High Court Karnataka High Court

Abdul Akheem S/O Abdul Saleem vs Basavaraj S/O Maruthirao on 17 March, 2008

Karnataka High Court
Abdul Akheem S/O Abdul Saleem vs Basavaraj S/O Maruthirao on 17 March, 2008
Author: Ram Mohan Reddy
pd

In mm men COURT or nmarmm '  

nxmn nus mm 17"! Dana?  ;_: '.   & kk   5 

um:-oak,  % T

 ::_:c*I;n_.1: m  nA1.:.nEa;iguI 53w.nnir-

 

r,-,2-2fi_a.-.-..._.=."- '-",e~_gL.3 i-'iL   

ig;1;g"'"§'i-.fi

ABDUL AKHEEMSI 0 'ABDUL  Q' 

AGED 17 YEARS, MINOR 0aCC:VS'FlJDE_1?{'l'
REPREsENmn':j5Y HI§s?~__FATH;Ei2fA' ABDUL SALEEM
AGED so 'IE.-.,A.F!.S,  

R/o PANSAL"TM:,EE!v_["  ~ %
BIDx'S.R-585¢--%G1 71' ~ *

(Bysn he H' ;.15nH;\v=.s§--.~}k? '* 'SANNA  A'"' 3

'   ' 1. _ *~..,di3AS!éKVARA'J s/o MARUTHIRAO

  [50 YEARS 0-cc:Bus1:~msss
R-,*--"Q_ PANSAL TALEEM HOUSE NO 2-5-1 1% ~

 BiBi Raw, Biimfi-535 401

,. {OWNER on HERO HONDA SPLENDOU-R MOTOR. .

-...i'_'.YCLE BEARING REGISPRATION '-

no KA-38[_II-1-5439

BRANCH:BIDAR

b.  THE UNETED INDIA INSURANCE CO LTD
G

THROUGH {TS IWSIONAL M.A.!'!........-..
DIVISIONAL OFFICE
C'xUL%RG'rA--535 iO4
'  IRESPONIDENTS

M



no

___-_ IN FOR R2  " 

(BySri:AM\!.E1\| 1;:su,A_.
3

THIS raw-. FELED D; 1.39} or  
THE JUDGMENT AND AWARD DA*r:.=:D;s.9.o4  ¢ W
 ND.111;D2 ON  FILE Dre' ~:'rH.'5*.*  civsm.

JUDGE (SR.DN) AND MACT-Ill, B1DA__ D *PAR'rL1rALLDwiI@G

Dis D D L 

THE'. CLAIM PETITION FOR .C0MPENS:%TiOIi.J3flif)  _

ENHANCEMENT OF COMPEN_$A'_PION; V_ V

1.

13 .A.. PF-AL; _.c.D1v111\:_G”jD1«*oR FIHAL VVEHEARING,
THIS DAY THE cour?r’«DEL:vE_m3-D ma FOLLOWING:

u-:.:-up

:2 ~ ”

mindr. $3.: ~£=:.”.’e”.. an 9; 12521301
the’ vznotor’ –

é ‘ D _ ‘_”41.”l:ic=,~.._ Add]. Judge (Sr.Dn.),__and Motor Accident

m, Bidar, for short mar. hav1ng’

the claim for compensation awarded

‘A ‘R§.lv6,000[- fin’ injury, pain and suffering._and Rs.3000/-

medical expenses/by the judgment £_r_nd award dated-

s.9.2m..4 in MVC 111,! Dis-551.19% the quantum

of compensation, fie ,t’-“.-ls ap’,-‘=9-1-

% M
{J \

to

on recnifi,

my opinion, the MAC!’ iiotddjusfifigfi. t

compensation of Rs.19.000/d fiat I thmk’

it appmpriatc that additional-

Rs. 15,ooo1- would

In The
n _-.n.ti flu t_..

ts%_p.a. tattm petition, in acteitttotu to the award

all other respects, xpmains unaltered.

S511
]’ud§’E.’.