IN 'me HIGH COURT or KARNATAKA AT R
Dated this the 25?" day of October, 20,j:l:0
BEFORE yr__
THE HONBLE MR. JUSTICE NA--::;ARAJ"
M F A N0.1399/2_.01OV{I\/_IV) -
BE! WEEN
The Oriental Insurance Ltd. g "
Regionai office, No.44/45, T V V '
Leo Shopping Complex, .
Residency
Bar1ga}ore--560. «
Rep. by its Regiorial.
Mar1ager._ ____ ..Appe11ant
[By Sri Shara ' 2'Xnci'v;]
AND:
V 1. Padrr'1a., V
/{'e,1a.t.Ae Nara"s'i'rrihaiah,
Aged.abo.1;t 33 years.
2'; ._
' D/ 0. late N arasimhaiah,
aIf)out 17 years.
" S / o.1ate Narasimhaiah,
v about 15 years.
.:.Respondents No.2 and 3 are minors
“pare represer1ted by their mother. the
= 181- res ondent herein as a natural
P
guardian .
§\)
4. Smt.Gowramma,
W/o.1ate Narasaiah,
Aged about 73 years.
A11 are r/a.G0ndhihal1iVil1age. V
Puruvara Hobii, Madhugiri T a1uk;».._
Tumkur District. ‘
5. Sm1:.G R Sujatha,
W/o.M S Shankranarayana,,_
Aged about 43 years, K it .
R/a.Ver1katadri N’i£ay–a.( V j
Raghaveridra Extensionf” ‘ , ._
Madhugiri .f ‘ ‘i’uml«:1i1′ « _ 3 ~,..Respondents
This .4isiil:_fi:i_i;ed -.1′ 73{i{I_’ of Act, praying to
modify the” _gJL:i_dgme11t._a.’rji~dg_ “Award dated 19.11.2009
passed C.i_Vi1_ Judge.-.v{Sr.Dn.) and MACT at
Madhugiri in NQ.9_1’0./_2007.
This ‘Corning’on:_4fo.r”admission this day, the
court delivered the fo11owing:”…
” « .,._.,.,IUDG1\/IENT
is iisted today for admission, it
takeii,__’i5o1′ disposal by consent of Sri Shankara
C, 1ea,rned counsel for the appellant — Insurance
VCo–. arguments are heard on merit.
H;[;i1€ only ground on which the impugned
iijudgnieiat and Award dated 19.11.2009 passed by the
c’–r””””””
the deceased was aged 30 years as on the
accident, the Claims Tribunal has
Rs.10.000/- towards loss of conso1’ti’u:ri /12.
towards love and affection toW’ard’so_ minov_:fi”ehi1ciren.”–
Therefore, I am of the opinionjteihthat
did not commit total
compensation of of all the
claimants at the rate of
6% p.a. f15’o:i1i:” till the date of
reaIisa1t:iV(‘)1’1t.V ” 1 .. fl
Hence, th-e__present’Aétpfiegllé of the insurer is hereby
disn1isse,djas being devoid of merit.
amount is deposited by the
iii'”‘n..appe11eir;iji¥ in.st1i’ert::u7ith this Court shall be transmitted
~.(.z”‘[:t’.;’.._'[)1’1-it’. Claif11s’3-Tribunal concerned so as to enabie the
t’-cilei-ir§’12i1:i’:»s_’:t;o withdraw the same.
Sd/-
Judge