IN THE HIGH COURT OF KARNATAKA, BANGALORE DATED THIS THE 17th DAY OF SEPTEMBEI'i=§QO'9T PRESENT THE HON'BLE MR.JUSTICE"K.--SRE}'AEIQiH£;gR
AND
THE HON’BLE MR.JLUSTIC.E S
MFA’;Nr3._6′.%9 % {hm
BETWEEN:_,
Chandras4heI§:-.~:uf,” > ‘
S/0.Subramani;,;G., 3 V V ”
Aged about 30 yei3’rs,”.,A _
R / o.I{Ieb_ba1V ‘£iIempaTpuré;»V–. __ —
H.A.F0rm4_P0st,
Bangaiorf?’ ~~ 24;. . ..APPELLANT
(By gsrg S.VD’a-bfinili, Adv. ,)
i.’ __’Nati(>1Ta:.”:}.v.Ir::3.surance Co. Ltd.,
F1001′,
Unity? Building Annexe,
” ¥eMissi0n Road,
v ,_B}.C1ngaI0re — 560 001.
4/
iI1(‘§dCl’iT’c,1} t-;.’}{;)c’11S(‘H.
cn1pl0_vmc1’11 111.31’ £’1b(}1!l six 1110:1Eh,:._g2«7.;;i1<1t:(éd
Rs.iE-3,000/m 1()\w,1'c1s loss of weuzcas <iu1'i1:1';;2; li.'.'€"I;2:i'1'11é.}?.Zf:.'~
The pctiticynesf g1'a111E.cc.i (Rs.750.,/’1fié¥2 ‘n.i(2111:-}j;s
x 17 nu.1mp:n_:;~) Rs.1.53,()O(.)/it«i.():§§§ré;:1’?c’ls”~Ig’5s;s: .¢)r»v’L£’t.=..::-£u}¢
income on ‘(1(‘,(T()i.1l”}1. of Ihé –c_i§E;.:’:;l.)i1ii.§,r’.._ T1′:].L’.”._}_)vEE§.§Vi1″i(}1’if3l’, iii’
2111. is e1’111i1_1&2ci to .1’i”*~-oi” R$’.3;.71{OOO/~ as
againsi Rs. E 98.675/–‘ ‘3_w;21i’*:§.r§d= b_\_/”i:.E:’1r:% T-.r.”ib1.111:«,11. On the
cmhancteci cjQ4’1;1j3vc§a’1sg.§Eimi_ ;i:’1.1’.é:E’1?.£f::;_I_V ‘p1:T.1.y”e.1t)1c>. is 6% pa.
from the :f”-13&:_1.i:1iu;=1V%ii’il1__ am. of payment.
Sd/-
JUDGE
Sd/-9
EUDGE
The pvi.i1:i(.>m-‘1’ may be out of