_ V 3.. Th.e5 Nat§9na£ nIn3ur§ance
" Cc;m1pajr*..y Li;d,,
IN THE HEGH CGURT 9? KARNATAKA AT Bfig_!*33f§§\'f';»fi5.5F{ETA
3/acres THIS THE 23*" DAY QF 3uL::;'2Vé§'§ %
BEFGRE
THE HGNBLE MR. 3USTI£E»A-,{\§.VEVf\i£
.1€§0PAa;}§ i3_€3--¥!V.;D%X A
Misceiianeous Férstgggeai G:F'2fi3 5 WV)
BETWEEN:
Sri. N.R.SrénEvasu!L:, §
Szo. Sri. N. Rama.§<r§.s_hm3', :
Aged about 41i_3"reaf;s,V . A
R/at F~£o.134:f3;?""7?§_C~:'c'ss,'
32*" Main, J.P.Nag';;;, '
Bangalezfe.
{By SrE.i'3'.N--. Vfaghaa.-tmham.,;%
AME ;
, S3: _§t9. RegE9_ria!._ Manager,
i~'£VAe_gie:}aé.._éOff!s:e,i.~
wear NaE!i"."5'i¥'§k;é,
M..t';f.R0a<:.1,_
Ban"gaii:2;je '~ 556 (301.
H " 'A Sn... 'B.iCAmarnath,
_A:§[o,"§ri, Kuppuswamy Naidu;
!asVo.?'7B-1?-P, 3" min,
63*" Bwck, Koramangaiaj,
" Bangalore» 560 095.
"'v '(iBy Sri. P.B.Ra_}"s.; for R3.)
... ' APPELLANT
...RESPONDENTS
KA~03.~P~6?32. Owner of the vehicle though__sé’r*§zg’§§’._:*§s%§£§7″« _
notice, remained absent and was piaced ex_p.a’§*§’eVvbA3{:;»§ALfIj
Insurer of the vehicle filed writtgén $fia’iamef:t’c.cr;tesfing.’
the ciaim. Sased on the pIga_dingé’,.AiSa=ues _w’ézfé ffarf:eé’.
Petntlzmar/appeflant deposed .a’i:~d_ #3 P12
were marked. After apprg’ciat§h’§_fi;§¥3.’§§§§3idencé,VVfh§ tribunal
has aifowed the cziaigfi awarding
ccmpensatron at 6% p.a.
Feeling agg:j§e”xé’»f=;c!,°’t-i€1;.=:3-pgaeés.__fi[aév–;beén flied for increase
of the award ~a::3’f:2:c2us9::if’},
2. S’§’m:Le thisfis “a:VA’c!a:i}fna1nt’s appeai for enhancement
of c0::j:I;3’e–:z}satE.V0¢*a,.._ fl?ie findings cf irébamai on éssue of
‘ .r§ég.l;§é%:cé’L: a2z}§c?.__vaise the Iiabiéity ef Insurance Campany
%§:.;.~–gV§Vn.g’ V;1m: h:$r;wAV.”§u’éstianed by the insured and the insurer,
‘ there is ne__'”n’e2’~éc’i to reconsmer the same.
‘[3;-,1 have heard the feameé eeurmef :2!’ bet?) sféas Bfid
‘§’er:Li::se5 the racarda i
‘f,/”
the respondents. Respcndents are granted 3 M
for depositing the baiance amount.:-iN0~cost~f;. ] V’
Registry is directed to dVr*av_s§ thé’ “rr1’§difiec:»v;§e~;:.é:r;3:V. V
Ksj/-