High Court Karnataka High Court

The New India Assurance Co Ltd vs Smt Adamma W/O Varadaiah on 5 June, 2009

Karnataka High Court
The New India Assurance Co Ltd vs Smt Adamma W/O Varadaiah on 5 June, 2009
Author: V.Jagannathan

MG?-é fififlfi? mfi mmmmm Mfififi @QMM’

swam we wrmnwnwlnivi HEW?! uuuma ,_3&%KW%§%.%fl WNSM EJUUW’ W33″ fififimflvflfifi W?

B! THE men counr or mkmmm Armxmwan
mm}: rm THE 51*! DAY or JUxme¢9%’iALk %
BEFORE ‘k

‘1mHo1mLm .V g K

EE’I’WEE!i’.


Cfififlflfiflfififififi

1 mm HEW ~ CEL'Cfl m: A
B.H.RGAD,     j 

THROUGH rrs REz31t;:e2ét:1.1; armcs,
uxmmm.nm?a mum-,’ x

REP. ASSISTANT MANAGER,

(BY B RAG. ADV.)

flflfifififi

w/<3 vammraa

% A AGEI3 ABOUT 53 mms,

CiCC;AGRICUL'IURIS'T,
*~Ri;.*\T was mm mmex,
cmmmaoxmz: muss,

% T " j swan mmc.

% SRIHJTTAIAH smvammmn

new ABGUT 25 YEARS,

OCC ‘,AGECUL’IURIST3.

R/AT D081: SARA VILLAGE.

crmnmacalian VIILAG-E,

mam TALUK. rmsmnnzms

mum-“:2 N

Fe¥8″¢u|’flE wwwnu wig.-‘.g?nnavMnMnM nwvw mummy ur KHKNAIRKR REG?! COUIET Q? Kflfififififfififie new flfifim” fig Ka%%NA”§°fl.W& WQH CGUR?

THIS MFA Is mm: UIS 173(1) 05′ ACT.
Aenmsr THE Jumnmm AND AW1v_’f”I11%’IED
3o.n.:mrr mama as am: 1m.232;2ae5 m.2:
or cm. sum:-: (mm; a nmnmnR,’%%%mnmmw.

MACT, swan, AWARDEIG A cona_v!s’.i%!SPsTE:>H
Rs.3,24,ooo/- mmnmr AT 69:39.5. = *

OF PETITION TILL A I 7

‘ms M.F.A cozsmiG%ffc2n 1*-‘GR ‘abmséififi ms
my, nan cmmn2LmRgn1m Foznowmm

appellant. The
. absent.

company sash reductinn of
tint MACT erred in taldtg

tn the egg oftha
years as per the PM. report. In View cf

ab6vR!,.__” ion put forward, rm msliiplzez-‘ ought

_ 7 and not 12. Sees-ndly, umm the head of loss
V_ the amczzm will wmk ant to l%s.1,,68,CI.I2/~
53 the place; oma.2.,ss,ooo/-. nmby, thm oompemafion

gets reduced by Rs.1,20,fl[~.

‘*/

-r’