awnwm-2 4
"%!er.'K'%:w?"'|s¢efl"¥'1'«>¥ was awmwmwmamltnwxm ::"uw%"'*a' mwwem WW wmammmmm Mgfififi fiflfififivg
11: Tim may COURT or mmawnn arr mmasoax
axma was me 33" am or sum: 2909
93532:;-r _
1'35 mx'3:.a I-:a.aus'rIcz; s.JKs?A'r1z; %
"W
1'!-IE woman: xn.aus'r:cs H. 51*L:;§é9a . . " "
n.r..=..nre.;a46,;z:s_6_c. gm; V
asrwxm: J %
sharabanu, fife anshaa: $a£flh, ;g " '.
Agod about 41 ytars, _;' «a'* H
ale 5 cents colony,_ ,w,_x.'. , "
Kavarady Village, Knngpura T&1uk;4=, «
dupi District. f 'g._ V: a " ,_'mEppe1lant
(By 331 Maheafi K1§§fifi§hs§f§gnfidfiodgtei
m9..:fl* """ ..
1. Fravaan Baikal, fiajar,
S/Oxfihaela finlldl,
RJa:"a.BnVfi9ter§;'Habri,
gizarxaz Tgxuk, 9.1:. Dist.
" _2: Thé éziental Insurance Co.Ltd.,
~.Varvzs;dna1 attics,
,. vifihnufsgakash auilding,
=¢II'r1o¢r, court Read,
._ dupi¢'Rnprasontad by its
' Bivisianal Hanagar.
s;Rmaah, Hajar,
_ "33/a scngoden,
'--*R/a 85.2354, II cross,
arc Lsyaut, Eangalara.
.-
F
.-g
4. Th: Hatianal Insurance c¢.Ltd.,
Divisional attics, Shankcr Building,
xasque Road, udupi, By its Kanagar.
...Rnapondants
(By 3:1 A.Raviahanka:, Anvvcate fa: R.2,
sri B.C.saathaxana Rae, Advecata for R.4)
" '*"'""""W'"""»" W" flwwflfiwmwmflwm vswvwm vwwwaxm wk &m'*ama%wma:Mmm mmwm wwmamis wt" mmmawmgmggm grwqmm wwmmg
This appeal is filed under section 17i3?{3.) 0:
mar. that against the judgment and awaj:}&-jfdétad
11.a.2ces passed in we No.7a3/2904
or the Civil Judge £8r.Dn.) _..._,_u jn.-2;'--{;:mnaber,V
Add1.nAC'P, mnaapum, pa.rt1§"fll;c;:wi;;g_ *~{-,;-:3-.g31§;"£.a1 A'
petition for cmensati-on ind 1'_i._'sTe¢e'lci1ng_"' §':;a11a"::i"_c;s.1jix§:t.:jat
of comtbanaation. ' V "
This appnl ¢aning___ £>n .-{gr érdfis :this day,
ILK. 93311., 3., daxivarad tVhi:..._£¢ :"l--.1oving'é 'A
..
2. ‘°:”hi’s- at the judgment
and a§’.grd4’_ ‘ sgzeos passed in
uVC.xc.703/25354.. c} n._ file of thfi luau:-Md civil.
contending that, the
w’Usv=ae
by the Claims Tribunal in
agpallant is entitled fur
_¢nha:§:am¢t§t’vi”n than light at than judgmant at the
– :4<"~w'wvnw.mw0'~»an»r'w»1hw'"m man
' " ,t:_:m.11**.:;
Kurd the loarnad counsal appearing for
‘ iV:i’£é appellant and the lnrnad counsel nppaazing
” ‘£61? thfi rispondants.
k\sti$”t1r<4"¥(?f Wm-w~mu uw» ww~uw«w.wu.awm«wr"aL new-rawmwa mwwwmts 'MW' s'¥a.;.?'°'4.¥:"sE'?F§'x9"*'e1£:!#"%§«V§'<*mi% &%'"'£¥%3W"'?fi "*m'5».p$'3§».#tI"'§§§'
4. Both the counsel rairly submitted.» thatz
the instant nppaai is squaraly covegéaf’-.§5r:.V’vvtha
judgmant at the Apex court in the ‘§eai*
India Assurance Cowanry £;t:d~.._, A “‘a:’§&’ ;
Others reported in zoos AIfi’1.é3C.i§’ 6V13’§~.=
5. Tharatora, V is” thaf}
following the ;i2′:::*.1V_g’moI.-‘:’£’:'”” §:h§ a3’p¢x”‘VV:Court as
rmferred to ‘% *;ha = award passed
by the Claim: modified and
learned Counsel for
bo*qfi’._t§5,a fpa.:fi:’i §_na_’T’i:§’p4iacad on record.
” Accc..V~rd.i:n’q 3.y, ‘the instant appeal stands’
that judgment of the Apex court
or New India Assurance cowazzy Ltd.
and Others ruportad in 2006 AIR sew
6139.v’:__Aho1ding that, appellant is entitled for a
at ns.1,so,oeo/– inatead of Rs.1,53,£IG£3/~.
‘I. Aacordingly, the judgment and award is
miried. The appellant is entitled to: 3 mm at
Rs.1,B9,00fii–~ instant: at aa.1,53,008l- with
V W. m.,mxmm.u.w~m auww wwwna mm” mmhawmkmawm mawsm mqwwrw WW mfifiwflififlfl as-emw ‘LJUWNH W? mfimmrflm Wgfirgfi CQURY
4
intarest at 6! from the date at potiticrn till. the
data of realisation.
Further, it is needless to ::ta.i’l:¢:…._i4t;_&?V11z::f.i;,§’VA~Vivvtne
liability is find against respandenttfizv
per the ordax: passad by the:-‘C1aim§”..”r::i’$g;§zggi;.'{L
Respandants 2 amt q__ a2é”._§ixacr.Vai: déspfisft;
thair mspectivo sha£§s..? ‘1i.ab1ify night
nuke frat: today- A’
The claims 5_. 51 ” to disburse
the anzoutytii t§i§1?i_k:aV V ataly.
draw up tna award.
accoétdi-ng1y .V’~ if-» .’
“a, !,.AEt8;_N1
…H.::”<z.H 22 mmmamwamxm. wvuvvmemn