High Court Karnataka High Court

Narasamma W/O Late Pooja Bylappa vs M/S Oriental Insurance Co Ltd on 22 September, 2010

Karnataka High Court
Narasamma W/O Late Pooja Bylappa vs M/S Oriental Insurance Co Ltd on 22 September, 2010
Author: N.K.Patil And K.Govindarajulu

IN THE HIGH coum’ on KARNATAKA AT BANGA§.ORE
DATED THIS THE 22ND DAY OF sEPTEMBER,_.2Q’1..Q_e,~

: PRESENT :

THE HoN’BLI«: MR. JUs_’r1eE N.K’;”PA5I’;1}~V

AND
THE HON’BLE MR. JUSTIQE H;’ee’iqNHHPgaJ1zLH %

M.F.A. %cRoB.N(:$j.’»v6_8~VQF 2″01«o__

M.F.A.Ne§.9.16_7 DF

Between:

Smt. Nara.sainm’aH__–.’_ ‘ é _

Aged abolitt 60″5:e’ars.. ” \’ ‘\

W/0. Late PQOjei«iE3ylaI?I<33L. ' "

ResidiVng"a't– No.50? 3"' 'Crijss, _

Near 3Cra11eshé1*'"'1'e1j;ip!e; _ n ' _ '

Hegganahaiii, — V ,

Bangaior-e~»56O O9 . "

_ ‘ .V …Cr0ss Objector

(By; Sfi. . H.B.Scu_napur, Advocate)

” M’fVs§.3’7AEi’e*’O1’ientaI Insurance

C0’1H’p3£ny Limited,
By -its Manager
.. 12.0. 10.

‘v3>ao.213~217,

2*-‘G Floor, 3″‘ Main Road,
45″ Cross, Chamarajpet,
Banga10re– 18,

Through its regional office,
No.44/45, Le Shopping
Complex, %dency Road,

WWW.”

Bangalore-560 025.

2. Y.P. Jithendra Kumar,
S / o. Y.G.Puttappaji,
No.4, Kalasipalya,
Bangalore.

***=i<**

5 " " '.;–.. :Res'p.o1idents = ,

This MFA.Crob. is filed..__Undle1:_lXI,I i~::ii'e.,; o'pc;".
praying to allow the cross appealpand modifyljthev Jiidgment

and award dated 23-06-2005 passed in MVC.No..'3a093/ 2003
on the file of the , SCClH'–7.i_:'Bahga1oreby allowing the
claim petition in its –erltire;'_y §_:.:i,th~–.__1;*o's':,s_ and interest and

award such other reliefs.

This foryll¥Iearing, this day,
N.K. PATIL. 1.1., }tleliVe1′–ed1 the following-:–V»”

This filed by the claimant »« cross

objector tl*iel”‘irnpugned judgment and award

Ad;§:té<;i…ie23:«1,AJurie"2005, passed in M.V.C.No.3093/2003,

ofthe Civil Judge 8t Member, Motor Accident

Clairns'Trfibuna1~VII, Court of Small Causes, Bangalore,

i (SCCE4.-5'7), [for short, 'Tribunal' ] for enhancement of

C 'qlcornpensation on the ground that, the compensation of

*:?3,05,000/- awarded in his favour as against his claim

for $10.00 lakhs, is igizjequate.

z'""///r