HIGH CQURT LEGAL SERVICES coMMflTEE;4'.§$Av§;:';A§§c)t%fE
EEFORE mrs: L().¥§~A§)ALé§T' " '*
IN THE HIGH CQURT 91? KARriATA}}:A'T'ATBA1\£§3.§Lf§'R§:?T.1.
DATED THIS THE 27¢-pa? GE Az__;G1;$r jf3¥:);Q9 :;
coNc:LiAT0R$"%PRgsE'zsiT;'-T
THE H()N'Bi.E M:42;..._4Us%i*':i:E:-$3.RLSMYAEARAYANA
' W3: f H
sR;.H.Q.s::1VAR;yMU', "MIs§M,B'ER
MIsc3LL;9J§:Eot:s AP§EA.x.;.5No.5334i2ao7
czw MISCEL/Lf:_NEC¥ 36$-V..I?'ii?S'ffAP1"EAL No. 170312008
LQK.j{\I§ALP.T N63; ;o521:30t)9 as 1053; 2009
IR Mia. H0 5334.. ' 7
BE'I'WEAE§-.';\§_ - _
1.', ._; Sm' SUJASSM NARASEMHA
- &?;t,;c3V.%.LA'rE.cs;--*¢.~ '¥ NARASIMHA
AG§.'D"A_.EGU'i' 55 YEARS
A _ aiV4§&..%s:<e7£i2~1a-égaei
' 3,10 ;_;Af£*E.-z3.v.¥ Nfi;RAS1MH&
A,;3§:;:3~"A230-ts? 36 ya-gags
éacéru mg 'Rf-AT PANm«IAJA;sIm am. we,
'- :1 gm -{ER{}S_${, {B-LG-CK, R T mmm ' %
Ban-fiaaeaamaa. ApPzz.L.a.ma.
(By Sri H s CHANDRAMGULI
85 ASSQCiA:'i'E',S, ADVS)
W
AH!) '3 '
1. M13; IN'I'ERNA'I'IOi\IAL SERVECE ASSOCIATES " _
No.3, ANANDNAGAR ROAD . » »
HEBBAL "-
BANGAL(')RE--24
REPRESENTED BY {rs MAN.-¢;GE.I§ "
2. THE NATIONAL:NsURANcE*<:G:_1:rD "
PEENYA BRANCH _
"I'.DASARAI~lALLi '
BANGALORE-57 »
REPRESENTED BY ITS Maregem. assxafionnsnrs
(By sfi.A.N.KR1sHNA$WA£&?
TH£S'?J'iFA is FILED U;--s 1?3(1) OF MV ACT AGAENST
THE JUDGi%§E§ZfFf"AFiD MEARD m'rI~::0; 17.19.2005 PASSED
IN MVC.V_N().3943','~1*996._ C3i§¥ THE FELE OF THE XVI ADDL.
JUDGE, '<:<)t=;R'r-__oF 'SMALL CAUSES, MEMBER, MACT,
M§:r'Rr:)P0m':AN' AREA, BANGALORE, (SCCiH.N0.3.4),
réegmpr Am") THE CLAIM PE'1'I'I'i0N FOR
LA '£§OMPE£€§';AT§GN Am SEEKING ENHANSEMENT' OF'
QGMVFENSRTIQN.
Iii--- mafia; 126 3733 ogmgoos
.. §5§frwi5;i§N
A' '~_"rs:';;:':NAL INSURABECE CO yrs
FEENYA BRANCH,
1* BASRAHALLI
BANGALORE 57,
NGW REP BY ITS
REGIORAL MANAGER,
NATIONAL INSURANCE CO LTD,
M
REGEQNAL OFFECE,
SUBHARAM COMPLEX 144,
M G ROAD, BANGALORE 1. T Q'
(By Sri.A.N.KRISHNA SWAMY, AD\{'}' é
AND
1. Sm' SUJAYA NARASEMPEA'
w/0 LATE G V Y NAmsi'M_HA
AGED ABOUT S6;__YEARS_..._
2. GNSRiHAR§ 2,]; _
S/O LATE G V Y NARASEMHA '- V
AGED ABr;m* 27flfi::Ags - V "
BOTH4.Ri.;A 11%;' pA&Ca};J;x§¥kA;""'
1 1m acR()sS'," i--vBLG§3K;' % ms. NM;-AR,
3. gas 1.NTEr§N%::f:'04I§AL:'sERwCg ASSOCIATES
no "3, ATNAND 'magma ROAD
_§fiEBB:°~I. ,' BANGALORE 24. .. RESPONDENTS
” (1353; an; Ba 5;’ ‘G-H-ANSRAMOULI,
gé _;=s..pv FOR 123-2)
~. TH’§’$..Mi9f;a”‘i3 921,133 U/S 173(1) 0? MV ACT’ AGA§NS’£’
‘I’I~},§ .;UD.Gn.egim”r AND AWARD I)ATEfi: 1′?.19.’2006 PASSED
IN Na. 3943/96 ma THE FILE OF THE XVI AEDDL.
~3UD(}E§,A’:.COURT QF’ SMALL CAUSES, MEMBER, MAUI’,
METROPGLITIAN AREA, BANGAIADRE, (SCCH,1’*«iO. 14),
AWARBING A CGMPENSATION op RS. 10,20,900/~ WITH
_ ‘I_N’l’ERE$’I’ @ 5% RA FRGM ms mm 01:’ PET’I’I’ION TELL
REALISATION.
THESE APPEALS (3OMiNG ON FOR CC}NCILiA’}’§0N
BEFQRE LOX ADALAT AFTER EEXNG REFERRED VIBE
GRDER EDATED 29.7.2099, THE FOLLOWING GREEK IS
F’ASSE{):
‘Wt
c:<)N<:1L1A'I'?o'N ORDER
In thcasct mattsrs, MFA No.1703/2003 _» }£;sy'
Insurance Company seelcing rszduction. u
awaxdeé by the Tribunal and
by the ciatimants, there is _prayE:1f "for e:1lie:«J'A.;1¥:::é'§:1<é3':14;"'~<§i"=
compensafion.
2. After cine é;céii};¢i31*,ai§or;;$,:V for claimants is
pmmitted to Withdrawj.i;is–és.§>pc§i,_ No.5334/ 2007.
*€:Z i.c; is dismissed as
V of apportionment granted
bstxvccn remain unaltered.
fiégafémg MFA P~Eo.17{)3/ 2008, the appeal filed by the
1 both the parties mutually agreed and
stfixbmitiha compensation of R5.1Q,?{),{)%/– awarded by
the may be re«~fixeci at Rs.9,2{},0%/- with intemst
‘.,a-z.}_6}32a pa. With this mdification, appeal filcé by the
___I_§1s111″a.;:1<:€: Compafiy is aiiowcd.
W
The respondent – Insu.ra:n(:::':
deposit the said amount, within u <5?"
preparation of award, flailing. Whic h._
carry interest at 9% pa. firtsm thédate §:1":1éfi11.iit, date VV
of deposit.
The ‘bit traxxsferred to
M.A.C.’I’., Ba diiB¢ii§§i1…_fi, mlmsfi mm mm:
amount tojv Draw up the award
Sd/~
TUDGE
3-5! as