High Court Karnataka High Court

Kum Asha D/O Lokeshappa vs M/S United India Ins Co Ltd on 27 November, 2008

Karnataka High Court
Kum Asha D/O Lokeshappa vs M/S United India Ins Co Ltd on 27 November, 2008
Author: Subhash B.Adi

awarded; towaxtis pain and suffering, Rs.30,00()/- is awarded;

towards loss of amenities, comfort and other things, since shgis. a

girl of 10 years at the ‘mac of accident. it may

discomfort to her future life and her

Considering all these circt1n’1stances,”thé’«;><}m1::t:n$.§a1:f£o;é§"'VisV7

enhanced to Rs.25.()0Q/-. In attme

compensation of Rs.95,000]- as by 'V

the Tribunal with interest at 5% out 'the efihanced

amount from the date of petititiii -.

Accordingly. the téxtgfiealgiis aiidtvéti
sx–:.s.v.::1¢gd*e. _§s:t;–;3;«;ha:1§* to fiie vakalath in
four weeks. é ' '

Sd/':a
Judge