3;:* H, Adv. ;
jam:
.._._.(......._
, Q I,
V * -»
/":3 Swaminathan,
Major in age,
' " V , Gavindapuram Viilage,
' " Sethuvandai Past,
Gudiyatam, Tamil Nadu.
5
Accordingly tha appeal is allowed. The judgmam and
awaré of the Tribunal is modified t0 the extent stateci
harem above . The respondent Insurance Compaxly
is directed to deposit the compensation a1nQu,:1:._ V’.a,7i”:h
interest W:it.hi;1 two months from the date Qf§._re{:€i§;§t._f<5f.
capy of this award.