High Court Karnataka High Court

Mudakappa @ Mareppa vs Nagappa on 16 February, 2010

Karnataka High Court
Mudakappa @ Mareppa vs Nagappa on 16 February, 2010
Author: Huluvadi G.Ramesh
I07

-  f*»STATIoN MAIN ROAD, GULBARGA
' . TALUK AND DIST GULBARGA.

IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT GULEARGA
DATED THIS TIIE ISTN DAY OF FEBRUARY 2010,.__
BEFORE _   I
THE HONBLE MR. JUSTICE HULUVAD1 G.    _

MISCELLANEOUS EIRST APPEA_L.,N_O.11'f2U4;2{)V0;7 ', u  "

BETWEEN:

MUDAKAPPA @ MAREPPA
S/O. MAHADEVAPPA 
'AGED 34 YEARS -- I ;
OCC: AGRI AND CQOLIE'  -- 
R/0. BABALAID'V~EL_LAG:E I  
TLAUK AND .D'1ST'jG_IJL~B:ARGA.  1;. 

____ H  11,_ u  I.   ...APPELLANT
{BY SMT. S 'S..SHIV2igI;EELA', ADVOCATE)

I. NAGAPPA  'I 7   
S /0,; HANUMANfTH' KALBURGI
 52 YEARS _____ 
  OC_CC. BUSINESS AND OWNER OF JEEP
 I~IvC'I«:A-'S2'; M-S1605, R/0. DONNIGERI
"'TA1';LTK"SHQRAPUR DIST GULBARGA.

THE. DIV MANAGER

 OIRIENTAI. INSURANCE CO LTD
" OPP MINI VIDHANA SOUDHA

 RESPONDENTS

earnings during the treatment period’ it may be taken at

Rs.6,OOO/M for two months. In all. the claimant wouirl be

entitled for enhanced compensation of Rs.2,21,0OQ,1.+_l4’t»ogethe:A

with interest @ 6% p.a., from the date of petitiorihtill _

Hence, I pass the following :

ii]

iii)

0 Roi}:

Appeal is allowed in _
The compensatio_if1′– tribunal in a
sum of Rs,82,0Q.G/ta Rs.2,2l,O00/–

with from the date of

oillt1ic:’V.tiotal”compensation awarded including

intérefstvvthereon’ of the amount shall be kept

a fix’ed.Vv___d_eposit in any Nationalised Bank,

i.nitial.l§ffo1′ a period of four years and the Claimant

is to draw the interest accrued thereon.

..Tlh:e remaining amount shall be released to the

it it claimant. \§’3*’/

(7

iv) The insurer viz”; the Orientai Insurance Co.,__ shall

deposit the amQLm.i: within three months’ T

INV