High Court Karnataka High Court

The New India Assurance Co Ltd vs C K Subramani S/O C K Krishnan on 1 December, 2008

Karnataka High Court
The New India Assurance Co Ltd vs C K Subramani S/O C K Krishnan on 1 December, 2008
Author: Subhash B.Adi

xx Tl-IE man man? or mnxarmm yr nmaagons
IDATED THIS THE 15* DAY 01:’ EQECEMBER, 2008
BEFORE

THE HONTELE MR.JL¥S’I’i{3E SUBHASH B.VA:jVVi_j L.

M.F.A.NQ.g760[‘?’O0,,7 (raj * ff: ‘-
BETWEEN: . ”

1 mg NEW INDIA ASSURANCE CQ’LT’i},
BRANCH OFFICE, MANDYA ”
THROUGH R1:«:G10NAL omca’.

RKALINGA RAG ROAD V V V V
BANGALORE-2?’ ‘ _ ; – _
BY DULY’ {ZONSTITUTEDA WREEY :

= .apmLms-H

{av 3321: K SURYANA+¥€?§.Yf¥;£%¥!§. R50, am.) ;.

AND: 3 . – V V.

1 C K sU£3:éAi§1A:§iV5._V 2
S20. c1–a:V KR’ISHNM<E'~-_V ' –
AGED ABOUT 52 YEARS."

2 SM!’ KOMAi:x.h,é – _
91/0. .4: -i<T._S1}BRA.MA£-il
_ AGEBKVABQUT 42 Y";1'A§§$,,

Iéom a§E.g;ArVTo'rADA MAME
_Ka:oA:–1AL.L1;'3<:1§D~§m, BY THE 919;: 0:2'
MVAR}f§fAL.;aPi"LV§ND1,~ 'C.H.NAGAR TQ.

Na¥.v._R/3'2' Tfiazéeakman
' V BENIN}? 5AYALAK$HM§ THEATER,
. __ '6RIRAH<3¢,PATNA TOWH

f3__SF';iKAbf£'H

V S':'_0"€3'»€3V{§IDA 81-iE'I"i'Y

MAJOR IN AGE
£46.26/7?,P¥ANJANGUD ROAD
CHAMARAJANAGARA

RE$f'ONDEN'§'S

{BY sax: SREDHAR c K, ADV. FOR R1-2;

..»–nu»-u-u–…-«.–…

that, the age of the deceased was 17 yeaxs at the time of
accident, and awaxded compensation of Rs.2,40.00{)/- in.'

do not find there is any error committed by the A4
there is no good ground to intcrfcm with the T'

Award of the Tribunal.

Accordingly, this’ appeal fails: His

The amount in deposit be :9 thé

x …..