I-QEGH CGURY LEGAL SERVICES COMMITTEE, BANGALORE
EEFORE THE LOX ADALAT
IN 'me man com? or KARNATAKA AT BANGALO-R95
DATED mm 'ram 93"' met or DECEMBER,
coucxxmroas PRESERT: k {A
HGWBLE MR.Ji}STICE !*'£.:.'-S'.v;i'(£-!F«iéi'f*1£'i_;i~l:'§f3"1'$:V.'V:.
sax. flgS.LIN§:i3-£18.; ?»iE:fiB'EfiV"
flisceliarsgeus Eimt No
i.ok Adaiat No..5"5§f2_O10 "
$?%='ET,M§tRIYA,
W;%f3,SRISAMUEL, M %
we 52 'YEAR$,<3CC:;E\lIi;_.' g
R,/AT ago. SR1. R.A3.#«NN4A;lfV_V__';'. ~ V
$30,123, CHIKKA UXKSHMAIAH '
LAYOUT, 339 <:RQss;~v.2*§°'«:a3_A1rs.,,"' _ * "
EANGALORE m:%s6o62.§,V ' .. Aw£i.mr~£T
(avxsa 1.-s§1~:zE5ii«.%m.,A'ruR, Anvocme)
1. MR«..'N".HA%?;S¥%§a,...
":Sf€3.3.--vNA{$ARAJA,--«.
Ar#EV:%T~%mmQ~9¥, 00:2: BUSINESS,
Rm. m114:?,--7j3"9 moss,
13"' M'AIE\£,._HR,U"SHIKESH NAGAR,
4 TBSK 3?*'?.$'$fAcsE,
" s?A;u;GALoR'E -- S60 0359
V JV*r§=iE%}Di'*a1IsIoNA;L MANAGER,
% '-CUNETED INDIA INSURANCE CO.LT9..,
T "'-.a,,c::.s«zo'4, r\ac::.19-19/1,
KSGUTH END ROAD, 15*" mesa,
» « BASAVANGU 1:21,
BANQKLORE - 56$ Q04 HRESPONDENTS
(BY SR1. S.V.HE(-IDE MULi(HAfli), ADVOCATE FOR R-2)
~”»%X-~V/
3»)
THIS MFA FELEE u;s.1?3 {1} SF Mi? ACT AGAENST THE 3w:a:~»sEm’ awn
/l’«’x.4’i3§P.§ DATED 4-6-2i}'{}5 PASSES EN MVC i\3C3.48?’9f2{3Q3 0?»? ‘WE FILE OF 3311
§{){>L, SM;3.LL {ZAUSE JUDGE & MEMBER, MAST, E5323’ <::E S%*~1s'%LL._C;5%U$E$,
EENGALQRE, ('E-3='ZiCH~:S), swam' E.EL.crE.:iNE C<DMPENSA"£'1C'N "wi1TH EN
:m'ERsT M 2.2% PA.
THI$ APPEAL COMING em FQR c:c3Nc::.x:m”IoN SEFGRE Eg:’:£:–< AEAEAE j£=.~Efi::R
BEING REFERRED VIGE DRQER DATES' i9~{)4–2C*10, "i"H§ FOi_LQWV_IEx§§3 C?:!'?'3ClLIi-'«F€TQN"~~_.
GRQER ES PASSED. _
This is a case of persona! :n§ur§VL;<.f;'he_Trifitméi — t-by .é3.js Viiudgmeht
and award has awarded a~;:.4_"'cam.§$e{x§Sés§£_o§"-pf R:~§ .A92,200/– with
interest at the rate Qf 8"/eAA,,p;a…V *¥:h e' Qf petition tiii
realisation. N
2. After the ieamed ceunsei far
the reapectEvE”~;;2eir§ieEThE’3;*E§Va§’§*E.§:<3:__'tur:1s’ei§i._ar:i::.i their gartias.
‘gigw the settlement arrived and 39in: Mama fited, effice
d.§:fEé§:é7é ‘fig draw the award in terms of the Eaint Meme.
Respendent No.2 ~«« Insurance Cempany is directed ta
fiEg3esit the Enhareaed mmpefisatien sf Rs.2S,0Gf3/- which is
aw
Encmsive 02° irzterest befcare the Tribunai, within fear weeks fmm the
date of receipt 9? Copy of award, faiiing ‘which the said am0.:3″;3,t shaii
carry interest at the rate of 9% p.a, from the éate of dgféézggg-I–44}I’t~§.§VE”‘kite
date of deposit,
5. The entire enhanced compensatiorgiM§$f: ‘Rs.’;?_5,’£i;aZ§§f«.V’ghéfil Eve 7.
reieased in favcur cf the appeilant. _
RR