IN THE HIGH coup: OF KARNATAKA AT BANGALQRE ": j--_: DATED THIS THE 18*" DAY or DECEMBER 2c-ifs BEFORE THE HON'BLE MR. JUSTICE susagséwé. An_:f
MISCELLANEOUS FIRST APPEAL §iQ,59240
BETWEEN; ‘
1
SMT SHASHIKALA
D/OKAMARNATH
AGED ABOUT 27 YEARS
SRISRIKANTH 3- 5 ‘V V:
S/OKAMARNATH _ _ 4.
AGED
sax smTHosH. V -»
S/OKAMARN-ATH’ _ *
AGED A3oz3I_21 Vegas’, »- ‘
APPELLANTS 1″10A3 Arie
R/A7’~”NO.3G!31
‘ V’ – RAGHA\fEi’4DRiA coL<5I\i*{"' 'V
._&wN.L?:é.;
— imp N SHASHEDHAR
_ 3/0 as NAGARAJ
‘ _ =ND.–4*32, RAJASHREE MARKET
ELANGALORE —- 569 002
. C} §AMARA}.P1’7,’ 5?’ MAIN, 5?” caoss
BANGALORE ».-“‘5§”>.(} f318
…APPELLANTS
(£3.-Y ‘EMT; ¥> EALPANA, ADVGCATE)
“NEW INDIA AESSURANCE co urn
NQ346, 2*” FLOOR,
MANANDI COURT, 27?” (Ross
JAYANAGAR 3″” BLOCK
BANGALORE »- 560 an
-3-
3. This Appeal is directed against the
award dated 5.7.2005 passed in MVC n9b,3219/–:t$9’9f~_.nn=:th–e it
fiie of the MACT, Bangaiore, only against the graiént. i’nteree_VtA
from the date of evidence instead af grantiing
the date of petition.
4. Learned counsel fe’r._z’th_e”.Vaps§eila~nLte:”enbmitted that
the Tribunal without any jus:tifi.’:.:atieonv~. the grant
of interest from thedaitetofvVcor’innencernent”‘ef evidence. He
further subr,nittmedi* jciaiimantisiiavre entitied to interest
from the date uef is not disputed by the I
other side, _
isviidnetkdnoiivn as to why the Tribunal has restricted
the §:’~en’t_ef”i:ntverest’V”from the date of evidence instead of
v’v?’et._grenting”‘the’interest from the date of petition, whereas the
Litcieiirniaizteauare’ entitled to interest from the date of petition
iifrdm the date of commencement of evidence.
(‘
r
¢– \
,4,
with this rnodificafion, this Appeal is partly
The ciaimants are entitled to interest on~th.e’coffi$eheatie’r:.’.’_j;.
amount from the date of petition til! reali§;afiéf1T.”
KM