-3- IN THE HIGH COURT OF KARNATAKA AT BANGRQDREW aawga THIS THE 1" DAY OF DECEMBER 2aQ§f f1 _ BEFORE THE HON'BLE MR.JUSTICE sj&}sA1xANARA¥E§A 77
M.F.A.NO.6491}2OQ?z
BETWEEN
1 KEMPEGOWDA ,. ‘,w
s/o CHIKKALINGEGQWDR _
AGED ABOUT 31 YEARs’1H%}
R/O HEMMIGE vILLAG£_ ‘ ‘
KOTHATHI HQBL:,””*–‘
MAN9yA§1A&uK
MANs?§*b:é%;« *
g _ *1,_at_ .ua_ _ ; … APPELLANT
{By Sri=K L sRg3w:vAs & 0 K HARISHA, ADVS)
AN… D. 5.; ,
11kBQ§E$QWBA v1_g …..
s/0 SIQDALINGAIAH
A – _M5’~%J0R”1’.
‘9_&R/OHHALAKERE VILLAGE
*1x.BEL;uR POST
“a MADDUR TALUK
MANBYA 571401
“z. THE NATIONAL INSURANCE CGMPANY LTD
__Iv.v.RoAn
‘AMANDYA 571401
B! TIS MANAGER
RESPONEENTS
(By Sxi M.NARAYRNAP9A, ADV FOR R2
R1 * BOREGOWDA SERVED )
..fl}..
is just and necessary that the same is réqfiiréd
to be enhanced to Rs.10,000/~.
11. Taking into consideration all thedé;_Lhé@_ ”
claimant is entitled to addfitidfialt_Cbmgéngdtigfit
of Rs.24,000/~ over and above tHé_compép$atidn of”–
Rs.2?,OOO/* awarded to Vhim in¥ thed Trifiunal.
Accordingly, this apgeal is filldwed id part. The
claimant is entitled’; ta _7cfimpemsation at
RS.S1,GG0f::fl’Tfié”rat§Hdf’intétest shall be at 8%
on R5227;000/’}”‘i’};;n}:1»d.Vgé’%__:”‘og§’Rs.24,oo0/—- from the
date of fietitidfi_ti;1,date of payment.
Sd/-gm
Judge