Karnataka High Court
The New India Assurance Co Ltd vs Smt Sarojamma W/O Late … on 10 December, 2010
IvIADDLIR_ITALI,IIgv'I»IAINDYA DISTRICT.
SRI.R;IéRAIyIOD';' ADV.)
" iL"v'IJ£I?}'\.,I?ILEzI)v.IOI/S 173(3) OF M1.-' ACT AGAINST THE JUDGMENT
.jAND..AWARD DATED: 17.02.2009 PASSED IN MVC NO. 30I/2007
'ON THE FILE OF CIVIL JUDGE {SR.DN) 3; MEMBER, MACT,
v 'NIADDUR, AWARDING A COMPENSATION OF RS.4,74,000/- WITH
A" I 4 PAYMENT.
IN THE HIGH COURT OF' FARNATAKA, BANGALOREIA4
DATED THIS ON THE 10TH DAY OF DECEMBER"20I()'. I"
BEFORE I I
THE HONBLE MR. JUSTICE ."L.NARAj\fAIiIA"
M.F.A. N0. 342.1 {).F'~2009"'{MV)
BETWEEN: I
THE NEW INDIA ASSURANCECE:-. ; ''
MANDYA BRANCH, V 2
THROUGH ITS REGIONAL OP'FICE,f
UNITY BUILDING _ I 'V
MISSION ROAD, BAI'.I_GAf'I;QREé56<D_ 02?. 1; .
REP. BY ITS ASSISTAJ\IT~OIVLA,I'\II4XGI"ZAL"* , .
SRI.C.R.SUBRAMAI'\IY'A._:',:.:~. - ..
V ;-:-- _ :APPELLANT
{BY SRI.B.C.SEETHARAMA I
AND: I I I I I I
SMT.SARO,IAM_MA," =
WIREVOF ,_LATE1_LA.C.LINGAIAH'.
A'GED'ABOIIT'*5B YEARS.
RESI.DENT»OF._N'AC}ARAKERE VILLAGE,
: RESPONDENT
@ 6°/0 P.A. FROM THE DATE OF PETITION TILL
I THIS APPEAL COMING ON FOR ADMISSION THIS BAY, THE
” COURT DELIVERED THE FOLLOWING:
‘K