High Court Karnataka High Court

National Insurance Co Ltd vs M Meena on 29 October, 2009

Karnataka High Court
National Insurance Co Ltd vs M Meena on 29 October, 2009
Author: K.Sreedhar Rao Malimath


Afifi5$?§GH<:

__ .r…-mm nu.-.m I..UUKl’ OF KARNATAKA HIGH COURT OF KARNAYAKA I-HGH COURY OF KARN

4:;»*§;gagg§

§>-wits

IQ ‘iffifi firiififi fiflfifif Q?

. fig»

‘§;§:%z§§,§é§é;3§§§§g§$§

§a,3,M§§§§g£?$§,g%§EE%’~
£%L$§??§*»7 3 ‘ 2
3? :?$ Efififififi Qggzta g? ”

§s§{§,?é%,. i7′?:;%a-§’s§?*’§}’:’§’7??:’i’ ,Z5€$§;§3″~.
35$ RE§RE§EE?E§ 3? :?$W’.’
fiQ§E§:$?R£?E¥$ £§?E$ER
§£TE$fiéé :&§§§&§:§.¢$§§é§%
;?$4aaga;@§g;”3§§:$§*-«H< …..
gégagaéag " *
: »V'»u Bkt A?EELé£fi?

i= £3? §:;”g;%fi¥§§§%?§$a’~ gfivi :

“. §§$,§§?§ §§%a;g§
‘&$§§”£§§§? 2% yagag
, “§§4éZ§; 1§$ %§:§ Rfiéfi
j’§¥fi§g@g%?$§g;§%
*$§§£$§ E$§?f gaggagaaa fififi G2?

fifii , E’%i.E§é”§§%’~.2..§§«*;
$553 3-. §§:,§§’§’§’§$%K
‘Esi§’%.3«’i}§. ., E332 §Z’E’§@ $5? $353; ‘.’:§Z*~f\»§

. _, -.-. .. .w…..n..~.m mun LUURT or KARNATAKA men COURT as KARNATAKA H1513?”

§~%§£4§?%R K E43: L

3: Ekfifififififik § Sééfififi

¥’f€’Z’%. 3%.? g ?L3S?§?&fi.?s.:J ._
AQEE 325%? 5% ¥ERS

§’%,?§.”?.E’*§$g éfi, 2&7′; %i%,EE’=é §.€§§”i§ .,
?§§£§§§f£’¥.%. Eigflfiéi §§§fi3fi§§.i’ §?§.§.§%3£%’€
§g§§§;§£$ Qfi = wk ‘.

é §RE§?US¥§%§£3 *_ _
§%i3%§IEE Ezfififiifi?’ 5:35? .~’%:”‘E’£’:§s*E§.;””‘ =
;;¢zRg§?s§3§§?3

gay’ $5: _’£f3a??fi§g§:§*ff;~V-335%; gag. RE;
393 5 is, 3 E 533: :3.’-*~ “~§§~”§f;?’.§,:v£?;§Ef’§§f: §§?§§..:£3PsFé”?3
9% fiififi $V;.1§$Sé§§§§E_ “.9 .

~’§:%i§’;a–§’:r;V%¢$§¥’f:A:é:,:f$~.é§;-*?3::%;}””s:>§n’ ;?%«§”:’ gas? fifig?-‘%E§€$*E” zrzsarg
;¥:;§2:§;§§§§?.?a%§f; ..Ia%%L<2'x,§;§'::«.%V Efigfigzfifié ??;$$£§ 1%: 2&2':
§%7$¢E{£V':§f€g}?${z:§fi§Z' $3 3:25;': mm. ;;:_:§g;: .5;
§£$?§ '_'5g§$a;&ag_"a ::?v ssm 1% Agggszgg
iZ"$§'E?&'*§i;*".T§:'*£'5§~'LZ :::::%L, * ' v

;;~;-'fig ':£;:?i§ fimzzés :33; ESE; %;'si§.fiEE%§ Ti??? ::.:%:='
= gag, §§:2;::%2§§£:2 ','§§'§–§$ E'§:';Z'§;EE$E2€{.% :«–

9

‘§’E3§..:%’ ” ggggzgmazggzawgiise, iii”; 3 ,T’2.§2<§i:3§;-"'§§ giigé

V,"§$; ifigiaaéing tfifi §a:$§t$ fif fififiéfigfifi ifi
7&:i&w$dE €§§yT &X$ ygrmiitafi. fig kraagh: am

"zecazé £5 §%$§Qfi§§fl§$ 3 afié £5

"*"*'"*"m"*W "Wm wwzm W" mwcmmmm mm! 633.3%? OF KARMA?
. Aim Him-é COURT OF KARNATAKA Hm?-I mm': OF KARM&'¥'A%fi WQR CA

entitled ta Rs.3,19,a&0;~ as agaifisfi.

R8.§,35,GQO/– awarded by the T::buna:;f

€. The aggpeal is a}.l<:1wej;%';'" 'ilk: 'L';he_..é::h::af1e.:.é:VdV »

compensation the interest §;«aya._}::§£e is

p.a. from the date #f;'ihe. Q§t:fiidfl iii}
payment. The iiabiv]_;–*§.f§;y <;2f'" only
50% 1.9. 2,59,500x§ §¢fih.Ent§fié%§=§t 6% p.a.
frem the da_teL§;_f payment.

?ha ba1afié§ ,§%fix%%§’ gQ&§§fi3a%#om shall be
Ebayablsa “”” t ‘c:’:€V~;::he vehicle. The
amountv:”*._;t;4″ trarxsfezxed to the

Tribunal .§..<3:<. paymeh<;c:,e;'3a amoum: in

—.A’dep{3;s§:L*:__A’after'”d§T_:5b:;;:sema::t Shall be gezfunded

‘.,’t'(‘}, E€;h%x_V3~§}§§T€é’l-:§.3I’}t. 58% Sf the ctgrrxpensaticazé

aaa:aed’sfia3: be payable to the wifé anfi 53%

‘ s;i”:af_1.bé.V§aid ‘sass thab §?52§’3§§:S.

Sd/–

iuneg

Sd/–

M IUDGE