High Court Karnataka High Court

Kumar Yash Jayawant Patil vs Sri Ganapat Baburao Bhogan on 12 January, 2010

Karnataka High Court
Kumar Yash Jayawant Patil vs Sri Ganapat Baburao Bhogan on 12 January, 2010
Author: V.Jagannathan


MFA N0.11364 OF 2997

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THES THE 12TH DAY OF JAl\FUAR}1€…”;;»C¥::1_é’.j’ %, ‘
BEFORE E

THE HON’BLE MR.JUs’rIc1§ v.q;mA;:r:A<rnA;sS ' S S T

MISCELLANEOUS FIRST Ag-'_1?4_EAL 'No: 1364;i72Q.r_;f7 2(I\/Ii;/} " *

BETWEEN:

Kumar Yash Jayawa1*;t’_Ffati1-ii

Aged 4 years, Occ: Nil, H ‘

R/0 Hosur, Ta1._Chandagad, ‘

Dist: Koihapur,-_ j

(Petitioner b_e§i.ng;3:hi1’1or’. 1
reptd. By§’Gu”ardi’air; N’a.L:1fa1__ “_
father Sri Jayraéyant
Patil, veeigedea’bouff:~143 years) ‘ …APPELLANT

(By Sri Sémj ey; fgdvocate)

ANL1;

“-1, b;fi:’G-anapat Be&LIV:V)”‘1′,’1″1A*&e1o Bhogan,

» _’Age:..4’1,yearS, Occ: Business,

V R/0 Bekkif:ke~ri, Ta} 85 Dist: Belgaum.

*,{AOw’ner’ éf~–B}ajaj Minidoor
N’0.K_A;22~V/A. 1 142)

Thehiizisionai Manager,
V New India Assurance Co., Ltd.,
‘~ Ci-ub Road, Belgaum. …RESPCNDEN’I’S

Sri. G.N.Raichur, Advocate for R2)

MFA ¥\$0.11364 of 2007

compensation is increased under the heads ‘pair.1__’ and
suffering’ and ‘medical expenses’ by Rs.3.0,000–‘Z’:+=:eatfh’;
‘loss of amenities of life’ by
medical treatment’ by Rs.35,0010/’>»-anyditt V’
awarded towards ‘loss of
then the overall increase the V

compensation overavllgyis i.n’C1’ea’se”c’1,2by’Rs.1″O,0OO/–,

which will carry interestdhat 6’%;:’
Appeal,
htempvaid to the father of the

child forrthts tre’atf1.fiIen:t;’–~

Kir1As”‘=»’