High Court Karnataka High Court

N Sudhakara S/O Narasaramappa vs P Bache Gowda S/O Patalappa on 26 March, 2009

Karnataka High Court
N Sudhakara S/O Narasaramappa vs P Bache Gowda S/O Patalappa on 26 March, 2009
Author: Lok Adalath


HIGH com? LEGAL seavzces conmrrrgg, aA§sGAi.;§R£i’%T* A’

aevoaa THE. LQK &DALAT ” >

{N THE H83!-E caum or KARNAIAKAA? ameagcya
z:sA*r§:3 ms “ms 23*” mar d::L r£9._zRcH’2;§é9.V a ”

coNcsLsATQRsF:REsEr~sT ; A V X

THE HONBLE MR..1usf:t:_;:’ A?;s.BpA[mA
V Ami)” –

$9.4 PRASAQ’:$’£;BI;§A?§£f§iA,.”!UéF;£24§8:’£R

ous Fgagr g§.P9§g;;éé<:;1"g;4?s as goaa

V AéAL;w?_;§aéI2a§9
EEMEEN; V '" .' " "

N suDH;w~.RA NA:'<§A$ARé'MAPPA

HLNDU NQw._AGEU':2§.yEAR3_ –

FESA Two 559, 3;GTH.C1F%{3SS’

ENBERANAGAR CC)L{§N’f~ _

RAJAJINAGAR-..W_C. Rc:A::~._

BANGL.+eS)RE1G v ._.AF’PELi.ANT

” (By ‘Sf5:: 12,21: SATH!Sk§KU’E§fiF2= Sri: P G HiF~”<'£-ZMATH AME)

, v. srs: :5: %,§A£}E{.3SL}DHAN3 ADV3)

Am V a

-V 2 3: béscréaé CSOWDA SKI} PATALAWA

HENCEU BJSAJQR
n , WAT NO 520: EWE ‘HTH CRO&’3
” V “~YEL§.HANKA NEW’ TOW!\3
V ‘ — -ABANGALGRE 64

, THE BRANCH MANAGER

NATiQNAi. ENSURANE CO LTD»:

NO ‘$6 1! F-‘1_C!OF”:’ SHIVANANDA CERCLE

KUMARI3. KRUPA RUAE3
BANGALORE FQEEPONDENTS

(By Sri: A RAVISHANKAK ADV. FOR’ R2)

is

mas APPEAL as FSLEQ we z?3m OF rev ACT AeA:r»aefI””:’He
sum-seegbir AND AWARD em*Ee:wee:2czee PASSED we ‘–we

M06985/2C:G3 em THE $21.5 OF THE xv; ADD}… see 3.=_¥~é.E fv’§%R~
MAC’? sums: METROPOUTAN AREA, BA.NGAi_QR’E_: gsc:s:se3_z:;:-;___ _
PARTLY ALLGWNG THE CLAM PETWON FOR meregmszmem 3;

SEEKING EENHRNCEMENT OF COMPENSATiON’

This appeal, coming on fefzeenciliafien. Lek
Adeiatthe foiiowing erderiepaeeees.

After :j:fie§’e”‘a:greee to settle the
meter. The receive the iumpeum
compeneeeee’_A to the cempeneatien
awarded the Claims Tribunai. Bengal-ere in
we :3nne.5eeSh3.3_; A A

‘A 2,_ :i”Ahe:4vA’ieemed eeunsei for the insurance Cempany en

A ‘i7r:ete’;_etie’ne1″_egt’eeeto settfe the waiter by paying the seéd elem of

_ -eeiecereiingiy, me maker is settiw for the enhanced

etebjai eozeiaensation ef Re.55,9m!-. The said ameunt shalt be

A by the insurance eomparry within a period of six weeks

_f{e§n the date of receipt of a eeey ef this erder. if the amount is net

deeeeited. within the said the eeme sheii carry interwt at 3%