Karnataka High Court
Prasad Kumar vs Manjunatha on 23 July, 2009
HIGH ccurecr LEGAL saavzces commrrres,
BEFORE me LOK Ao§:_ATH & fig %
IN THE HIGH COURT or KARNA'?_AK.A .AT :m:sA;os:%aL%'*
DATED THIS THE 23*'? QAY c$i=§uLY, I '
COb§CILIATOR;''.:;P:.%!;_$SEN'f':'' 1
THE Hor~:'aLE MR. 3!;!ST1CS A§.f§|f§{)§§»'V.fi'.A.i-fIr~lC§;iIfiERI
SR1 ski Mméisea
%%%% _ §LoYk:.;!5.da1§t 1¢n;6s8I2oo9
BE'I"VVEEN;X_ %
Prasaci KL:rnarV, «--.._ % - V'
Agefi about 26 yams", " '
V5335» Ma(§%fava'Po,ojary; .....
Rid!' v;3%a%yanA;:«-.t'iu;n schoat,
Kan; pg, MaIIar_V$l§a.g'é,._
¥..£duL';:iTai1&iii:}1atha,
_' 'w.Ag.45;d about 23 years,
KS/0 Mxutti,
VA ~ * R/at near Government Junior Cotiege,
Maliar Vmage,
Udupi Taluk.
2
2. The National Insurance Co i.td.,
Represented by its Manager,
Div. Off: Shankar Building,
15' Floor, Mosque Road,
P.B.97, Udupi.
(By Sri Ganeadhar Sangoilt, advoca:te'fe«r.R-2') _, , V V
This M.F.A. is filed under Section oft .aea'iifist:iti1e
»Re~z-.ooi{deAnts; " *~ V. 41"
judgment and award, cit.1?*.7_.2007_ passed'-*VA.in ifvi.V.-3;'.
No.895/2096 on the file of the Prie§re.aI CiVii..JudQe (Sr."'Dn.) and
Addi. Motor Accident Ciairns 'rriburi'e!;,' tjdupi 'partly aiiiowing the
claim petition for compensation ,~e-r:d'L_v--seei_<ino ei'ii'iancei11ent of
compensation. ' 5 V.
This M.F.A. comma on.for«.Vco'hr;iiia5t'io'n'itiiié day, Ashok B.
Hinchigari, J. delivered the foi'it'gwi.:}'g~:.i' '
Ti'se1appei"i"a'n.t Aihae to receive a sum of Rs.25,000/-»
Tyéetityfive..thouéeh'dAonly) with interest thereon at the rate
of6%,-g5ef:feoniir.n,:'.ifrom the date of institution of the claim
V VV'"s:vetitioiz*1-..1_tiiIv'_.the}:dVate of payment towards the full and fine!
i «A i,"VS!:5i:i:!e.fmenf oflan his ciaims.
«' respondent Insurance Company has agreed to pay the
eevidviamount towards the fuil and final settlement of the
appellant’s ciaims.
Accordinoiy appeal is disposed of in ten11$;V–«
m_emo. ”
1UDGE
bvr