High Court Karnataka High Court

Branch Manager United India … vs G Lakshmi @ Rathna on 10 March, 2010

Karnataka High Court
Branch Manager United India … vs G Lakshmi @ Rathna on 10 March, 2010
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA AT  

DATED THIS THE 10*" DAEQEE MA_R'CH;:::§:;VC3'i'é3   

PREsEHT§}' Q A  
THE HON'BLE MR. JU'STI§;E k;ar§EEDH;§AR.i.'R.A.Q :5
THE HON'BLE MR.  .'\1'!V'§Vf'rl.:L}G,(_3PALA GOWDA

MISCELLANEOUS E1vRST:wAPP.Egq_%"No;a1'1"8/2004 (MW
M.E";A';'_c.:ri*o::';s :0-B;-3EC~TI'C)Nv.VN£3;101/2005 (Mv)

M.F.AV§VHo'.$:5i8/20304 
BETWEEIQ;-A  T' 'T

Branch Ma40'agVer,~».v" -
Unit-ed India Ifl"SL!.l'§i__E_'_1_'(:f3 Co. Ltd.,

 gara-hCh."eOffEr.:e, No.1, Chamaraja
 E Doubfe R.oa4d;*--.K.R.Mohai!a,
"  fé'ivj;,'.soEAre.}' " ' '

NAonvr're'p'r£%'s.er;:rVed by its Regional Manager,
United Zf~nd_i a- Insurance Co. Ltd,
Reg"ion'aJA Office, Shankaranarayana

 Buifdi'r:g_,1'No.25, M.G.Road,

 Bangalore -- 560 001.

 A.N.Krishna Swamy, Adv.)

:APPELLANT

  "AND:

1. Smt. G.Lakshmi @ Rathna,
W/o. late N.Raghavendra,
Now aged about 33 years.

4/

 



2. R.Bharath,
S/o. late Raghavendra,
Now aged about 13 years. 
3. R.Sharath,
S/o. late Raghavendra, .
Now aged about 11 yeaa's_.*-.._V

4. R. Sachéth, 

S/o. late Raghaveadra, 

Now aged about 8"ye'ars'.~_ _ V  AA 
Respondents Nos. 2 to 4 sfince   V 

Minors represented-“‘by.t:heir natural ‘V ”
Guard§an:.m’other, $1″ ;respo«nd’ejntt Vhejrein.
All are R/-.at l?io.._10.2’9, ‘¥\l’eet.hl{fnarga’;’V

Siddar=i’thna”ga”‘r”,'”Mys”ojje, V V-

5. Smt;”‘V”:”‘;S.Vaikam”é*i2’§a,”‘~,:’
W},/o. lateM.N.a’rayana’,..__ – -A
Ag”e_;Ma_jor-,_ R;’a”r«Nov..12–Q,V.4″‘ Stage,
T.K.Layout, ‘Myso’:’e.”=–._ ‘
‘V 2 :REE-SPONDENTS

(B.\,«*.i£’-‘alri ‘N ata raj’ ‘–Bal_l__a_ ,, Adv. for C/R1)

2 .A ;yz;EfA.CR.o.B;;’ralo.101/2005

1.””‘~–G.L.al<s!fi'rni @ Ratna,
W/o'.:late N.Raghavendra,

A. Aged about 34 years.

A ‘EM-3harath,

S/o. late N.Raghavendra,
Aged about 14 years.

3. R.Sharath,
S/o. late I\!.Raghavendra,
Aged about..12 years.

claim. Hence, the award made against the

aside.

Appeaf of the insurer is
the fletitioners for enhancement is tiiSth”issedV.»””v’- t V

The amount en deposttvt’t”~eba|_|VV to the
af3De|§ant en MFA