High Court Karnataka High Court

Rajamma vs National Insurance Co Ltd on 23 July, 2008

Karnataka High Court
Rajamma vs National Insurance Co Ltd on 23 July, 2008
Author: Manjula Chellur Malimath


BEA. 6§38 3 65

f) Me-§ica§ expenses, fimerai ané
other inc£dentai axpenses : ; _: ~ 3; {};’€}€)¥.}f}-
A

8. In ail, the appefiantg are -antitiééfdi’ TOt€i}’v’$'(§i§fI§}€’;lj$V3ti?0fi Vef *

Rs.2,56,{}i3Gf- (Rupees Twe iakhs thefiséxizi T§I:?a¥y)v. %
Accoréingly, the ai3p§ég1′ The quantum sf

ccmpensatien is gstjhancegiAt9:i{$;2,§5;§i}{}{{agégairzst the awarci sf

Rs.6′?,,82().:’~.;”i”ii%a_~._¢i1§1a#g;:¢d–_;;r;1és:1:}{_si§é;§§w.ca;1″y izzterest {E} 6% ya.

fiom the dais: iii} .V”t’Ir1-e’ci2:t锑<';,*{' cfepesfit. So far as the gag: of

ir1ter€;§t'@ S'{'}_fa 'the same stands confmned. The

rézsporzdegxt—in::gira5r si3a2_.iiA'ée:p?%sv:§§t 32:3 enhariaeé amount iagetiqer with

V. A_ :'nteg:'e%:E€t 333$ casts wViti3i:'a.siEghi weeks Ifffiifi the date afreceipi @f -29:93;

Gft1i§–s. {:z"51éf; fl

Sd/-33
Judge

Sd/'*
Iu&9@

K:;:*