:B.v's
's;si:__o MAHESH,
'V ' ' MVC NO. 565/2604
IN THE HIGH COURT 0:? KARNATAKA AT B.fsNGfi:
DATED THIS THE 2873 DAY_GF.JAN
BEFQRE;
THE HOWRLE MR. Ji11sz1jrcIé:" rm~:m%%
MiSCF;¥J,ANEOUS FIRST APPEA-!.{_NQ§ Ii 24:. (MV)
BETWEEN :
BALARAMA SHAHU H
AGED ABOUT 63 YRS : -
S/G LATE RAGHUPAM SHAHU '~'
R/AT KULADQW,VOFE§S$A~v g _ .
{By Sri: PAvA:§A 'itiiiggnfi Afav.)
AND :
A SUDHIR AVADHANL
AGED AEEOUT YRS
we K P AVAQHANE
~ 'Ia:/AT' CANARA' M§3E3i'CALS
" ---r30I;I'1:*T ROAD UDUPI
1
" T%TH;;1£N:?E[9 JLNDIA INSURANCE co LTD
._ .1;:v1's1<;zqA'L Tomcg %
A P 13 No.33. KRISHNA COMPLEX
B $'z"ANTH ROAD {mum
REP. BY ITS DIVISIGNAL MANAGER
f£:._!{iS¥~iORE SH
RESPONDENFS
ETTY, ADV. FOR R1
ADV. ms»: R2)
THIS APPEAL IS FILED U/S I73(l
ND AWARD DATED:
ON THE FILE OF' '1'
L
'.
} OF MV ACT AGAINST
36.6.2006
PASSED IN
RE PRL. CIVIL JUDGE
l’f}if§Y”23C}Q§ V
ma. ‘ crme whatwwrx , .1″ to indicate that thezjé’ w§;i§i’%
permanent disability, the that thaf.~thfl1′{f: kéf V’
the right shonkier cannot be
ffiS€:1′,’31l1f0I’t in this mgard iti” V
view, I am of the opinitjn as t}ir:–
awarded towards paih tnwards Irma of
amcnifics, the 33133 is rm mqmklr-.9 to he
cmhanmd. I13″ “this: amount inwanis
food, nottfisihmxfiji cfigrfirs aim mquircs to he
‘4. requires only a margins’ I
no need in go into flu: heads
the cnmpensaticm is enhanced’ by a
of Rs.20,00G/– with inkrtrst at 6% pa.
fmm me-&:a:aé ;,s petitsm trill atasiimtion.
_V Hmvesrer, it is made chest that since the delay in
this app:-.33 had been condone.-ti anhjcct to denial of
J
3=
irrttzrcst for the period of delay, while
as sizaiczi above, the appellant ffir'<f- 11'hiA 31431:
intsrest for 3 period of 314 days dclfiy' %»
appeal. The amount so <~xa1
345/:
Iud§%’
Aka./’Mus