High Court Karnataka High Court

Mr M K Naveen Kumar vs New India Assurance Co Ltd on 15 January, 2009

Karnataka High Court
Mr M K Naveen Kumar vs New India Assurance Co Ltd on 15 January, 2009
Author: Huluvadi G.Ramesh


IN THE IBGH COURT OF KARNATAKA AT BANGALORE
bated this the 15″‘ day of January, 2309

Befere

my HON’BLE MR JUSYICE HtI;t»2;r’Vfaj1:.t:’ G'<.tz;43af"£.§15?[j'\» :

Miscd£a::eeus FrxtApp-earl I'

MKN:ween Kama: S/o
19 years, R/'a# B4
Jalahal1iPoliceQuartets -.

(By Sri Shdpad . " _ i. " %

And: V

1 Men} Indiéfi _ —

D O-X, 3*ie.521,”1imIy Complex ‘
V V Rnad; Basavanagadi ~
Ba11galeie_4M ~_by’ix_s

_2

‘-R/’a 12343,
. ‘ 2 , Jaiahafli Bjeixfind School
V _Bang.*.aIpfi:- I9_ Respondsnts

(By.S!i’B&CS§§¢fa”5.si:’%&:mRao,Adv.forRI)

Appeal is flied under 3.173(1) of the Motor Vehicles Act

Hto enhance the compensation in MVC 1793:2904 by the MACT,
25.1.2006.

‘I’hisFirst Appeal comingonforlmriug this day, the Com? delivered

T “foliowing: Ry

Accordingly, appeal is allowed in part.