High Court Karnataka High Court

Sri H S Paramesh vs N Jagannatha on 14 August, 2009

Karnataka High Court
Sri H S Paramesh vs N Jagannatha on 14 August, 2009
Author: N.K.Patil And H.Billappa
£3;
3
§
3

 

Q
E
2
g
§
fix
§
gm
§
S
$5
3
§
3
§
§
3
m
§
&
§
§
§
5.)
§%
3
§
§
§
§
flux
Q
§
§
Q
3
§
3
§
E
E
as

 

awm amww W mmmmm WWW ¢g€3W"£" w

1% THE HIGH COURT GE KARNATAKR AT AfiGALGRE
mamas THIS THE 1§" ax? 09 A3363? 2Qfi§ _
saassxw V.' V
vns Hax*5LE HR.JUSTICE §.K,_§é§:$f 
?H$ fi$fi'BLE MR¢§U3%$flgH$.BIflfi$§Pk "R
fi'A.l¢.122:..'$"2!2GE$€'£l§_ff_§;:"'_:  
axwwaau: hn    
H.S.Param9$h, 22 §é§:s .é 3

S/a.Si§dalingaiah,"__r.'

Efm.&3hska.§a§a¥£n:,

Adava11i,{Hwgsgn.ais:rifit. 7"-«i ... £P9%$LfiH¥

{fly 8r£Qa.§;§i£anjifi¢ sfiafi&y"Advcats far K/s.Raa
3fi'3%%Rao_&s_5W$aWFA.%_mva9§tVw

Ana}:

1.

N.Jagannatha,’33»yéar3
Sfa.Thimm3gswfia, . ‘*
aag§an3tha’kuté Biésal warts,
._L;fi.::a_.d, Mani-sips: canpla,

“«$-16,”$ant§epete, Hassan
‘;Ha3§a$’T$&gk,aad District.

“2;Tha fli?iéibna; Maaagar

niyiaim5_Qffica, flaw Ind&a
Assuragce Ccmpany Limitefi

-:_ ~ Caffé§*Kxapa ailding
*,”fi;$,R9ad, Kadikeri

:F3}T%e sranch manager

jarafich affine, Haw Inia

‘”Assuran:a Campany Limitad

Hema fianaaafi Gandhi Eazar
9 u I

{fly Sri.a,Jaiprxaflh,Juhm¢ate tar Rrfi}

Wfifl if

2
E

Q
gm
m
§
§
Q
$
§
3
£
E
3
§
&
§
w
as
3
®
E}
$
§
3

This aypeal is filed under Sectian 173(1) of
M.V.Act against the judgment aad award _datad
12.8.2606 passed in MvC.xc.1é0!S5 an the fiile 35
the Additional Bistrict Judge and Memfigr, Motor
Accidant Claims Tribunal-xx, Has$én,;»_pa;fily

saeking enhancement at compens3ticn3_ au=

allcwing tha claim petition for compen$a§id& and_

This agpeal coming ofi’fc§’héarin§’th§$@§§y,V

3.x. EAEIL, J. delivered ths £¢1lowigg;§ ‘~

‘ J3naun§w: .

This appeal ig diréci§§fikgains£”t§é judgment
and award dated 12;3.2aa%3ipg¢{s¢.a ;n !h11!¢.I~Ia.130i’O5

by the _;s.a.~a§.~r:V_ee:1 “z3;’:.wé::ict Judge and

amw.’ as ‘wwwwmg mm?” wmmmmflmmm W\5WW %%J&*,N\W WW

Member, Matag”1 5é§i§éfi§, ‘¢;fiifi$._’T:ibunalwIIp
Hassan, wharahy”tfié7?;ibfihai has a%arded a sum af
Rs.2,97,4o% ,A9a£~ §%£:::{f;:~;:T§’:as1:’ at 5% par annum

fram the détg *¢f°.§&£&§£¢fiV till tha fiate cf

I4/p#L&nd@#Wf}~7,¢£’

raalisat;§§.. 3eihg $gg:ieved byA%- camgensatian
‘ ‘I ,_ ‘i. I ‘ . . . . . (‘K
awfifxwy tawarfis, 1955 of future incame, the

Z,’ a§§#l1ant&h§§*§ré$éhted the instant appeal.

LVB. ‘Tfia fifiiaf facts are thag tha agpellant

gfiafi aged afiéut 21 yaars studying in I ¥%ar B.A.
‘btima of the accidazat. am 21.11.2364 at
% “‘._é;fiS”?}§. whan the agpallant was gaing in a meta:

K “:§Ela bearing registration Nc.KA.13.I.&51? alaag

with. an: Amanda and Hadhusufihan near

%

__”m~_,,,m.m.¢__._nm+~»~–«w«

;

é

Q
3
§
x
Q
E
E
E
%
Q
E
E
3
§
Q
3
Q
3

WM agwwm WE?’ %fle.W%%”§'”&%% MEQM WW mmawmm §*§i§€§%~% amw W? %.£3?~>.%Mfi.”?~&%fi Ewfiflfifiwé fimfifi? Q?

five years. The appellant is autitlad to withdraw

the accrued interest every six manths. 4WTh§y_

Claims Tribunai is diractad ta mm2s;’ie*”«–.’.3;:g§§

remaining 505 with prepcrtianate interezfi ta fine

appellant immediately on $epQ§it”g’by *i§§__§

respendentwlnsurance Company, ‘=A?he aififie’ i3

directed ta draw the awarfi a&fi§rding1y{‘=f€
%%f ~-;3j&gd#%

-[< W- _ JUDGE AAAA