High Court Karnataka High Court

Shri Manjunath vs The New India Assurance on 9 March, 2010

Karnataka High Court
Shri Manjunath vs The New India Assurance on 9 March, 2010
Author: H.G.Ramesh
M.F.A.N0.5586/2009

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATE!) THIS THE 9??! DAY 02' MARCH 2010  j

BEFORE A
THE HON'BLE MR. JUsTIc1a_1j,(;.RA:vIEsi?i'_';v: 
M.F.A.No.5566/2003Af' H  %
BETWEEN:  

SHR1. MANJUNATH
S/0.1-BIMANNA

AGED ABOUT 25 YEARS

R/O.NO.46/15, 3R:-->MAiN D .   ;

38:-> CROSS. KANTEERAVANAGAR  '

NANDINI LAYOUT .   1 2 
BANGALORE~98._.m=._      ...APPELLANT

{BY   +_ ABSENT')
A  :  ' ' ' '    .. ' v .

1.

THE N:EW–.1ND1AA&2sURA1x1cE. ‘ ‘
CO. LTD, V. CROSS ‘ __

1 VAKKALIGARA BHAVANA
HUDSON CIRCLE ‘
£3AI\’;GAI,ORE —.27.” ‘
RI::s>’RE;sE:1\:”1’£«:D By «

. – Div. M’zx1*eAi3.I;R.

M ‘

__ E~M’1′} U_1YA_ P’. ‘D:-EDMAREDDY
NC-,_62, FEI}€S__’I”£TI;OOR. .14″: CROSS
JYOTHINACEAR. CHANDRA LAYOU’E’
I3Ai€v?GALOR§;5. …RESPONDEN’1S

D T $3/I.F.A. IS FILED UNDER SECTION 173{1) OF MV

V LAGAINST TEE JUDGMENT AND AWARD DATED
TOA§_.€32,2009 PASSED IN MVC.NO.5380/2007 ON THE FILE OF’

-..fXVI’vADDL. JUDGE, MEMBER, MAUI’, BANGALORE’ {SCCH I4).
é VVPARTLY ALLOVVING THE CLAIM PETITION FOR

M. FA. No . 55366/2()()9

COMP£*3NSA’I’ION AND SEEKING EINHANCEMENT
COMPENSATEON. V ‘

TI-{ES M.F.A. COMING ON FOR ORDERS. THIS

COURT DELIVERED THE FOE.LOVViNG:

V

None appears for the appeflsmt. if

is called for the second

dismissed for r10n»pms€cutior1t_ i-. —
Amiieal disrnissedV.”‘–..T _ ;. ,

SP8/Atav “” ‘