High Court Karnataka High Court

The New India Assurance Co Ltd vs Sri Kittappa on 19 December, 2008

Karnataka High Court
The New India Assurance Co Ltd vs Sri Kittappa on 19 December, 2008
Author: Subhash B.Adi
" l>J 

   gig: CHANDAN PASHA

 

IN THE HIGH coma' or xannxrmu xr naneamas
DATED THIS THE 19th DAY 01:' DECEMBER. 2093"; V j:%.

BEFORE %   'V RE
THE HON'BLE MRJUSTICE      

:

1 THE NEW INDIA ASSURA.NCEr’C0″ Lrm
REGIONAL OFFICE, p
UNITY .BUiLl.)IN(} ANNEX, ‘ ?
MISSION ROAD,..E3ANGAL9R.E-27_,”»__ ‘_ AV
RERBY DIV1SIca–%q_A-L OI?FIC!?}:’1,’«N{‘}._%1{)__ _

15? FLOOR, L.-1_.I«;”.<.:fiM';' c.c31v:fPLEx, {;pp:v';n;N1wLAs
HQSPYFAL,;'K.i?;RG2X!), BANVGALQRE-Q2.

.. …APPELLAN’i’

ADV.)

“lg?

SRIKFITAPPA = ~
SlOé§fATE HOMBALE cgmwna.
‘ .AG;e.;.u’ HBO ml’ 52 YEARS,
,R?AT.BANA3§£xYAKANAPURA,
_Ke):rrAc;A;L HQBLE,
RAIx1_A;NAG2%.Rfis§M’TOWN.

L 3121 ‘gas SL-‘iRES’H

x_AGE MMQR. ADVOCATE.

v_ V PARK VIEW, GANDHINAGAR,
§_TUMKUR.

..S,*().SRI CHOTA SAB
AGED ABOUT’ 32 YEARS,
~ R/A’i’.YARAB NAGAR,
RAMANAGARAM TOWN.

.., RESPQNDENTS

[By Sri: K R RAMES’:H., A11′. FOR R2)

month, but the Tribunal in the absence of the evidence has
taken the income of the claimant at Rs.3,{)0O/– per month_a_:1d
talcing the disability at 30%, as stated by the doefervvu
determined the compensation towaxtis loss of ‘
Rs.1,6’.2,(}GO/–, towards amenifies Rs.2Q,()’O0/is
tewards pain and suflefings Rs.10.000/ {is
the compensation of R3.?.,11,£)00/:#is__ In
even on reconsidering the entire I is no
mason to interfere with the

by the’1’r;.”buna1. i

Accordingly,
Amount in Tribunal.

Sd/–

Judge