High Court Karnataka High Court

Mr Masood S/O Abdul Khader vs Mr Mohammed Akram S/O Md Habeed on 27 May, 2009

Karnataka High Court
Mr Masood S/O Abdul Khader vs Mr Mohammed Akram S/O Md Habeed on 27 May, 2009
Author: V.Jagannathan


EN THE HiGI~i COURT OF KARNATAKA AT BANGALORE

Dated: This E1116 277″ day (315 May 203%

BEFORE

THE HOWBLE; MR.JUS’I’ICE V,’}AGANNfi!§’._:HA£§’.:

M.F,A.NQ.1336Uf.:ZI3Q§AKRAM S/Q MD HABEED
:2/fm’ 3410.? 1/ 21, 8TH CROSS
” –1.;o*’:f%:-f:wiza;.3A_1=e ROAD
‘ PADAR2~’aYAf~%AFURA
” BA:xz.:}A3J;GRE–s6a 025

2 ‘ .’I’2::;’re: ‘MANAGER _
‘§%;:§~:«: GRIENTAL INSURANCE (:C}.LT'[}.,
310.1188, 13′? FLOOR, RfisGI£”f’:UI}fiA
TEMPLE MAIN ROAD, 25TH MAIN RGAQ
‘ JAYANAGAR gm BLOCK

BANGALORE-560 Q01
RESPGNDENTS

[By Sri ASHOK N NAYAK, AIBV. FOR’ R2 )

MFA P§LE:2:) uxs 173(1) 0;? MV AC1′ AGAINST

JUDGMEBFI’ AND AWARD DATED: 31.8.2097′ :r>;§,ssE§;: j’i;~r’ 3
save NO. ?702/2095 on: THE FILE 01:’ ‘1’HE:_.;>{iII A-
JUDGE, Comm’ 012′ smam, caxisgs, MENEBER, mam, ”
ME’1’ROP{)LITIAN AREA, aANG;; ;.<)é E:, {.$::§_:£i_§N:3V..,;1"5§3_
PARTLY ALLr~z «.

GOMPENSATEON AND SEi3Ki–!¥{G E::s:§}iAxr~;c::%;§§¢5V§::~zf?V,V 5:39′
COMPEN’SA”I’IC)N. V’

THIS APPEAL {:e_§§£:;§r;} C:’gI€.iP”Qi?.A.fxI;§2’»’£ISSIOi\I THIS
BAY, THE COURT DELI§.fE’R_E£5’_’I’§iE.–‘a’%?v€3LsI3{T§¥J§N(}:

é %
Heard land consent 0:” the

laafiiéd <:0u:.'i§{:'af,- ..;t:he :11;§tt.e1= is disposed sf finally.

2.v.__’1′}f1e ._éQ1i:§énsafion awardad :0 the

a§§pfl1a_f11t$, “Eh,3_____tribuI1al in a sum cf RS1 lakh is

‘ ,Cal1ad._i11 “»:yLie$ti0:1 01; the gmunci that it is on me

‘}’.-msrér si:ié;_

~~ V Having rttgard 1:0 Elm fact that the

djeuésgased was agsd fmxr years and the compansation

awarded in respect 0f death cf chfldren cf such aga,

the (IfC3II’1]}€1}Sa’§i(3Z1 can be enhanced ta ‘Rs.1,S0,(}0(}/~

instead of Ra} iaé,/The award is accerdingly

modifisd by aiiawing the appeal in part 3′:::§:’*i’.i;’%<,'q_:.VV":"

enhancecl amotmt will C811}? interest @ E;'?z£».,}§;*a _' .

31.31':