High Court Karnataka High Court

Chikkamarigowda S/O Ningegowda vs New India Assurance Co Ltd on 23 January, 2009

Karnataka High Court
Chikkamarigowda S/O Ningegowda vs New India Assurance Co Ltd on 23 January, 2009
Author: Huluvadi G.Ramesh
I\r1II|I.r'\lFII\l'| ruvrrl uvunl U!' RHKIVHIHEH HIGH LLJUK§ LII' I\:F'Kl'€nHi.HI\l\ Nib" LLJUK'

 

1%: THE HIGH mun? GE' marmmqa M' a.a«.r;s.m::R~E'"{ '*« "

nnwae $315 was 23"*nAv aw JA§UhRY Efifié . 7T="'

aamfia   

was HQN'EhE Ha, JUSTIQE HuL3yhprTfi Rafiasfi  I;m'""

M 3* A No.9?41V:'2-:fg35<§::z;"' V

EETWEEH

1 CHIKKAMARIGOHD& axe H:xG$G¢w&&'*{«_;
AGES menu? 53 YaS,""* f 'bf: f ."f
fife L:Ns5§¢wa5}eQsr§_: , .;,V ;
Hacaxmriamra  :.za:m_ 4.933? 
scANAz_"1--Kfizséaan'--:e;e:;a'L: " _ " '
EANGELGRE a.: '.'w'. "

2 Nlfifsabflda 'ii.!-'Q _C}€IK%§Es§°?$;REG{5*dfiA

A.GE£>'~--.:A.B--<}m* 5:§:.f'f;'2;s. "  *

afis.» azvgsmmmg .;m::z_  

H2731-£m::rz*:r!.§~.rrJa VI ¥..i!g'1';Ii?EI'.."2'%}'i9 993'?

V B;.%.NA£€fii;E1_If£.%.,  KAEAEA }'{':'EsLI
s55x?(.,/



 ,  ._ .....,..... nu.-an wax: or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA men coum

 

Rfh HABBENAHALLI VILLAGE ARE 963?
CHI K.§.EfiLLfi.P'¥.§RA

KOLAR . . . aEsEc;§e5z:amr}:}s§ I"' 

{By 5:-2'. : 9 B RRJU, Aw E'O=R_R11»_$ J~zrr;:$*:4';t't."i$~:'.*';fa*:§""£=!.2'A  
§I3?H3E§ Vififi '} ': *'- 4 . "

MFA FILED we 1*m:x;;-..___<:~s"  §:1._f"2=a. x::=:* =gfit;§a2*.z=;Vs;3*_.'3 *r1?rE. »

Jam:-zmw mm Ai€.3«.RE3 £::.a.=r.§J~a'.2;¥"'»2}f3.-:1.2a'£::z'§_ ?:.:ss$'::; m we
N3. 3€'3'<3f2Q*B4 ms:  FILE:-"'a$*'L fi'£E,_:s:m?".aa.::rz.:;.: sums,
coma? mr sMm;L~ ]"  :z~¢.s24aEa., mm,
METRQPQLITIAR mam; H  V_Va.§3m:§.Lc;9.v'E,--'.i'V_':v __ 7-{sc:cH.m». 1%: ,.
9Aa'm«* Aapaafixs     VPETITEGEE Em
r:s:'.:wz-ws1«»r5A*:*:s::s2§~.'.,  _._V_s*E'.'-I.=.';';:<'._I11-.'"g.  cm cfisnnam.

*z%:{:.s_':k:.._V':-*.;;*:,;,:'_ ::u<.sz,,..E*ba 995395 THIS 33?,

M'-: <:~:::z.ra*z_* 'T§'2a;J:;;.1i€a$'5a;5;:»' % 4z4H§:_ '_ '+et;;L<::wz§s*:;:T -

_q"A_*_._.;ir'«:£%' as M E N 1'

   ta": fiawgmnrfient Nani' ia fiisyansed

  the meme filed.

 fhiis appeal is by the alaimant, masking
  a 1haf.icament at canyansatian being not

mltisfied with the award. paaseczi by the xx?

)x,/



.

v
I
.

.

..M………. Myvri r\HmVu-uMI\A mun COURT OF KARNATAKA HIGH COURT OF !(ARNATAKA HIGH CUUKI Ur KAKNAIAHA mun uuuxr

5. A claim petiticzxn was filed by mg%%%[:%9g%a;
tepxesentativee being tbs pauzzantegfi
daczuaafied, vsha was aged abr:ut..423.”.f§a15V5 }£.r§ }_c:’1′.;

the data m’? the arzciacieziat:

seeking aamgaensatien.

6. The matter Irzauzance
Cayman}? singfé effamtiing
vemsze gwéaigééqt eg_._paA;t%e 13:~;m5<:~{£e the Tzibuzzal.
':4. ii;'I:1e'-*B:3.§::i::_§1.T»'4I:a;$fing' found that the death

31?' tI1@""ei4acaa §3e§£.'.w§§;;$ due tn the accidental

inj1'§.1;ié2*z3 aIét§–v.Vv;I_.;§1*r;sl?6zneni: cs-f the effarzdirxcg

»fi§1*:.f,::lVé«.+:i;%;"'-.qus5tian, having taken the inecama

at Rs . 2,. 4-E2E3;'~ 3:» .m.. ,.- awarded

-V ccx:é$gfi’$§fiian af Rs.3,.§3,§f3Qf-. Being net
” V L».,sTaTt.i.us£ :”.a<i with tha $aici award, the claimants

é;;:@ bvaf¢_'r:e this court in appeal.

BR,"

–. -qr uurIuvr1lr1l\l”I anvil N.-\ll.ll\l VJ!” l\.l”‘|I’!IVlI-\lI’|I\.F\ I’!I\5!’l Lklufll \ll” I’\.F\IIl’lI\E.F|!\l-I F”lI\Jl’I \.n\llJI£1

ipiétest at 6% pa.

8. Heard ‘aha laamad czzmnsel f«::”V- ‘f”–§i”1*2;;

xzespeazztitm gazztiaa .

£3. Amcuzdiag ta ‘him v;la.ii€:an% i_?s}’TV

wax earning mere than i¥gs L”3_,80?3″;’f j._’f;_,£::=;._. ‘::§my” V

haw; 1435: his figpan-:ie§’;§i3r “‘aee:ug;:.1£t far
enhancement mi _ Taking the
inaame at Rg3:;’3_,’UUf§?§. . iiiséducting 1x’:3
towards 1933 sf
depan<;3.s3n::3fw..::i»é$:1§.¢» " ¢:P.s . 13 , G8, 669;" , tha
¢1am:;snt~.s as another sum cf

I%.s.l§,B€Z§'{3,{?-3 accisdental injuries

_ auffégafiéd przv.""ir::§;______t;¢r; the de ath and like . 4; 5&6?"
»t::¢a#e?§Vx,fiiVS=.M '..;%:é&:.n_Vent itmal haaczis . $11113, that
._ {én. sf Rs.4,2?,5F§GJ”- in modificaticsn

as-Iarfi. pasaed by the Tribunal with

5/

‘Q2,

-. -……. _.v_. .m.mmmnA mu:-I COURT or KARNATAKA me-H count OF KARNATAKA RIGH COURT OF KARNATAKA HIGH COURT

18. Aacerdingly; tha appeal is allawed~ ifi ;

yart .

The znauzzar t-:2 depmait i_’:.:he»_ ‘a_$¢i’-‘gig

within “thréa months frazza tcxrriaezjg. «’