Karnataka High Court
Ramachandragowda @ Ramachandra vs A Hari S/O A Arjuna on 26 November, 2010
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 26;"! DAY OF NOVEMBER. 20¢.
PRESENT:
THE HON'BLE MR.JUSTICE _1'{,I { ;lF?ATIL T'
AND
THE HON'BLE M:2.JUsTI.eie; ._H.s.1:E1\a'PANNA" « 1' L
M.F.A.N0.2"4»1r'1'~.OF 2006 MV) 'V
Between: --
Ramachancierlagofwda . '
@ Ramach.'andjr--a,''' . V.
S/0. Late Narasfznhe Gowda;
Aged ab6ute.513yeéft;'s*, V .
R/at.:v1Santhese;ragur V'illé1g.e. -- '
H.D.Ké)teTalVu1«_:,V "
Mysore D_isv'.rict.*. "
- ....Appellar1t
. (By P_._V.Ke1Ipa._r..1a.;Advocate}
'A}Hari--.7f '
Mic
/ ov_.. ~A.Ajtji1na.
R/.at,N0. 31, 12" 'D' Main,
61" Block, Rajajinagar,
AA '*~1:3far1gaIore.
. The Manager.
The New India Assurance Co., Ltd..
No.65, Eshwari Complex.
Dr. Rajkumar Road,
Rajajinagar, %
:1
F
The 2i'H1 respondent: Insurer is directed to the
enhanced compensation with interest, three’
from the date of receipt of a copyof this and b
award.
Out of the enhanced”~.._corripensation,u”~–.50%s:
proportionate inte1’est__. shal.l—-he-.ii*:y.ested*in Fixed
Deposit in any Bank, in the
name of the five years and
renewable ,w1’th liberty to him to
withdraw it.
izvith proportionate interest
shall released-._: favour of the appellant,
‘~ imfriiedpiatcly, onhcieposit by the Insurer.
‘ _ award, accordingly.
Sd/-.3″
Iuégfi
Sci/~l
tsn* 3,118