ix)
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 11TH DAY OF FEBRUARY, 2011oV.,E,['-.._Ez.,
BEFORE
THE HON'BLE MR. JUSTICE A.N.VEts£.LJ(3OP;sLAv'{§QW'$A~_ E
MISCELLANEOUS FIRST APPEAL Nt3,79,E24':'oE».20rj:8
BETWEEN:
Natlonai Insurance Co. Ltd.,
Doshi Towers, 2"" Floor,_ 5 .4 V
NR Old St stand, Morvi -"'3~t$3. 6.411,,' 3
By National Insurance Co. Ltd.,
Regronat Office, I\ia.144,_-~-- . I '--
Subharam Comvpt'ex,'«M.c3. R.o,a'd,-,
Bangatore ~ 5.60 G'O1._, ~ ' . E
By its Managerg.
...AP¥'ELLANT
(By sn.{Eo. EEMa"r§.5¢.shV,'E;3§d*¢:.:)~ E'
AND: 1' Z E
1. VI3a.yaial{shr:hi,.a'ged4'1"years,
\N,{o. H.N.Naga.r«a}acharI,
,2 H.i'3 aged 17 years,
3)/'x:~._'i'i._N»v. Nagarajachari.
aged 15 years,
D70. "--H.Nv."Nagarajachari.
K vsSH.N,'PrJrush0tham, aged 14 years,
, _Sfp. H.N.Nagarajachari.
H.N. Shivaprasad, aged 12 years,
S/o. H.N.Nagara}acharI.
Respondents No.2 to 5 are minors,
By their natural guardian 15′ respondent.
Ail R/o. Muduwadi Hosahalli Village,
Kolar Taluk and District.
6. Mukesh M.Patei, Major,
S/o. Manji Bhai Patel,
R/o. Beiur Village, Narsapura Post,
Kolar Taluk and District. ‘
(R1 serix/ed;
R2-RS are minors representedlhy R1;
Notice to R6 is dispensed with)” jg
This MFA is filed under “,s’e<:tic.rgii*~1i;?3{;1) of MV Act
against the Judgment and 'awfard* dated':_O,S'.';10.2007 passed
in MVC No.601,,'2{",«Q2- onathe f.i'le'«of'*tjr_ieVII jfixddl. Civil Judge,
(Sr.Dn.) 8; '-Addi't_i-_ori»ajl~_ 1-EYlACT,jj~, Kolar, awarding a
compensation ofRs;5,83,6300/.e:,,.wivth~.–interest @ 6% p.a.
from the__d_ate'~.of"petition"ti,ll'–real_isati,on.
This aDDV?éa"l~.cQh'iingi._on-for-'hearing this day, the Court
delivered the fo|loVwing_:'
;l__L_iD§MENT
—ile_Spo;nden_ts 1 to 5 had filed Claim petition under
Section oixthe Motor Vehicles Act, 1988, claiming
‘.Vcompe.,nsati.oxn of Rs.20,50,000/- in respect of death of
V’ x..fjH:.Nthiagarajachari, who died on account of the injuries
sustained in Motor Vehicle accident. Appellant had
\.i/«
_/..r