High Court Karnataka High Court

S Nataraj vs The New India Assurance Co Ltd on 4 September, 2008

Karnataka High Court
S Nataraj vs The New India Assurance Co Ltd on 4 September, 2008
Author: Deepak Verma Gowda
111 THE HIGH cousrr or KARHATAKA M  .
DATED TI-113 THE 413 DAY o;§'§gr'ra;a;tB§i§%:v:§0b$.VV Q " 

PRESEN9: V « '   '_ 4' V 

was norrnm MR. JU$i".!TI.V(3EéV15E,j'EP.1:!.K.§:.?'VIé§f§-zg§;!_V.§  "

THE I-xorrnm ma.'  §§ownA

_ggIs¢ELLANEoI_1_s Fins?   03%' 2004 mm

BETWEEN:

Sri.S.Nataraj, '   ]_ 

S/G Subbemya,  ::;;_  "

Aged about 46 Years,  .4 

R/at No.52, ]--.{)"~"*  '  "  --.

Kailasam Road,  

BSK II Stage,"-  -   .. V 

BANGALORE -'-"£70; . _    .. APPELLANT.

(fly s:i.T.N.Viawg;;;;tha, Adv.)

1.

‘ ._ “M_{s;”Tha_Ns:}vv” India Assurance
‘ .C°mPa-H31. .1i€1- ,

By 33$’ Branch Manager,

Unit Buildixlg Annex,
V .A TMissi€:n Road,
V BANGALORE — 27.

S.fi.N.Kaiyan, Major,
: S/0 Sri.N.Dwarakan,atha Reddy,
R] at No. 152,

23*’ Cross, 731 Main,

6. Thus the appeal stands aibwed to the extent

but with no order as to casts. The impugned _& V’

holding that the appeliant is entitletri 6?

Rs.2,25,0(}()/~ from the responLiemEs_joinf1_3zA.-:;in_ci ‘ n K

The differential amount at £315 rate of

6% per annum from the Ljti.3i1’payment.

The amoun; éafijustcd.

Sd/’1
Judge

sd/-.5
Iud<§3