High Court Karnataka High Court

Sri N R Anantha Narayana vs Sri Subbaraj on 17 April, 2009

Karnataka High Court
Sri N R Anantha Narayana vs Sri Subbaraj on 17 April, 2009
Author: V.Jagannathan
IN THE HIGH COURT (>1: KARNATAKA AT BANGALGRE   

Dated; This the i7*h day cf Aprii   is

BEFORE'.

THE HON'BLIE3 MR..mS':*1cE x;:j:.JA§:;Ar;N';af:':§A;§'*    _ T 1}

M.F.A'Ne.979;'2@Qs {M-..'if.} V

BETWEEN: _   
SR; N R ANANTHANARAYANP. j' V _
3,10 LATE N L RAzs5A;YAN%G;§sR  n 
AGED 45 YEARS, R/AT As:,*;ie§rg1«:_.:§z;:r,¢:;z.:=s.I' s£sAéfié_:,.. ,é}.1;>'v.j; 
AND:*  H 'H
1 SR1 SUBBBVREEI' v --- 
Sm V.E:NKA'I'f2A.J_ " 
. 152,10 GIUDALAHA-LLI

 '~3*.,U3'TANUR  _
 B?&?£GALQRE 7"?

    INSURANCE: ca gm

    ASHGK as PAT'§L, ADV. mg R12)

'-_rB{;i $3,-_Nx:>"22, DVG MAEN R(Z}fiaD
 BA;E§A\£e§NAGrUDi, BANGALORE 4
" mima; MANAGER

.., f~%ESP{}N DENTS

MFA P'§LE1B {HS 173(1) {FF MY ACT AGAINST 'THE

'";3:§nc;M;3NT AND AWARD DATED: 53.22097 PASSED IN

MVC'. NO. 415912085 {TIN THE FILE 'OF THE XVII1 ADDL.
JUDGE, COURT C}? SMALL CABSES, MEMBER, MAC'I'~4,
M£1'I"'R("}P{}LIT1AE\§' AREA, B:';N€}ALCéRE§;, (SCTL(§H.NO.4}.



fractiue 0? the iaft tibial coI11it~.1;xh45f: date-:j)f  aésciéént;
and liability is on the "i;1_s3.u'afi.§::z'i 'Su'é3'i11itted

that no enhancemerzt' is     

5.  ':13-i:<%:* Eiabiiigiiy' liéiéig adrnittcci by
the: lczarxggd f.',<_:'~':i'_:i"_'EA16 «iiisifiance Cemparay, the
f"1nciiI:g_A9f-. ii;1'1i$ regard will have ta bx:

modifimi  ;9ut:iI§g_ '£§;1t3.' "'_};ia.bility an the insurazzce

 , CGi°Il'}%}{:1I1js£ and fiat 921 the owner.

V  " as fiI"lhaII(3€I1}€i1i. is concerned, Sines

the--..ap§§iE%_a;i:t:Ti1.as adxnittcd that he is werktixzg for thfi

 "very Sazizé company wan after the: accitient and

  h_ a5..'L:ig regard in the nature of injuries sustained by

  whim, I am of the View that tuowaycls 1053 sf mnenities sf

V lift': 3. 51.1111 of Rs.15,{3{}{}/- can be awaréed and

tfiwarcis futtlrfi inadicai expenses 3 sum ::)f

$"

*1



Rs. 1;3,{){}D/ -- is awardad and 'wider ether heads, the

compensation awarded is just and pmpez'. Thus, the

c0111pe13sa%;;i.o21 gets enhanced b}?_;¥§Is,_3{},C¥{}{);;'§: §'::fV  

which only Rs.15,(}OO/~ will car1js}':.iI1{§éI'ti:'St  69%. ?f 

The award stands  Vt  w1i;y
al1owi:t1g flflij appeai    firut. 01":
the iI1S11I'8J;1C€ cQ:11pan§%,    
    
A       Iudgé

Dan":

 



VJJ :

03.96.2009

M.F.A.No.97é2i2f3G5f1’ia?M1 A’

ORBER ON “w?§E1¥1j€(} fipfixgx V

Heard the leained i11 fiI'{iS§3€Ct
of modification of the t11is éou11: on
:7.04.2m9. ” V. > ‘

The £3: suught. for
modification 1: cf gmund that the
appellané ~ for treattnezlt. In
this far the appeliant has filed a

mfidicai c’za§:ed.”-18 LE}4.2CIG9.

..A;;;*;i1ervvV§;22«I11€3, the 1€:a:rm:s:1 Ccrunscl for the

xi’e:sé}pgs’3idci§t,f comyany submitted that this Court

13.a$ §;}aSs§:»d~ :t;lr§.;:ATjucigmen£ aftsr considexing the matéfial 03:1

‘~___ rr:cerd Zthemfem :10 further enhancament or modificatien

“is :mc:3;;:=:<.i.

This Court on 1.’?ZG4.2{}G9§ aftcz” heariag 43:13 Iaamed

DCGIZIISCI for the: gzarties, fhozlght it fit 1:0 enhance the

} =r-.3′{,~”‘*~.