Karnataka High Court
Sri Krishnegowda vs Smt Puttalakshmi on 1 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE 191' DAY OF DEcEMBEa--,:--.2'dAié;Ij'= i.
: PRESENT, '
THE HON'BLE MR. JUs'1:*icE'_'_'N;K. P=ATI.i.
AV'?
THE HON'BLE MR. JUsIiCE H_v.s.KE1i11?a1§:i¥A
M.F.A.Nof'5_157 or (MW
Between: H
Sri. '
S/0. Thimnaegcjwda. r 4
Age: .yeia_rSi,.,_OC'e;,_Ni£,..__" ' ''
R/0. No. 628;'.:~'.,V I Cross",
1 Main.'._A3"'--. stage, I) U *
Opp. Nadgir I.'i".*I,V * " A
Manjunath_Nagar', V
Banga1ore--5eQ"01,0,;.
5 ' ' ' ... Appeliant
V' _ {B3,-Xjérnzi;-;.AB;H.Sunitha;'Vf0r Sri. Suresh.M.Latur, Advocate)
W/cg Vevzikatagowda,
Age:Nia3'or, Occ: Business,
n 'TR/0V;"'N0. 58, 2"' Cross.
_ Manjunatha Nagar,
" 'Indiranagar,
W. O . C Road,
Bangalore.
2. The Regional Manager,
United India insurance C0,, Ltd,
No.25, Shankaranarayana Building,
.éy?"'k/.2?
the date of realization. Being dissatisfied
quantum of compensation awarded by the "
appellant is in appeal before--""'th--is it
enhancement of compensation.
4. We have heard le.arnend; c:ou_nselt for "appellant
and learned counsel for -- Insurance
Company for, con.si.derablge
a.pp.earing for both the parties,
after records available on file
and 5tak_ir1g "intoconlsideration the age, avocation, the
"'-yepai' lofilgcfjident, nature of injuries sustained and the
V' by Doctor, period of treatment
undergolnedland other relevant aspects, fairly submitted
H H 'A mthat another sum of 325,000/-- with interest at 6% from
'date of petition till the date of reaiization may be
T "awarded, in addition to the compensation of ?41.984/--
awarded by Tribunal, in full and final settlement of the
claim of the parties.
8. Placing the said submission
counsel for the parties on record'; byfi
appellant is allowed in part.
judgment and award dated Fel:")r1.1a1yV2=OVCS'V,"'pa'ssed"V
in M.V.C.No. 2810/3Q01t.""bg{'; Motor
Accident Claims Tribnrial Court of
Small hereby modified,
awarding in addition to the
compg§:15a:1¢;+;oo Vff35%}:idea;/-ACdaxaiafded by Tribunal, with
interest'at"6%' from the date of petition till
the date ofurealization, full and final settlement of the
. .parties.m C
Tliesecond respondent -- Insurance Company is
directedwto deposit another sum of ?25,000/~«, with
“‘lnt’e’r:est thereon at 6% per annum, in addition to the
“”oomper1sation awarded by Tribunal, within four weeks
from the date of receipt of copy of the judgment and
award. %
I My/,_,,,,.
1?
On such deposit by the Insurance
entire sum shall be released in favour of
immediately.
Office to draw award,Vaceeitdif;-gldjf. T