IN THE HIGH COURT OF KARNATAKA AT BANGQLORE
DATED THIS THE 4TH DAY OF JANUARY;-«A4
PRESENT
TI-IE HON’BLE MR.JUS’1’ICE e N; §A.1*i1,e T’
AND
THE HON’BLE MR.JUsTICE B;”s3EENrJA$fi:.e =
M.F.A.No. 133″%T5.V’,(:)’f«2%0()a6′{~1V\/IS’:/}
BETWEEN:
Smt. M. C. Gaya”U:1ri, ” _ ._ .
D/0.
Aged _’
R /0. No. 92/1 ;; Bhariappét7_B.1iii’di1’ig,
531 Crosss,» Mag”adi1::R0ad, “(Right Side].
Bangalore _–
” ‘ ‘ Appellant
[By Sri. Nagenelfa. TS’he2:tVty, A
‘ ….. .. \\
1 . V’ “Bra:Ij’C}i”T’Manager,
‘insurance Co., Ltd.,
Regional .Offi_cTe at No.44/45,
LeD”Shepp’1ng Complex,
~ .. j : .. _’ ‘ V-..Residé:r1§’y Road,
xfiaxzgaiore «- 560 025.
Proprietor,
M/s. Soma Enterprises Ltd,
No.1965, 2″” Cross,
Behind : LIC Office,
B. G. Layout.
Mandya.
[By Sri. M. Sowri Raju, fo1′..1″;g it
R2 notice dispensed With”1:f/ o–._dated 30.0?/.2OQ9~).V ” ._
=1:V:;=._=:’=”‘~.=i= as
This MFA is filed” U/ 7.’3{1)”‘»of MV ‘Aeifagajnst the
Judgment and award.._(;i”ate’:i: ;30–“0_i’:2@O6 passed in MVC
No.7oo1/2,004 on the fi1e’eefr Ji”X,_Ad_d.1;jgjuclge, Member,
MACT~7, Court_ of ‘Ca1,1ses_, éivietropolitan Area,
Bangalore (S_C’C3Iji’§7), allowing the Claim Petition for
compensation arf1d._Vse,ekirgg enhanceraient of compensation.
Thi_sv for hearing, this day,
N. K. Patii’ J ,{5.cu1eIit{‘ered»the following:
i mg§DGMENT
« V-‘:e..-/fllis oappealiarises out of the judgment and award
,dxa.ted passed in MVC No.7001/2004 on the
fi1e»–..4ofa}iti1. Judge, Member, MACT–7, Court of Small
A1’ Metropolitan Area. Bangalore [SCCH–7),
_ it {hereinafter referred to as ‘Tribunal’ for brevity].
jg
. .. ‘RVespo.nde’nts> _A
The enhanced compensation of Rs.36,00Qd/’=ri with
interest, shall be released in favour of .’
immediately on deposit of the same by the
~«~ Insurance Co.
Office is directed to the ewei1″d._ %