IN THE men come'? 05' KARNATAKA AT * DATED THIS THE 1?"! 13A\r 0F».H.;Ls~f' V': BEFGRE A THE HOWBLE MR.JU$*t*1.(:E x;A;§AN;j§3 M.F.A.No.33OI_2§€)?_'lMW .% ' BETWEEN: Sm.tAm'tha D'sou2:a -. g W/0. Philip D'seuza_ . Rfo. Flat No.4, \(.£«i2_Park Z. Kuiakani Roada Manfialore. " 'V b _ ' ...A9pcllmt (By Sn' Kris 12:3' z'iV:.AIx?£«.:§(.3;i*i:i%:.3r.I3;;&A.c'l\f<ié£a:*.::)'v: 1.
Patric}; t}’.;*ina_>’ =
S/0. Mam _ ‘ _Pmto, ”
R! 9. Vak:”ngia1,.. Kaxikmtuiady
,,hf;iange:tk)1t: V
lama’ Inaumnec Go. Lei.
B. Complex
. -.’F.&¢13s3;$nVV St1fce:i:, Mangalorc
3 Rep. by-tgsmanagcr.
:3. ‘Jessy If)’som:a
__ » S/o. _MichcI D’so1Iza
” * R10. Castlmo Colony
. __I{i:J.ashnkar, Mangabrc.
V. The New India Assurance Co. Ltd.
8.0. Palymm House. Ncifikai Road
Mangalom
Rep. by its Manager. …Rcspoadcnts
(By Sriyuths s. Kriskma Kishore, Advocate for R123′ A’
Advncate fer R3; Smtflarini Shivananda, Advocate. R4;
Service of notice is dispensed with) ‘
This apnea; is filed under 3 i»;;«3{1;
against the judgment and
in MVC No.8l6[2003 on the fiicrof thc”‘Ji1dg
(Sr.Dn.} 85 MACI’–~IV, czaim
petition for oompcnsati1r.t_x ‘ kmhanoczncnt of
comticnsation.
This appcalf this day. the
Court delivered .' _ "
{he for appellant.
‘DespitcV”novfi-cxairmination of Medical Oficcr, the
:’ ‘.I’trib.u_aaV. i eclmélobal compensation of Rs.6,000/-.
as an Ofliocr in M]s.0:rn::n’ tal
‘ Insumfiéc The claimant is alleged to have sufircd
gficvous Apart from producing medical ccrlzificatc,
‘V had not adduced medicai evidence. in the
____’t:.izcii:2:1stanccs, Tribunal him no othacr way except to awazti
‘V V ” _ ‘4 compcnsahion of Rs.5,{}00/ -.
3. Thcxefom, I do not find any reasons to A4
the ixnpumcd award. Accordingly, the appwl 1 T
SNN .