HIGH COURT LEGAL SERVICES CGMMTITEE,
BEFORE THE LOK ADALAT
IN THE HIGH coum' ore KARNATAKA A'If..33.A.,i'}'€}Ai;C)R_E 1 A; ~
DATED THIS THE 7'01 mvgop %12§:a:8 'V: [ 7
PRESENT % V
THE HON'BLE MR.JUsTi:jfEJsUBHASHfi.Ai2:I
SRLS. S.V'I?A'I9:i.v,v"1'1\;iE1»i_f3E'RV'E
._ (C0:«zc:1jL1A*2*p~3s) AV "
x;
}Loz{%.%;;.nAxm*.1:¢i,13112oos
BI3I'I'WEEV!'€:---'Tv " "
1.
Sm. Indmnm V V' ~ _
W] 0; Late: C13,ax1zi'm,'"
Aged 2-1.__}/cars', _ '
, . Maxikaisgowda,
'- KS] ca; Kari Dévigowda,
' 2 _, V'Z5'I~. yeaxs
.
‘ VW/o._ M;’E}.ATVMarikalcgowda
“Agcci 69 jicars
Ali residing at Mudugere
.A ; Village, Channapataa Taluk,
Bangalore Rural District.
Manju S/o. Late Chandru
7 7 years, Minor,
repmsentcd by his motlmr
and natural gamdian
Smt. Endramma
R/at. Giriyappa Bldg.,
“Causes Jtxdgo, Bangalore, partly allowing the claim petition. for
No.23] 2. ‘C’ Cmss.
Byamrayanapura New E-xtn.,
Mysore Road,
BANGALORE-26
(By Sri. C. Puttaswamy, Adv.)
AND:
1. s. R.
S/o. C. Ramachandraiah,
Major, No.308, L
Brindavan Extension,
MYsoRE~2o. V ‘
2. M] s. United lndia Assu1’anc:! 1 v_
Co. Ltd., Regional o£o:e,»–.,”‘ ” 1
No.25, M._(}._Ro’g§1’d, . o _ 1;: o
BANGAUORE=~56{)GO,1’;’=ff–
Rep:esent.ed*b3%;_.its ‘ ” ”
Regiotmi .. RESPONDENTS
(By Sn’. SCV. ‘Hcgdc B*!iL3}C31a_fi::1,’Adv. for R2)
This MF2§’i.<s Section 173(1) of MV Act against
the judgznent award dated 28.11.2002 passed in
file of the MAC!' 85 X Addlsmall
compefisatioo' enhancement of compensation.
O 0
AA Zthc Counsel for the claimants, Counsei for
1 Company and their representative.
_ _ After thorough negotiations, both the parties have
for the compensation of Rs.75,000/— over and
..
above the compensation already awarded by the Tribunal.
The Insurance Company is directed to dep;?s3T:1:i”‘.f;l3e
enhanced compensation within six weeks fro1n;v’i1’3¥3VV’dé§f%::;_.f:f _
preparation of the award, failing which «~
shall carry interest @ 9% per I ‘
date of deposit.
..