w1"'y.sMT»éA§HA KRESHNAN
IN ?HE a:Ga COURT OF KRRNATRKR AT BANgA§@§E
QATED TEES THE 21" DAY OF JANUAR¥{2$Q§LF%_f
QRESENTVMW» u V ' »
THE HON*BLE MR. JUSTICE K.saEEDHAR Rhé*u
AND V ‘
TEE HON’BLE MR.JUSTZCE s.N.sAT%§fi§RAyA$§~ fi ii
MFA NO 3 0 7 3 = % 230 0.12 ” ‘~f;ff”‘%:\’«’~
MFA N0 -:1 64 1 % 12 DC % ‘C: 3% ”
BETWEEN
DEVZSZONAL MANAGER”*-_f. :*
NATIONAL ENSURANCE cc L$aH_<
BIVISIOfiRL OFFICE:§O.3; '
$31 LAKSHMI COMPLEX "A '_
1 FLOOR, ST MARKS 9932;-
BANGALoRE~1 _ _ '._ =~' '
NOW REP BY ITS REGEGNAL MA$AGER
NATIONAL INSURANC£nCG LTS, "' """
RBGI0NAL»QFF:cE,_V . _*»
SUBHARAM cQMPLEx,*§:44,_M G ROAD
QANQALORE-I. "_.V".V, .}=
… APPELLAE?
{By_S§i A 3 KRIsHfiA_swAMY, ADV., 3
«_” wz@_;ATE V 3 KRISEMAN
>,52 YRS, NG.261,
16TH caoss, 24TH MAEN
“e:tQtfA Sdf.
5
Rs.25,0C7GX- towards loss of consortium. The
petitioners together are entitied ta; Rs.25;§QQ?#
towards iess of expectancy and Eé;1§;éfiOj;,~
towards funeral expenses. _~m__ In V ali, V the_
:1: ‘
petitioners are entitled ta §com§enSatidn’gQ;_
Rs.6,36,000f~ with interest at 6% p.a;Y:rQm.thé–e*
date of petition till hV§aymen§», he hagainst
Rs.7,74,510f~ with intereet at 6% pan.
The appeai of the”§neufe; fig eilowed. The
appeal ofi.~the:Dpettt;bne:si for enhancement is
dismissed,”Kj”i
Tfie’améfinthin°depoeit be transferred to the
Tribunal fer paymenttfie
e=-M« _____ Sd/_
Judge
Judge