High Court Karnataka High Court

S M Thasim Banu vs S Kamalanathan on 15 October, 2008

Karnataka High Court
S M Thasim Banu vs S Kamalanathan on 15 October, 2008
Author: B.Sreenivase Gowda
 ».  (By  a  Giri 8a

._A

IN THE HIGH COURT OF' KARNATAKA $51' BAN

DATED THIS THE 25:11 my 01:' c)c*roBEfi§',;g'z::{f§gk»«'   _

BEFORE

THE HON'8LE MR JUSTICE 3,%sR%E§:1ma4S!E-  G*<:"§'£§f§gT

M.F.A. No.593i'$_ :3? 2i§05V'iMV»';§.   }
BETWEEN: F'   %  V

1. Miss. S.M. Thasii:1~i3 .aIéu:.    
D/£3 late 8.3%. Mahabooiii' 'B3133 " V  
Aged about' 22 years'  "  1 .V V' 

2. Mastm' Wasifii A111-am... . .. V .

S / 0 laps: -:§3;;\:i. I\)Ia?{iab:}¢;bAABasha

Aged .ab0ut'1;.4_ yfiafs', '  '5

Rep-.6¥T

 Sri f:-3:;;i {}i:fic1h§3;:* H, Adv. ;

  jam:

.._._.(......._

, Q I,

V  *  -»     

 /":3 Swaminathan,
  Major in age,
' " V , Gavindapuram Viilage,
' " Sethuvandai Past,
Gudiyatam, Tamil Nadu.



5
Accordingly tha appeal is allowed. The judgmam and

awaré of the Tribunal is modified t0 the extent stateci
harem above  . The respondent Insurance Compaxly

is directed to deposit the compensation a1nQu,:1:._ V’.a,7i”:h

interest W:it.hi;1 two months from the date Qf§._re{:€i§;§t._f<5f.

capy of this award.