High Court Karnataka High Court

Mookappa vs The Oriental Insurance Co Ltd on 3 November, 2009

Karnataka High Court
Mookappa vs The Oriental Insurance Co Ltd on 3 November, 2009
Author: Lok Adalath
2,.» 
E') .

BETWEEN  1111  

?
3. .

. gm;

 {By Srnt: PREETHI S MELKIJNDI FOR R1:

HIGH comm' LEGAL E'aERVI:¥:'3}§):":3'~€f2(A_)1"..(£E*s/I:VI;?£:"VfE;'E:V:  
CIRCUIT BENCH; AT      X

DATE)?» TEES '1'1HE 03% DAY%»<§§' Nov£:rv1BE:R;1200g
    
HONBLE m:$:g:LrNATH
SR1. Bgggijgga Zx¥§1f£3\fC§PL1§Ef;" MEMBER
 4M'€.F._}{.':No{'1:5v4'9;'3f:*§i§O7 uvm

MOOKAPPA .   
S/0 HCINNAPPAYVYA  .   .
AGES) A896?' 31 YEARS' V 
HA2v;;aL1  "   
E8/G;'(}A1¥2LAD£I'¥i¥I1 VILLAGE

TC)' 'maxsqvz, _1:31s*:r F.'AvI£fiHUR .. APPELLANT

 C.HA§IDRASHEK.é'aR P PATEL, ADVOCATE}

*:"i{';é'%:2:.I%::\i':*ga1: INSURANCE co LTD
Tnmouecm -as BRANCH MANAGER
CITY '{~'ALE<L§ES ROAD

 '  V' Raxcauyye

 .,.A}3.Dé3'L KHADAR

E13/O SYED MOHD ASIM §'EER
AGE MAJOR

'  OWNER OF LORRY

R/O ANDRON QUILLA

RAECHUR  RESPONDENTS

NOTICE TO R-2 DISPENSED WITH}

AND

MFA FELEE U/S §73{1} OF’ MV ACT, AGAINST THE JUFDGEMENT
AWARD DATED €)2.94.200′? PASSED IN MVC NQ258/2006 ON

THE FELE 0? MEMBER, MAC?!’ 85 PRESEDERG OFFESER, FAST TRACK
COUE?T~IH, RAECHUR, PARTLY ALLOWING ‘THE CLAEM PETITION FOR’

{ZOMPENSATION
COMPENSATIQN,

This M.F.A. being referred ‘{§;”1? for L

conciliation, this day, the Lok Adaléat made th~¢”fQ11ow’i:mgAf’~.V.

CO1’ICILIATi{‘ f~§_V§'()I{VlD}V3§ii &

By consent of paa;fii§:*s’, addition to
the compensatiox} tribunal, the
insurance compensation sf
Rs.:”>,0{}O witlxin eight Weeks

f:£’0n1 tcsday, £é7hiCh_.’tiiepT»éfl3:a.r1Ced am=0111″1t sshall C3113:

:i11terest at Lhev raté.’ énnum from the date of

p€’::i£Vir::VI1tVtii1fxti’f;é realiééition

C0:1si:i;3;*i11§”–« increase, tribunal shall

€1i; si:){1rse fl1é”–.€flh311G:éd compensation {:0 the claimant.

‘ A,/’;1,r;{:erd_iI1g13r; appeal is allowed in part.

sc1l§_
Judge

.93.’

Sex

M

ANS SEEKING ENHAN<::SM§;1S;f:":.LC"'*–%