High Court Karnataka High Court

Upendra K vs Oriental Insurance Company on 21 September, 2010

Karnataka High Court
Upendra K vs Oriental Insurance Company on 21 September, 2010
Author: N.K.Patil And K.Govindarajulu
INTEHEHKH{COURTCH?KARNABMQXHTBANGALORE
DATED THIS THE 2157' DAY OF SEPTEMBER 2010

PRESENT

THE HON'BLE MR JUSTICE N K PA"iiL%0;';-A:   .

THE HON'BLE MR JUSTICEK G_()'~J;1NDA' 

MISCELLANEOUS E1RSTAp9EAL'919.4040/"2_0A05(Mv) ~ "

BETWEEN:

UPENDRAK 
S/O BABU AC1-_IARYAA....._ =, 'a  '~
AGED ABOLJT-.29_YE;ARS,_:'V..: _  

OCC: QUALI'1*--Y£§JOIAJ'TROL'IN 
R/AT" aMAE'~JD'IRA ROAD.
KAMAKSI*--{IPAL3'..A;~0 « _ ' _ A .

BANGALORE .5 560079;---  ...APPELLANT

(BY SMT  AND
SE:CA:B.S.JANARpHALJA SWAMY, A:)Vs.).

 ENSURANCE COMPANY.

REGIONAL OFFICE.
M.G,R"'QAD.

 BANGALORE.

  .iVIR.UDAYA KUMAR,
..  0349, SRINIVASA NAGAR,
A A ..fBANGALORE -- 560050. ...RESPONDENTS



2

(BY SMT HARINI SHIVANANDA, ADV. FOR R1.
R2 SERVED AND UNREPRESENTED]

THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST
THE JUDGMENT AND AWARD DATED:09.02.2005 PASSED
IN MVC NO.550/2000 ON THE FILE OF THE 
SMALL CAUSES J UDGE. MACT. BANGALORE; APARTEY

ALLOWING THE CLAIM PE'I'I'l"ION FOR CO1\(§PEN§3A'F!'Ql€.
AND SEEKING ENHANCEMENT OF' COMPENSA'1*1QN.' «. '  _ 'V 

THIS APPEAL COMING ON "

N.K.PATIL, J.. DELIVERED THE FC)LLQWiNG_: =   ' A

JUDGMENT 

This appeal is,’ direeated:”v–againsf it-he Vpiinpugned

judgment and award’ passed in

oi “_the’fl4MACT, Bangalore. The
=0f awarded by the Tribunal

being, in.adequ~a.te and it requires enhancement, the

A Aelvairriariit has prevéenfed this appeal.

” 1 We”have heard the learned counsel appearing

“WWW

Afopftihe respondent/fl purer.

3. We have gone through the grounds urged by
the claimant in the instant case and also gone through

the original records available on file.

4. During the course of subniiss-lon;””

counsel appearing for respon’C!ent_’_’lr;to.l’;_ tstmf

Shivanand submitted that,_,Tth_is app_ea1V not.’

survive for consideration .is-.1ia.b1e to -be dismissed.
To substantiate the said”sub§fnissVi’onA,xshe has taken us

through original subrnitted that 16*

respt;n’dlent..tifhatig “fi1e’d;:” MFA””‘4:1 :4/2005 against the
appellvant/at-iother being aggrieved by the

irnpt.1.gned”§u_dgrn’ent. award passed by the tribunal.

appeaffiled by the insurer is allowed and

iii-~.djeposit has been refunded to the first

re_Spondeni’t/T insurer. Therefore, she submits that the

nappea}. on hand may be dismissed as not maintainable.

4. Submission is placed on record.

£2»

5. The present appeal filed is dismissed on devoid

of merits in the light of the judgment and awar_dv~.p’a_ssed

by this Court in Oriental Insurance

Upendra K (MFA 4114/2005 disposed of§:15:2:£?.2Q0:?)””

and for the reasons stated therein. ‘

Ordered accordingly. V» ”

5d!-

 ....     Judge

hm