I IN TI"IIiI IMIIGH COURT OF KARNATAKA AT I 3AI\IGALORE DATED THIS THE 14'?" DAY OF DECEMBER, 2010 P R E S E N T THE HONBLE MR. JUSTICE N. K. PATIEQ.::'j~..I_I"'-V THE HON'BLE MR. JUSTICE }i.S.KE2.l\!EI5}?xN'I§€:g¢:X _ I V' M.F.A. No.11} 17 OIZEZOQ-II'; I BETWEEN I I KUM. SEENA S/O KRISHNA @ MANJUNATH AGED ABOUT E8 YEA.RS,'»._ . . R/O MELINA NAKARANAHALLE ' ANTHARAHALLI POST, _ ., DODDABALI;A;9Ui€"¢1:..A;1,13.t§;-I I BANGALORE DI..f$T_R'iCT " 2 " é " APPELLANT (By SMT. B'LHu.SLIVI'\'F'E'_I*I/ix.I:OR"_SR'I SURESH MLATUR, ADV.) é\_N_.!.1_2.i » --. _ A_IIS'H.B1E __ I'Wj'O«VSE31'SHf:KLTMAR " OCC: BUSINESS ._ R/Q .N'O1..i5/2. VALMIKI NAGAR 5"?" CROSS, MY-SORE ROAD BANGALORE «~«56() 026 '~ T.' " .'I'H.E5L DIVISION/XL MAN AOER LINITED INDIA INSUR.ANCE CO. LTD. IDIVISIONAII. OFFICITE NO.I() NO 21 , ST PATRICKS CHURCII ",1 BUILDING, M.USEL.?M ROAD BANGALORE ~ 5(30025 RESPONDENTS
(By Ss’i. : R.JAiPRAKASH., ADV. FOR R2
RE – NOTICE DiSP}E3NSED W’ITi-I V/O. DATED £4. i2.2()E{})
‘i”HiS MFA IS FILED LWS 173(k) OF MV ACT A(3A1E\’1S.TL’T.i’}1iE..«
J’UDGM.ElNT AND AWARD l)ATf5,D:4.4.()5 PASSED A-
NO2945/03 ON THE FILE OF THE VHTH ADDL. 3U’DOF.:,OOCOURT.
OF SMALL CAUSES. MEMBER, MACIF3, BANOGALOVREV. SCCH
NO.3, PARTLY ALLOWENG TE~IECLA’I_1\/j }’PE.’7£”IT’if)NV ‘=FrORg
COMPENSATION AND -SEE,KiNC}._V
COMPENSATION WITH INTEREST AT 1’2.%’P.VA.
THIS APPEAL COMING QfN..V_FOR.V’ORD.E31R-S my * O’
N.K.PATlL J , DELIVERED THE FOLLOVVING: ‘_ O ‘ ‘
J U
Though the appe.a1:’_is j0fde1*s, with the
conseint of –]eé11*11e_d”C0’ufis.e1for both sides, the matter is
taken up’=f0r* dis’po”s:{11… 4′
2,;-».Thi.s aepe’a’i”by the claimant arises out of the
iaagjugfieéed»A4’*jqdgment and award dated 04.04.2005
paseed N02945/2003 011 the file of the 7m
Additi’Q_r1é.1 JL1dge. Court Of Small Causes, Member, MACT33.
V”:DO_ABa0.§;21I0r0. [SCCH.NO.3] [hereinafter referred to as
_”_TribL111aY for brevity). The Tribxmal by its impugned
5%’ “WM”
(3
Additional} Judge, Court. Of Sm;-111 Causes, Member. MA.(__3’i’~3.
Baiigalore. {SCC}–l’..NO.3}.
The second respondent Insurance CL)m;§éufi’y–i 71$,”
ciireciied to deposit: the enhancted’ (>oti115’er:;.sa1t§i0fi=V of V’
?'”20.000/- with interest’. within agpefiod (5f.T }1.Ife’€§ weeiisi.
from the date of receipt: of bf _i”hve_ ” V
award.
The enharicedv “ai.ii1Qunt:j_’wi’thf~interest shali be
released in favour Q37 Va;)p,e1}ant “iiiimediately on
deposifeif saiti bfiitvhe second respondent
msurafiee Corripaiij/._i’
, «§;:Offiee t0v.’dEfa.W t.he award, accordingly.
Sd/-3
JUDGE
Sd/-‘
JUDGE
2311*»-L-£35K