High Court Karnataka High Court

N Shankuntala vs H B Ravikumar on 9 January, 2009

Karnataka High Court
N Shankuntala vs H B Ravikumar on 9 January, 2009
Author: A.S.Bopanna


IN THE HIGH CGLERT OF KARNATAKA AT ,

DATES THIS THE 9*-h BAY 09 JANUARY _ « ”

BEFORE

THE Homsw MR. .:usT1c13AisT£soPAr§rzé;

MISCELLANEOUS FIRST APPEAL 12239; (Mv)
BETWEEN: ” ‘ ”

1 NSHANKUNFALA
W/0.HMAmLs_NAT:HA _ _ –

AGES-4 YIs:A;z$,4-* 2:

MAmu,b.J$.’–?Ha 1:223:35 .
SIT EX’7£’EN_.S”IQI~¥ ‘?U,Mi{§;§.R.”

2 B:a’Bi:.§§:f;A.’:’*¥;:.; -.
W10.B_.R.<:§L1RESH'«._
3Q.%ARs * =

3 B N N.«:m1:NDAswA»MY_.»Lw
S/£2). NANJAPPA "

‘AGED 28 Yams
APPL .’Z.__ANI) 3 ARE Iago. BASARAL
‘MA;NfDYA«’rALUK, MANDYA DIST. APPELLANTS

::B’:n’;*=ii:% S:’R»5gia5¥.”fi-EV.)

V _ m~223′}’*–

_ HB~:éAvns:13MAR

» ‘vsxo. BHQJEGOWDA
* EIWNER on rrrpme K23. 21.2235
mo. M HOSAHALLE, mnnauomz
MANDYA TALUK AND 0:31:

L

p
F

2 THE BRANCH MANAGER
UNITED INBIA INSURANCE CO LTD
M.C. ROAD

MANDYA . _: ”

(By an: PJAGPUDEESHA, ADV. FOR R3!’ _
Sri: RAVISH BENNI, ADV. FUR R23}

THIS APPEAL {S FELED U/S 33(1) OF REVAACT, AGAINST
THE JUDGEMENT AND AWARD DATED ‘02.0?.2U07_P£..SSED are
MVC No.2098/2005 ONTHE FTLE ADDITIONAL ms’I’RIc:’r
JUDGE. MACT, MANDY&–,. .FPAi’»7.’i’L?_r ;Ai;..1_;0w:§JG THE CLAiM
P’E’I’!’!’iON FOR COMPENSATION .a;i~:i):’-:~’.’r?..EI'<;2Nc:~: ENHANCEMENT
FOR COMPENSATION. '

This Aplrsali" '. "$.03? *3' "g;~~~:his day, the Court

made the

Rc@ ;s'tIgy= of Sri M Arm: Pczmappa

as apgéazing fé}I"I!§§3]i3Ii(id;fl}t No.2 and show only the name of

Iasamcd eeunsel as appcazm' g fbr

x j 2; v,:;i'hc appellants/clamxanm are befam this Court

enhancement of the compensation as against the

awmtled by the Motor Aoczideztm: Clams Tribunal,

ufmandya (for short the 'MACH "m we Ha.2()98/2606

L

o
A

awardcfi towards sustenance cyf the "

pa:rt1c' uiarly, urban they wéxc rcsidi11;;»Ateg::hti_f1 iT1;ic:'€'ié§_:;1d'.,V

e::e-ntraxy matcrial to show that

cum avocation, them was su1fi(.*i¢'1:t.es411nAing in

IS. Thezcforc, in circumstances
of the present crase, it award a sum
of 53,35,009; " fiefim, in all, the
appeilantsf to the enhanced
wi:vlV.v.VVV':i1:atc:.*-est at 6% p.a. from
the dag; realisation. The said

fie a§i;:lifion to the amount awarded by

V' the *1-'hAc cliliancedvfl """ 'A 'V portion cf the oampensatien aha}!

294 n:spo11de:at–insurance Company

a peI1o:i_ 61" six weeks from the date of receipt of a copy

this ~~Qficr. On such deposit, the amunt shail be

11;: the claim" ants.

V
c

In trams of the above, the appeal
with no curler aa to costs. .. ‘A ‘

hxpi bins