High Court Karnataka High Court

Ramu S/O Late Ganesh vs The New India Assurance Co Ltd on 9 January, 2009

Karnataka High Court
Ramu S/O Late Ganesh vs The New India Assurance Co Ltd on 9 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


PRESENT

IN THE HIGH COURT OF KARNATAI{_A, »

DATED THIS THE 9% DAY OF;JANUARY§ §i’ijQ5§”‘ % k
THE HONT-BLE MR. JUsTi£:E~V.K.s1éEEm1A;§fiaiaa.

THE HONBLE MR. J{iS*’F_iCE.§§’.V?J. .:S}§EYA.13IARAYANA

N£3~109a4z2e«s4

BHTW BEN

1

RAM?” M :2
S/,0 LATEv@;x;sr£;s1~:A

AG’E_D”ABOU”P. E3Q arg:aT,t§’s#_% %

MARY?’-.._V%% V. _
W0 RAMU V’

‘£%G§D ABOU”T+4_~5_AYEARS
~ ,Mm’i.P;§SAL1KA
DA;.{)*~;§AML:V_1..
aza;<3.Em:gs{:::»13T 20 YEARS.

% ;a;;.,:;VA§fi R10. R9 273,

CH-1 REAR 3115- LA?0_UT

A' 4S}-IAMF"l§17§ RGAD,
£§EVARP9.}'EEVAI'§AHALLi

'' 'amszeamaa 45

.. , APPELLANTS

(BY SR1'? V SRINIVASA MURTHY, A§VOCiATE}

%/

The enhanced compensation shall be

to the petitioners No.1 and 2 who amxhe §%§ii*é:1*£i"I;; {if the 'A "

deceased.

Accordingly, the appeal isV»z3.}:1ii;x2§?ed.A.” W