IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated the 13th day of February 2009
:BEFORE: V”‘d
THE HON’BLE MR._JUS’I’ICE : d Q’ _
MISCELLANEOUS FIRST APPEAL”I*ée. 13$31€§.L;3’Q(j”7..fMVfC)’ ..
BETWEEN :
Ravindra Prabhu, . L
Aged about 30 ye:ars,__ S/o N, iy.a1′;a Prabhu,
R/a Kazambaflu House, Athxadi A ”
UduPi.f’a1uk 83 mstrict; d .. ”
” …Appe11ant
{ By Advocate. )
1- f
Aged atxoutaa
S fa 1*~Iara’3Ia1’FI:-‘Q1 Shrgzicy,
_ R/a’~Karamb3£~1u’!iouse,
4; ”At11rad’i..(}i’ama,
” glldupi District.
. _ India Assurance Co. Ltd.,
« Head Post Oflicc,
Udu_pidTa1u.k.
. . .R¢sp01″1den13
( If-3y Sri V.S.Shettar, Advocate for R-2. )
Miscellaneous First Appeal filed under Section
‘ 173(1) of the M.V.A(:t against the judment and award
dated 25.6.2007 passed in MVC No. 543/2005 on the
file of the Add}. Civil Judge (Sr.I)n.) & Member, Add}.
MACII’, Udupi, partly allowing the claim petition for
5. Thus, the compensation gets enhanced
Rs. 35,000/– which amount will carry interest
The award is accordingly modified by um T
Jappeal in part.
V
M
CkC/- IL