High Court Karnataka High Court

Kum Suleman S/O Husainsab Kagadar vs Sri Dodappa S/O Sangappa Purad on 20 February, 2009

Karnataka High Court
Kum Suleman S/O Husainsab Kagadar vs Sri Dodappa S/O Sangappa Purad on 20 February, 2009
Author: Mohan Shantanagoudar


. A i..;__

m THE HIGH coum” OF i<ARNATAKA* f {"j

cnzcmn" BENCH AT uHARwAo_ % . , _

DATED THIS THE 20?" DAYQF 4FEB§U'A*§Yv,. " 2

BEFORE? *

THE Ho:~rB:..E MR.JU5TICbE–v §fi'OHA§§1 sHA:;a1*Ai<3A(;0L}oAR %

warr P§T_;TzoN NQ.5%::37j;*2oo9(eM;Ac)

BETWEEN: '

Kum.Su1en1£3n _, _ .

S/o.Hus£;1ns?ai} i{a”g_ada_rf–.,V _ _ V
Aged 28 yeariaa, ;-pee: smug .. i
R] 0. §’ad(3.a;tg9;=:1i Sfraet, . Gadag V ”
Gadag [)ist.”5f_» — .. PETITIGNER
(By Sri’ Adv. ,)

ANL’;

‘ ~ 2 S].o;S.2u;gappa Purad

. I%!aj:::1″,”Ocr,~:_:.Owner of Lorry

%22;;A 333

A R/cn.2_1′(;}3, Mahantesh Nagar

:3

Befigauzm

.._ ‘Thvé Manager
India Asfiurancc Co.Lt;:1.

V Belgaum District €30–op

Society Ltd., Belgaum .. RESPGVDENTS

MFA.No.6023/2006, before this Court prayijxfig for

enhancement of compensation, which

allowed by enhancing the compensation.._:

with interest at the rate of f;

amount in ail arneuntring to-12$. 1 ,”}..§’>”,”I*’60/,+’,’ L.

+ Rs.6(),641/- + Rs.17,6′}6,}’:4}.VVis in the

nationalized bank. wnt filed praying for

releasing the said amo-tam; ‘

2. ea-eun;;a1ee appgamg for the petitioner
S11bH}§itéV’ti’u’:3}e. extreme financial need
for znediea} an-1d for his personal needs.

Medical oertificate by Vatsalya Hospital is also

preéuCed”e–at minexumc along with the writ petiiéon.

the fact that the petitioner is stated to

from. iflnees, this Court is of the opinion

that interest of justice wiii be met if 5(}%~ of -the

efeeemenfioned amount of Rs.1,16,760/- is disbursed

Er/>

,4-

in favour of the petitioner. Accordingly, the foliowing

order is made:–

The MACT, Gadag, is dirtfu.:’te@..to

Rs.1,16,76(}/~ deposited imhe

petitioner. Rema1’m11′ g of t1.i’eax:1of;_1rit; “*sh”a’Vjl1

deposited in the nationalizbd of two

years.

is o;ooord1’ngIy.

 oooo    A