Karnataka High Court
Sri Gopala Krishna T vs The United India Insurance Co Ltd on 17 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17%' DAY OF SEPTEMBER,' _
PRESENT
THE I-ION'BLE mz.JUs_r1eE N.'K.'P;a%_:L""~V
AND . . . . .
THE HON'BLE M12;;ms'r1:tiE ii. BIL;1;A;--*IaAVVV
MIsc.evL. 6'I,48!2010' 3
M.F.A.~--No;39;'2oe.6mm
Between: T' 2
Sri. Gopala Kri«sAhn'a.T§.: V . .
S/0. Tenkaiah 'V
Aged ab0L1t'~1»"}4._)7;"\\;..=:1f\S,V ~ *
Quarters1'JVQ.3,V;»" T' ' _
NursevsQuai"tersajiI::,3 " .
s1:)s,a TB-cD':+;osVpitai,~.'V
Near 'Nimhansf T '
Byrasarzglrae, ' V
Bar1ga1or"e:29., . A
.-- .. 'V .. * Appeiiant
V. - «:S1*i';=K.T..« Gurfifiieize Prasad, Advocate)
-
The _ India Insurance Co., Ltd.,
loci’, Thakur Complex,
S:C. ‘Road, Yeswanthapura,
A. , Ban’ga1ore–22.
Represented by its
V’ ‘Divisional Manager.
— ” Sri. Varadaraj
S/ 0. Channaiah,
Major, N02954:,
/5%/V//”
Tribunal on the compensation awarded by it remains
undisturbed.
M ” { ‘
Ftlddé
BMV*