High Court Karnataka High Court

B N Umesh vs L Anthoni Swamy on 4 June, 2008

Karnataka High Court
B N Umesh vs L Anthoni Swamy on 4 June, 2008
Author: Lok Adalath


HKBH coum LEGAL seavscas commas, ” _ J *

BEFORE THE LOK mm?’

in THE HIGH comm” as KARNATAKA % %MaA m M A

mrso mzs ms 4′”*,n5v car: guns
coNcu.:ATores
THE HON’BLE hflR.JUSflCE’vA.S.;.fi0PANb!A
sac PRASAD SUBBANNA.f’ME5£BEE3__
M|SCELl.ANEQig}$. Fca:s@Tkm§a _ ~¢reck.ssss%or 2004
¢4a~.M_.w_a1A*-I-r~o.&7…~.9r20°8
BETWEENI _ ”” 2 ‘A – .. i

1 BNKLEMESH % ~
46 YRS, szo mTE~!§AN31JNDA§?PA
RKO No’-4.3, ‘5%cR<::ss<, fr
WEST, JA"€ANA.GAi?, B.ANC.${LORE

_2 R.,Eé?AJE8¥-WAF§H"'@:USHix

_ ~m:3.,.Aw:z:w B N UME;*3H
« RIG NC 43;. SCROSS, ? amczx
' .v.wEs1:..qA¥fiNAGAR, BANGALORE APPELLANTS

(3y¥sn;V'b=–;<RiSHs%1;§,P}=*;é§, ADV.)

4: «I7 AVLTAMTHGNI SWAMY

S10 LURDHUSWANEY
3, 8 MAIN, 4 CROSS

% BTM n smog, BANGALORE
A' -. N MANJUNATHA S/O NARAYANAPPA

AGED ABOUT 25 YEARS,

R10 KEMBATHANAHALU VSLALGE
UTTARAHALU HOSLI

GOTTAGERE POST

BANNERGHATTA ROAD. BANGALORE

3,:

3 THE ORiENT?’AL NSURANCE CO LTD
NO 191*}, I FLOOR
3 CROSS, CHMKANNA GARDEN

CHAMARAJPET, BANGALORE 2.} * I.’ 7 1′

(3; Sri: M U POONACHA, Aav. FORR-‘j_R.2 sci;

ms APPE’.AI_ IS FILED UIS 173(1.,)”0F MV ‘»kC1″‘*AGA|¥*éST THE
JUDGMENT Am AWARD DATEo;29.5_.m msmn IN MVC
NO.21’52ID1 on THE FILE THE IX June-E; MEMBER,
MAC?-?, COURT OF SMALL~–..Q:’&LISES,; BA:’»K3ALORE, SCOH No.7,
PARTLY ALLOWING THE a.AMPEn.’1*Ig>N_ F*O%% COMPENSATION
AND SEEKING ENHANCEMENT QFvc0mFENsATis<:af«;.

This or». 1'6: before the Lok
Adaiat, the foilafwingoirdaf is L %

At the fir!":e_ of noticed that me ciasmant had
proaucm ', biilsk' the séotor Accidenm Claims Tribunal.

afar mefiibai'iréahne41t in all amounting to Rs.70.000l.

nm.m~ mm mm»

CIa1.i:n,§§'1;ribj,§riéiE;.'V_

2. ..K”eep’iVr42g this in view, after in addition to me

‘A V’ V’ kfafiurrecg expenses a further enhanoemant was ‘

Ewe parties have agread to settle the matter. ‘Fhe

T * .. ‘a’p’p«aliant has agread to’ receive a gtobai enhancement of

% % ” Rs.1,10,0001- in addition tolihe compensation vmich has been

awarded by the MotarAccidertts’ Clam-3′ 5 T,;,, %_ 15% air’: V V’ J ; A’

and final settlement oflhe matte:

Rs.1,’l0.000l-. Aoco:dingly;«–f§%;a_rn§§te§r the mhaneed
global compensation: Raainount shat! be
deposited’ by the of six weeks
from the date faifing which me
same snaa:¢aay the amount shan
as .aw%Vj

in am; is disposed of.

counsei for the parties and the

of fl?s!*:°g’:ii”34.$’4::»i.!:l.:’:ai’1*}.I;@ company in bringing about the seiflement

is apfireciated same is placed on record.

1′-‘ska/bms 543%