High Court Karnataka High Court

H V Shanthamma W/O K B Nagendrappa vs S V Raghunandana S/O S V Veeranna on 5 January, 2009

Karnataka High Court
H V Shanthamma W/O K B Nagendrappa vs S V Raghunandana S/O S V Veeranna on 5 January, 2009
Author: A.S.Bopanna
IN THE HIGH comm' 011* KARNATAKA AT 

DATED THIS 'THE srh DAY OF JANUARY  1-I J  _

BEFORE

THE HUMBLE MR. JUSTICE. Asjjaopma 4'   

MISCELLANEOUS FIRST APPE:a1,__N0. '936?/205"?   

BETWEEN :

H V SHANTHAMMA W/O K i3..NA(§EN_DRA§*1?A.

AGED:31 YEARs,suPERv1s§me,_   ' ;  AA 'A 
CHILDREN ZMPRGVEMENT WELFA'RE:0FF3CEj,~. 
JAGALU R, R;AT.BILICHow,-- JAGALUR 'i'Ai..U K; "
BAVANAGERE D1s'--11Ri~m.       APPELLANT

{By an': MAH§ES§i_~R§Liv~?§f¥H,«.E;--I?§fi)_  '
AND:  1111    " ' V

1 s "'2; R:XGHUNATéDfl_NA--$f'0 szv VEERANNA
mwore-, OWNER: QF*'S_U'i%4!A'IATHA Bus asanme
NO.KA:Z6f57i"r'?, R/xr;:3.e.KI:RE POST,
Mommnmugyl 1*2:LU~K,

,c:~;m2A:)u:2§;A DIS'I'RIC'I'.

V " T1i'§:''mii«*§;s:oNAi;§3ANAGER

_  .% 1}r~I:'I'*e:;3.,
 D1ViS}QNAL_.53FFICE, P.B.NO.'237,

~. -.,34/3,;8.--KRAMAHA{)EVI ROAD,
' P.J.,E.x'ra;NsioN. DAVANAGERE.  RESPONDENTS

A By sum zamnba smrrrv, AD’-V. FOR R1,

.. ,$ri: SSRISHAILA, ADV. FOR R2]

no
a

THIS APPEAL IS FILED {HS IT3-(I) OF NV ACT,
THE JUDGEMENT AND AWARD D!§’§’ED 28.02.2007 PASSED H4

MVC NO.’¥?4/2006 ON THE FILE 0?’ I ADD!1’ION{;1.»V”sf3};’¥{li;.,
JUSGE{SR.DN.i 85 MACT-iii, BAVANAGERE, PARTLY ffiLLLQ’-¥_iNII;}

THE CLAIM PETITION FOR COMPENSATION AME” $EEi'{:H\!G'”: ”

ENHANCEMENT FOR COMPENSATION. _.. _ _

This Appeal coming on for 1:’

made thcé following :

The is :fi;ge in we
Nu.4?4/06. ” Claailns ‘}’n’bu13a1,
Davanagéfé’ of Rs.33,800[ -. The
be aggrieved is _secl5m:1g
enhanceme;1 t ‘ ‘th#;: ‘

Heard inc’ daunscl appealing for the pmfies

passed by the MACI’.

W H ‘A and the appellant] chimant having sufi’c:md the

am not ‘m éispute. The tzmly question that mism far

VT ” cxfizsiderafion in this appeal is with mgard to the quantum af

L

disability suffmud would have to be considered, ~

the mmpensafion by applying the _nor1;1a1 u u

granted. Hence undar the

compgnsaiion of Rs.l5,000/
Thus in all the to
Rs.4?,doo/- i.c., thc 1Rs.5o,ooo;– in
addition to the by the MACE’.
The cnhanoeql be paid with
interest at 5% ofgpéaaen an the data: (pf
Icalisatzfifin. _v éhc judgmant and award
stands portion of oompensafimn

$313.11 fze I]1S1Il’a1l(>€ Cornpmly withm a

V. the date cf recap’ t efa copy of this

the same shall be disbursed to 31:

L

2
w

in tcnns of the above, the appeal ‘

No older as to costs.

” lv Judge

Aka] bins