High Court Karnataka High Court

The New India Assurance Co Ltd vs T K Parvathamma on 12 August, 2008

Karnataka High Court
The New India Assurance Co Ltd vs T K Parvathamma on 12 August, 2008
Author: K.L.Manjunath & A.S.Pachhapure
-1"

IN THE HiGH COURT OF KARNA'i'AKA AT 

JJATED THIS mla: 12TH DAY 0? AUGUsf1j'§0vLL*rD' _ '
BRANCH OFFICE, 'N_Q'._}4, 1.i  
LAKSHMEV 1=3L31Li3iN<3, J ;;(_3,.ROA1},_ A
BANGALORE 569902, 1"; 
NOW REFRESENTE-T} .?_Y'1'1'S~._ 
DIVISIONAL MANAGER,"~,   ' _

THE NEW 'END:-A ASS}URé;i\!CE-.C0'I;TD.,
DIWSIONALOFFICE No.2; . 

910.2012, 11 FLooR,No;z';H V.?1NG7,
BRIGADE _ PLAZA», ANVANIDA RAC) CIRCLE,

.v , S.C.KC!A£), l3AN(}AL()RI9}___._E_3§F; 009  APPELLANT

 ND.

my  N.£iR.i'S._HNA SWAMY, ADV.)

1.

1 ‘ V SM1′..T i{;.v–P1i\}2VATHAMMA
w;..o LATE V.P.(;’HIKKA KAvALA1AH
13€()\AiNsT THE
JUDGMENT AND AWARD”-. .DAfm;D;%.j_»’vf2.9–..;§oo3t PASSED IN MVC
510.3750/2000 ON THE FELE OF”T33’A13DL..~’aVU:>CiE..MEMBER, MAC’Z’~V,

comm’ OF SMALL cA:;sEs,:’:3ANega:~.QRE»–{sce:~;;,5′;, PARTLY ALLOWING
THE CLAIM PET1T;’t31\:’};m’:2 CGMPERSATIQNQ’ ”

TI4iiS~—-Vs.1s;z:§+”t,f’\’. °k::Q.M:N§3′—-.'<3N""-;v0r§ ADMISSION, THIS DAY,
MANJuN;yrz«L_ .3, }'3'E.LIX{_E'RED< ..fr"H FOLLOWING:
" 'jg JLJDGMENT

A_joi11t'memQ';.isA'f11e£i by the appellant and counsel fbr

1 In terms of the joint memo, the

iawarded by the Tribtmal is reduced from

Rs;s.,42,3ou}sie__ig5 Rs.7,65,000/– with interest at 6% p.a. from

% 'the dam 5£_ petition rm the date of deposit. 'i'he memo is taken

wit riecgm; In tezms of the joint memo, the appca} is allowed in

'The compensation is reduced from Rs.8,42,300]– to

".R"s.7,65,000/– with interest at 5% p.a. from the date of petition

till the date of deposit. The amount, if any in deposit, is ordered

GV

-3-

to be sent to the Txibunal. In View of the in

compensation, the Trial Court shall also

be deposited.

JL . . ‘ . ‘I V’