IN THE HIGH COURT OF KARNATAKA 
CIRCUIT BENCH AT DHARWAD 
DATED THIS THE 20TH DAY OF AUGI3§5:T,V   
BEF0RE»HH
THE I-ION'BLE MR. JUsTi'cE'A;S. fi%o m.NN2$;:"~»_:TAVI"{T 
M.F.A. No. 1':-qéfsz/2o"o5_v(r.mT%  
BETWEEN: L M t
1.
 SULOCHANA w/CV’ KAf;L;3iF5PA:.(fHVf) U_GALE
AGE: ABOUT 45}-¥R.S’; ‘ < 
2. SACHIN.:,S ‘.§KAvi;JA1§I.3A’_4C3iIiC)UGALE
AGE:i’AB!3LJT”2O T T
3. VINOD.:S.|/C§ f§AITLA.PPAAéH’C5UGALE
A-C:E_: A,BOUT’A’1$”x’.R’S., 
ALL’R:/O_H;’NCV,:1’2§i7,4 KONAWAL GALLI
_ 13E:LGAU_M, TAL; DIST; BELGAUM.
H “”” ” ‘T APPELLANTS
(By S1’T§:”i\.fIvA4i\I§Ji1~NATH MELED, ADV.)
ANT} ..
L “~..SI-IHASHIKALA J SHERI
” — R/0 H.NO.1316 BASAVAN GALLI
BELGAUM, TAL: DIST: BELGAUM.
2. THE DIVISIONAL MANAGER
ORIENTAL INSURANCE CO.
SHANABAG CHAMBERS
2
?
afisl
ix)
KIRLOSKAR ROAD, BELGAUM
TAL: DIST: BELGAUM.
3. R SHANKAR NARAYAN
53/0 50/2 ASHOK NAGAR, CHENAI
TAMIL NADU.
4. THE DIVISIONAL MANAGER
NATIONAL INSURANCE CO. LTD.,
MOUNT ROAD, KHIVARAJ MANSION”I”—-:”v.V A _
738, ANNASALI, THROUGH DIVESIONALV’O«FE’I’CE
RAMADEV GAL1,1,EELGAUzM ”
TAL: DIST: EELGAUM, ‘ 
5. PADIVIAVATI W/O MAVLLATTA
R/O GUDI GALLI, BASTA”\NAD_ (I-IALAGA) 1
VILLAGE, TAL: DIST: EEL*GAUM;590 004;
V RESRONDENTS
(By S;~I:’AS ‘H.EMAC§I-IAND’PA FAORARI 85 R5
M.V I4?QO1’JAC’b_?A.._FOR-R12–__
RAJASHEKHAR’Sj_jARA_N-I.FOR R4)
A. _MEA”EI_LEDi= U/_S”1’*V/3(1) OF Mv ACT AGAINST THE
JUDGNIENT A ~ .AND AWARD DATED:30/12/2005
 PASSRSEID IN MVCVNO. 312 /2004 ON THE FILE OF’ THE
A II. _AD,DI.,.’.,_I3I_STRICT JUDGE & MEMBER MACT-III,
EELC–AUIvI, ‘PALRTLY ALLOWING THE CLAIM PETITION
‘FOR CON;RE:=NSATION & SEEKING ENHANCEMENT OF
CQM%FHI§”‘A1I19EIAL COMING ON FOR ADMISSION THIS
DVAY,THE COURT DELIVERED THE FOLLOWING:
:,
3
§
2
3?
gas’?
4, .3
Tribunal. Enhanced amount with interest shall be
deposited by Insurance Company, within a pefiotigoféé
weeks, from the date of receipt of copy of
deposit, the amount shall be c1i;~;burseCj i
in the same proportion as appoi”tio’n_e’ci
while granting compensation’arr;ou1i1:;… ‘ V’
In terms of the abirnveiapp-ea1_’is.:di$posed of.
Vmb