IN THE HIGH COEJRT are !{ARNA’!’fiKA AT RANGAI_;{}’R_1if:._V_
DATED THIS THE 330 DAY OF FEBRLJARY_2§’)09..’_ ;.[ LE7 :, A’
BEFORE
THE HON”RLE MR..J1:sr:mf, A.g;[anm>zmA ” X
MISCF.LI.ANF.0US FIRST APPEAI. ‘Nr};’a106I2g*}{$?’_(*Mv;
BETWEEN:
SR1 B.s.sHREE;=>ALA
Sii} SHIVAPPA GOWDA
AGED ABOUT 37 YEARS
E2/ATBASAVAPURA
BEJJAVALLI. THIR’?HAHALLIa ‘i”.:”1LU’E{A ‘ V’
sHzM0GAD:31*R;cT_v__~.’_ ‘V * ‘ ..A?PELL1&Ni’
(av SR1 _ masan, ADVOCATE.)
AND: _ ._ % ..
1 ; ‘am; H.N.’V1JAY’ADEV
~ 310 SR: NAGAPPA GOWDA
m_m_g _____ ..
~. _ Rf:1.’I’–BAS£&VANI, ‘I’HIR’I’HA}iALLI TALUK
‘ –S 1’-‘{iAMCsG-A ‘QIST.
i A UI\fi’F §£)A.i:NDIA INSURANCE 00. um.
SHIMCDGA
,.RfE§._3, -BY ITS DWISEONAL MANAGER ..RasPoNr;>ENTs
” * (8? SR: R.B.DESHPANDE,’A9VOC’.aTE FOR R-1;
SR1 O.MAHE’SH, ADVOCATE FOR R-2.)
THIS MFA IS FILED U/S. 3573(1) OF MV ACT, AGAiNST
THE JUDGEMENT IHND AWARD DATED 31.01.2007 PASSES! IN
MVC NG.999/’2006 ON THE FILE OF’ THE DISTRICT JUDGE,
FAST TRACK. COURTJ, SHIMOGA, PARTLY ALLOWING THE
CLAIM PE’I’ITION FOR COMPENSATION AND” SEEKING
ENHANCEMENT OF’ COMPENSATION.
J:
v
THIS APPEAL comma or: FOR HEARING THIS Daaifras
COURT DELIVERED THE FOLLOWING: -{
JUDGQENI
The appellant-claimant is
the judgTn<':'f'I't and award datgd 31.4(:.1A.129o7 '*hVy;fhh"-..%
Fristrict Judge, F Fast ('4)1i11r_;_ in
M.V.Ci.No.999/2006. th§2 Eas':'i§§j4 hai"1y"'%h global
mompensation of R:1j419t*tV.,v1}c%i<Tixr. -In bddifion, the dncuments prrxmced
% "'a1¢h'gC'wiith "thh ap§iihahon~:.A.:12{xm, which is filed hy the
Court seeking pennissinn to pmdtlcc
ofigihal dncijments, is also pcn:scd'.
* The claimant was bcfmt: the Court below seeking
_,_::émpensatjon in rcsfusct of the injurias smfi'e.md by him in
the accident, which is said tn have txxztirmd on 15.06.1998.
J?
‘E