IN THE HIGH COURT OF KARNATAKA, BANGALOR"Ej DATED THIS THE 29m 1j)AY OF JANUARY, % PRESENT THE HOBFBLE MR. JUSTICE KE;SREED:wa J
AND _ %
THE Hom8LE MR. JUSTICESQE.
M.F.A.NQ’.3.682A/§O0:3. Mm
C/W M.F.A. CE”.36s2/2903:
BETWEEN
M] S. THE NEW’ .I%N’Di.:,a_ AssU.RAru’cEpx:> LTD
REGIONAL OF’E3’£(3E, :~.;+;Issn:>.,1§2 ROAD,
BANGAL0RE_ — 56{}.G’2’7* _ ‘V I ~
REP BY MANA{}ER_’~ _
BY DULY CGNSTITUTED A ‘FORNEY
RE2(}i()N_AL OFFICE, VBANGALORE
: ‘A .. _ APPELLANT?
KSURYANARAYANA RAD, ADVOCATE)
Are?’-T’._ ”
% _1 BN.5zAMAABHAT
S/’O ‘E NARAYANA BHAT
‘ AA TAGEDABOUT 57 YEARS
“ma LIG 2/8, BLOCK E 85 F
* —R..F&MAKRISHNA NAGAR, MYSORE
KR§SI~INE GOWDA
S / 0 CHELUVARAJ
MAJOR
ABBURVHJAGE,
PERIYAPATNA TALUK
(BY SR1 NATARAJ BALLAL FOR R1) ” L’
“~
THIS MFA ¥S FILED U/S 173(1)’ “<")§" 'nw%14AGrj'Ae;x:NSr
THE JUDGMENT AND AWARD DATE}D:e$';2..–'O3'=.. passargi-.%1N::VT;
MVC NO545/96 on THE FILE on THEI ADDL. =c1sm._._ '
JUDGE 85 CJM 85 MACE', MYsC.RE_,_ PAR':-'LY ALL.c)%'.-:r_irsI_(} Tm.
CLAIM PETITION FOR COMPENSATi–QN.
m:.1~*.A. cnon HO.292[2.QO3:.<'"" &
BETWEEN
BNRAMA BHAT V
s/0 BNARAYAFJA 13I–iA':'_ "
AGED ABOU'E'57_'«YEA*RS *
R/O. LIG 2/8,._BLO;C.3K E&._F~. '_ §
RAMAKRESHvNA"'NAGi%R amass
MYSORE; 1. –
CROSS OBJECTOR
(3? SR1, I§R’I§xR?_A.L:f&”‘BALLAL, ADVOCATE)
W .. N_EW’~–lNDIA ASSURANCE co LTD
‘FERIYAPATNA TALUK
M£S;'”.1,I_()¥~i ARVQAD, BANGALORE
2 L’ .__4’i{RISH’I\:E’§_+3′}f}OWDA
3/ cs AC1-IALUVARAJ
NBXJQR
~ :,ABEUR VILLAGE
… RESPONQENTS
‘V,
ariditionai evidence. Hence request for _
additiozlal evidence is rejected. A’ Z
3. The mspondent — pct:;i,j:ioI;c+:’f v
amputation middle finger. .T’i1(:
compensation of Rs.21,S10/ ~. is
just and reasonable and The
appeal and the cros§-