Karnataka High Court
Yusuf S/O Adam vs Smt Premalatha Rai W/O Late Baskar … on 18 September, 2008
V ( By Adv. %.And:, T " The National Insurance Co; Ltd, IN THE HIGH COURT OF KARNATAKA, BANGA;i.C%RE." BEFORE THE HIGH comm' LOK ,1 S % DATED THIS THE 18'?" DAY 01:' sE?rE3.4.BjER§j2cio3 _L . PRESENT THE HON'BLE MR. Jusfrlcfi' Ajrr J % MR. PRASAD SUBBA3§NA, Mf3B.1 BE;'R. M.F.A~.. No 3I%:2.§; .GF_'2Aé07 (LOK ADALAT zsis; .'12_4L*2/_2oc_8) BE'I"WEEN: Yusuf S/o Aged about 25 }?'?&;fs, ' R/at Pallirnajah; _ v Bellane Post &'vfl'1agé,, Sullia Ta11.1k,_ A A D.K. Dist. Appellant. 1 ._ '.$m't. « Raj X __W'/o_ 13:: Baskar Rai, Majvbra .V R/at'1-Pudthaje House, 3 * I village & Post, r _ Sjuflia Taluk, Dist. Branch Ofiice at Sullia, Sullia Taluk, Sukiia Post, D.K. Dist. Respondents.
2
( By Sri Venugopal M.S., Adv. for R. 1;
Sri BA. Ramakrishna, Adv. for R2)
This MFA is fiied under Section 17 3(1) jbf « .t}.’}.¢_] Motor
Vehicles Act, against the judment and—..’.-axxfalfd ‘ 4_
1. 12.2006 passed by the M.A.C.T. Puttur, in MVC
No. 394/2004. ,. g ‘
This MFA coming on fer
Adalat this day, the Adalat 13:1a’deVzthe % _
This appeal is by’ The Tribunal
has awarded a of due negotiation,
the parfies The claimant»
appellant {is of Rs. 60,000/— inclusive of
interest, oveVr4__3;11(V1 has been awarded by the