Karnataka High Court
H Javaraji Gowda vs R Achutha Bhat on 23 July, 2009
HIGH coum LEGAL__SER\fICES commmee, Q
5590525 THE LOK £§.DALA1.'H'--«._ ; %
IN THE HIGH courrr os= KARNATAKAAT k %
DATED "mrs THE oFV.Jua._$a-:;'I3d§:.::"
THE Ho~'BLE MR. 3£J'sTI§:Lt%=.%v;$;s.~§--sc§.§g$3;%A{%gxmcuxeeax
% t
V . . ' . V'
_ % {'§;o--£ai«a_t"'Np-$.54 or zoos}
BETWEEN
H. 3avar:3ji' Eowda; .. " V'
:_~'S;"«.,¢_ Lat':e_"'i§-ia§n_ur:2egov§id'a -------- ~ "
Ag:-'_~'c§« 5'? years_
»...__._Marzdy§ 'i)£st.r§.c'£A.'i__
Rio' Laks§1A:?1--is'ag1aHfTa Wlage
?a:1r3.az:a.pu'ra"'fatu.k,V
...Appeliant
[By Sr? V.N. Madhava Reddy, and
Sri B.M. Kenche Gowda, Advocatw}
. A@D
'V V R- Achutha Bhat,
Major,
Sic: Late A.P. Ramachandra Bhatt,
No.C:A-11, Biock No.8-A,
Kaliputta Pest, Manealcre.
2. National Insurance Co. Ltd.,
3"' Floor, 371#\,
Prestige Shcrpping Compiex,
Rarnaswamy Circle, _
Mysore. ' "
[By Sr: B.C:. SeetharamaiV_R'a.§>, Advofiate AR_'2~}..
This Misceiianeeus First A;_:pea;§ is fi|ed«._L_1nd_e§ar Sectien
173(1) of the MV Act aga'ir:st the _fUd;§f'{"!e.flt andéward dated
29.95.2006
passeci in MVC No’; Haiti,/O<?i'0n"'*t§1e fife 0f the Acidi. Civil
Judge (SD) & MACT-Sriranga-ipatria; 79&!T_tiy'. f3" f.3W5hg the claim
petitien fur compensatior:~–V«v.-and "-5g'\i:ki:fia "fenhancernerzt cf
compensatian. :
This r-é.F.A. c:.$:rii”:i¢..ori’–fer”‘cc::cii–.._ ticm this day, Ashok B.
flinxzhigari, J. deliveitgd t£ye”~fidi!9s*;i_ng:
The –a.p;aei§afa’::t:V’?iaV.é,” to receive a sum of Rs.50,0D0/«~
:VR§§’;–.Eifc:;.?{*:h©iiusan,;d csnijéfléith interest theereen at the rate sf 6%
pe§’i.:;afiifii%.iVn1:fi*s§Aifr:4 ‘ti14″”Vi.fi;§fs:eiiant’s ciaimg.
siesipoinidénts
Accordineiy appeal is élsposeci of in termsjf
meme.
bvr