Karnataka High Court
The New India Assurance Co Ltd vs N Venkataraman on 29 January, 2009
IN THE HIGH COURT 013* KARNATAKA,
DATED THIS THE 29TH DAY O1f'.JA}RJARY,' 2{)6§ % 2
PRESENT ' _ V % % %
THE I-ION'BLE MR.
5ND Z
THE HONBLE MR. '4S§5£}é'ffs*NARAYANA
M,If';A.NC3*.'368i§/ m»m M
c/vi M;§F.A.% cams NC)._23£jj_j.3003
M/S. THE HEW INDIA ASS"¥;.IRA.l'#"CE co LTD
MISSION ROAD," BANGALORE}? W 27
BY DULY 'VCONSTITUTED A'l"I'ORNEY
A ~ APPELLANT
' 'V._ (BYv."'S;RI.KSURYANARAYANA RAG, ADVOCATE)
AND
1 N vE14Iia'A?rARAMAN
S] (.3 NARAYANA SWAMY
' .. ABOUT 66 YEARS
--I.r,%TsALA
W/0 VENKATARAMAN
AGED ABOUT 51 YEARS
BOTH ARE R/A NO.A-303,
NAVNI GAURAV CO~OPERA'I'IVE
HOUSING SOC1E'I'Y, ROAD No.2
M?
ea'
PENDSENAGAR (NEAR ANTHRA BANK)
DOMBIVILLI EAST, THANE DIST
3 <3 SHAFEE AHAMED
s/0 KHADER MOHIYUDDIN
R/O EMAMNAGAR
BEPHUR ROAD, DAVAN(}ER_E _ "
121=:s1?o"r~;r3'E1~4*z*s
(BY SR1 SRIPAD V sHAsTRI,,-.A--fi§_ro€:.ATE FCR--.R1':2)
THIS MFA is FILEDU/S i73(1) 0Ff_MV Acr AGAINST
THE JUDGMENT AND AwARD_,EA'r§E:D-:'22;1.;,V PASSED IN
MVC NO.}.536/97 j'Q;v THE 'F*II,E.0,1€=--frHE ABEL. JUDGE 52-.
MEMBER, {;'1_OUR'I' 'V VSMALL CAUSES,
BAN(.'irALORE,_ SQECHC ;\i.o;5,,' PAE,2TI.Y {ALLOWING THE CLAIM
PETITION FOR C€.;)R_fIPENSA'Pi'?£)f§;*--
M.F.A. (:R6BEg_3,,_g_;.i=;5,*2Ae£)3: VA
BETWEEN'-." " "
1 N VENI{ATA'RAMAN_
A;GE§:) ABOUTV66 YEARS,
.. jg'; <3,' ..N£aRAYA§IAS--'u'J'AMY
' "~:.A1"HSALA '
, '~"AGE'D"Es,1 YEARS,
K W'/0 NAEj;_'.A'fANASWAMY
BOTRARE R/O A-303,
' , ,NAvN£ GAURAV CO--OPERATfVE
v 'HQUSING socrmv, ROAD 2,
* PENDASENAGAR, DOMBIVILLI EAST
THANE DISTRICT ~ 421 201
CROSS OBJECTORS
(BY SR1 SHRIPAI) V SHASTRI, ADVOCATE)
P
AND
A I THE NEW INDIA ASSURANCE (3QLTD
REGIONAL OFFICE
UNITY BUILDING ANNEXE
MISSION ROM)
BANGALORE 27
BY ITS REGIONAL MANAGE}?
2 SHAFEE AHAMEIZ}
MAJOR, 5
3/0 C. KHADER MOHIY'aOI);';N..
R/OIMAMNAGAR I '
BETHUR ROAD .
DAVANGEIRE' ~ _ ~
_ RESPONDENTS
THIS MFA,CI€f),B iS'"F_IVLEQ__._UVV/O 43 R 22 OF CPC
AGAINST I..JjtJDc}"I'~jAEN*I*...2a.ND AWARD DA'l'ED:22. 3.03
PASSED IN MY!) IsIOV.'I.536/9f7'~--«0I~I THE FILE OF' THE ADDL.
JUOGE an MEMBER, 'MAC'I§V,._(:OUm OF SMALL CAUSES,
BANGALORE',SOOH'-NO3,,_ PARTLY ALLOWING THE CLAIM
PETITION FOR - I COMPENSATION AND SEEKING
ENHAN(3EM_EN'i' OF COMPENSATION.
and 'Oross Objection coming on for
'VOa1fingV1:i1is'Iday',---.SREEDILAR mo J., delivered the
JUDGMENT
% »f_’ It reported that the cases are settled in Lokadaith.
of the settlement, the appeals are dismissed as not
H V fiitgscd. The liberty is given to the appellant and the cross
objectors to revive the appeal and the cross agapeai, .
instructions from the client is found to be = – :: b ‘-