High Court Karnataka High Court

Smt Yellamma vs The Divisional Manager on 14 September, 2009

Karnataka High Court
Smt Yellamma vs The Divisional Manager on 14 September, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA
CIRCUH' BENCH AT DHARWAD

DATED THIS THE 14th DAY or sEPTEMBER,__2'a§)9ij_j.  % E '

BEFORE

THE HON'BLE MR. JUSTICE A.$;v..B;C9I.'AN1\I.:A_EA  ~ = E' 1'

MISCELLANEOUS FIRST APPEAL–vE1§bE. 14(.)’i’£’>._/£»3V£)VC’I_=7(AV1’*a1\V’I”)”‘ S

BETWEEN:

SMT. YELLAMMA W] O

BADAKAPPA HULLI, ‘V E

AGE:36 YEARS,

OCC:COOLIE, ._ _ _
R/O CHILAKAMUKIVILLAGE;-*1’_V_
TQ 85 DIST:KOPPAL. ., ‘ = ‘ ‘ ._ ‘

(By sri,VcHAND.1_;2;o;s1+1EKA1*<A.1éV.}5AT1L, ADV.)
AND:E_ ._ .

ETHE DIVIS-IQNAL”MANA:}ER,
UNITED INDIA INSURANCE CO.,L’I’D.,
VOPPQSITE “RAD-.1-TEKA” TALKIES,
_ .;<AQHAvAcHA_R1«;_RoAE,
B"E3LLARY,_ '

'1ji'ST:'B'ELLA'RY.

‘MIJ_D1’YA’}?PA S /0 RAMAPPA HAWALAD,

AeE:v.MAJoR,

‘V 1.’ “OCC’:OWNER OF TRACTOR AND TRAILOR

*3EAR:NG NO.CTW/9652,f9E>53,
RVJO ADARAKATTI, g

‘*1

… APPELLANT

3. Therefore, in all, the claimant is entitled to the tota1_i’e.4niihanced

compensation of Rs.30,000/’~ with interest at the same_.r§atie’

by the tribunai. The enhanced compensation “bei’

deposited by the Insurance Company withinsa p_eri.§id 0~:1f;ithe

date of receipt of a copy of this order.-.___ On deposit thei.Vpsa_r_r1e _:shait_Vbte

disbursed to the claimant. _ ” :§

4. In terms of the above, the appieaifstands disposedsof. No order

as to costs.

hnm”‘g » i’