– “”:””:.’N*s1.E Ha. aw:-zca: r~r,..rLuv§;Tb: 1:;
M F A No.3556x2od6(HvJ
BETWEEW
PARASHURAMAPPA 3 PARA$APPk. 33
A939 ABOUT so YEAR3 1 -V; ,,
son or BALAJI ago 5 EALREFfi*A\
MASON, R/A sea HQ.4fi1 :_; “”
7TH KAXN, 7TH_CE§35.’*
P.J.EXTEN8£6HgaQa¥&RGEfig»__7_5g.,’A?9ELLANT
(By s.z::L.:%–..AAi’1+:aLx1}iei;a:~:*rH1§.mé;t.A’ s.~–1-r… ::i.au~rs;s3-Ia, Anrvs}
ENE}:
._$/Q LATE SKIVEKAEDA swan?
A’R/AfDfi0H.NO.2530/15, «cc ‘5’
.'<aLc¢k,=3Tx.MA:x, exszxn
a'RfiM§KE13EKfi ASHRRKA, ngvaxnsam
1 _3ibmALIn3a§i3MY; NRJQR
2 –.4frHe;v~:~:;\?IsrcmAL. MANAGER
'i'}{EKRE'af INDIA ASSURANCE CCIlrEP*ANY
Lzvwrmu, N€}.16f}/3., wnmasaman Roan
" *=.QAYANGERE . .. azseexnsnws
"£53,? Ski: R aaamoaaum, Arzrv ram 9.2 1
MFA FILED U/3 l"r'3{1) <35' MK? ACT AGAINST THE
flsuncatxmrr mm mane l'JA'!'B:!3:3Gf€)6;"2GOS asssmn IR mac:
W
– …—I. van rIrv.n\IIrIlI”l!\l’l fllérl \-:’I-JIJIIJ \lI’ HHKNRIHRR
F
I
t
I
I
I
I
NG.39S;”2l3D5 GK THE FILE GE’ THE FEEL.
(39..i)N.3 E can 5 1:3: A991,. MACT, DAVANGER§;.;.__’4$»§§t.’?’i:Y”
ALLGUING THE cum: PETITIOH FOR C%3f{PE3I!Ei?§’I’IVO}§:’ ‘
SEEKING EM-fANC.’i.’fifiIN”P OF’ COMPENSATION.
THIS 3.3.3. coemas on E63
THE comm’ osnrvsamn THE £”0ILII_§)’cIIHG:V_– ‘
J U.~–I;§ <3
Notice tag Resp91i(ien*'§ :1~I~:i§';"ZiI :=i£-'V" dispensed
with, as their: ii:st5._rén;.$§._ z:*¢iza~2:age.
2. ‘I’h_jis .t_ha claimant, seeking
enhanceiti<3;1't%A :_'é:cI'@a"én3ation being not
aatiaiigd 'wV:iV.ft:h fhex' award passed by the
*7 "'*:¢~.:;,x'1I<:}L;;£e;1 ".3:iv5..'i "" Judge {Sr.13n.} and II
Daevanagere in HVC.' Na-.395x'95
{O3Id;..__NcV__;i3V§i§~iAi.9943 dated an–6-29:25.
15-11-2063, around 19.00 -mm. near
road, Raddy Building, when the claimant
-~* s-res proceeding on his i/bicycle, at that time,
)3,
§55N~<<\\"'&l$W.& nsfiamamww
1 u uve
an autcnickahaw beaming registration.
1'3/7942 came in a zrassh and
and dashed to that czlaimant djz-$94
t which, he fell dawn and
SI: was treated at Apcdxwga
Dasranaga re .
Claimant A1f:i.leciA_…gv. _ seeking
cozwensaticyfi the injuries
sustairmd ‘
The” .__:’éa;tte.r&5 ‘*L: wa:;é;–«.. céntestecl by bath the»
ourrzez§”‘.3_.nd ‘V t’:1_Ve*’ .’£.1;1m1xe1: of the vehicla in
“”«Be::;”ak;.’.. ‘*”<:A:zz the pleadings, having raised
:t:'h,Ar9a zisgsues for considaratian, the Tribunal
field that the accident was due tn the:
j'_"v:1»ag;;;ligenca can the part of the drivar of the
' a1.1trickshaw and awazded a tatal cmzwensation
V”
-.,,… -. …………….. …..m ………. ur nnanlnlnnfl nit-in muuxt or KARNATAICA HIGH COUR’l’ or KARNATAKA HIGH cc
Ra.73,000l- avex and. ahcva tha compensgtficn
that has Ewen mearded by the Triburégéi’ .
interest at 6% p.a. fxam the date;df §af£tipn ‘=u
ti 11 depcmit . A<:¢rdingl y, , t:2i§e .$.p;§e§1’ ::..}i,.._i*w.;_ AA
allcmed in part .
?W.fl’Wo.3″‘s’u W ihfl”‘h>fl$ IS VL,!W\Iu..mI<u\. Mm. Mvuww.