High Court Karnataka High Court

Sri K Jagadeesh vs Sri A R Shivashankar on 17 June, 2009

Karnataka High Court
Sri K Jagadeesh vs Sri A R Shivashankar on 17 June, 2009
Author: V.Jagannathan
mwuw vs" wwmnmew. mun uuumngr mmtmannma rxmw uwunu wr mmnmnammva mwm muum U!" mxwaanm mm-1 £13531 0!' KARNATAKA. PHGH com

IN THE} 'fiififi mum? at KARHATAKA AT a@.r:G3g_L_s3RE
mama mxs THE' 1?" may as JUNE 

BEETZSRE

THE :~z~:m*31.s rm. aus'm5';m v.a.as.;c;a;.%:§:;.fr3v:{n.H.V "

MFA H0. 555;-3.7.{2o;;2s :?tv:*{?2.# 1   4'
BE"{"i!'EE}'¥: V 'V

Sri K Jagadeeah

S!a.1ate Kenchegawda

Aged about 45 yaarfi

R/at Dav: Na.32 ' T _ ,.
2"' Cress, vinayakanagar" 1 *[j_}

Mysare City;V '""~" "W' "= ...&PPEhLAST
gay 5r§,a,§;§ahan¢;a{ A¢v5,}

Am:

1.

. 3:1 A.a.sr:;va_snm;;r,_”‘«V
Sf¢.S.Ramegawég ‘_ f,.*_ =_ ,
Hajmr, Behind Vetaflxmxyikapififl.
firakare L.a . ‘_ gy
Srirangagatna ?algk;”

2.?hé”Bran¢h*fi3n&ger “”” N
tZ3:”;i._fe.i1*;;a.~1.V E.=.f.*.E=:::m%;*.;’-L-:2: fizz. §§:.::. ,
?.A;£;$,K;$;gui$fiigg
Keg: Sufi Staflé; ‘

“«3.a.Eatga ?a1uK,’

{ flaw trafiefaxréd to
.wf§iVi$ionalVManager
4_fig§;Fir§ Brigada
R 3ara5watfiipuram

V*_’fiy$¢r9;–=

“=, 3;égHrHarayan
:T»_Sfa.Hambegowfia
~.’a Kajor, Erop:A.T.3us Ha.KFr1Ef3?81
‘= ar3kara, 3.R.Patna’?aluk’

é.The Manager
United. zaaia zmsurazazza Cm. L’§’d.,,.

mm: W’ 0? %fiWNA”E’&Kfla MRNATKKK HIGH CSQUK? OF KKRNATAKA HHGH COURT OF Kfiflfififififlfl HIGH CQURT OF MEG?-¥ €031?

City fizsanch affine
I fiiimzxr, Chamaraja uoulrzrla rxraaci
K.R.M0halla, Myssra. …HES§GXfi$NT3

(ay sri A.S.Maha5ha, &dv., far E~1
Sri R.Gunashe}ta:c*, A»:1v., for R-2 _ _
sri K.E.AshGk Kumar, Ady,, fa:”a«3>» A
3:31. B.n:*.seatharama Rae; Ad’v.«_,’-.’far_E{‘~e4)V

This MFA is filad “:.::.xss1,1’z3c’3;:..%”g4v.,”:xct
against the giudgmenfi -and érsqard <§a'tje;*:1_12_V;6.M"U_£s$
passed in {WC Ncz.4'?'F;'§8g "arm the.__fi,3.é, "the Midi.
Civil Judge {Sr.Dt:.} sm aacr-,. mana:ga, pazztiy
allwing the claim pe Ati*.:i:tsn"–~..L§A'mg:e.s13ation and
seating anhancanzxgrit af cgmp.an,sation.

This MFA camirzg 5:533 :f::r. ‘e::imj.’::3i¢n this day,
the: Court :iaa1ive.:-‘aid –*.:fi’faa “..€§:1._lcwi..z:g’: –

tthg W3.aa.mad Caunsal for the
par{:’3′.;es,, t%1is%§jy§§p§§”a=3.’~” is disgmaefi vf finally at

the ata7’ga_ ::-2:7.’.adm§.s§inn.

:A.2… 3§ne claimant b&fer& the tribunal is the

“~T’.a;$péi’;.§%;_ni§V;”Véeeking annancement czf camgenaatzian an
“‘t.he..__”g£<;:i:nd that the tribunal has net awarded any
_amxa'u–z.{t tewarda loss at' amenities af lira. In

'=…x': s§5§a::t af 1955 of incama ciuring laid up yaxiad,

future medics}. expenses and pain and suifaring,

the amtzsunt needs tr: be enhanced.

gr

regards lQ$3 cf amenities of life, having regard
ta tha nature af disability as opinadLf§§ tha

Batter namely difficulty ta sit and égfiafig 3;§gm

food, diet at-.c., Rs..5,-Q;60f¥'A.V_iS aw:a1:' s:iug-. ci;_,
R3.4§,fiBD/- is enhanca§; was $éidEa$§unt shall

cary interest a§ thai$afi§"§fifi6§ p.a A"

mam AM: tarzda" 1j"::noa;-.5: 4.;-. :'.'é£:cording 13:, by
allawing thé appéai in figrtfl Jwhuz, the enhanced

amaunt fig pé;d fig ifié §§§a@lant.

, Sdl”‘L
xuagie

A,#as,.. ‘

LESLWEE %§2€3i§”W£” WRNATKM fiififi 603.3%’? 0? KA§NA”‘i'”Al(A I-ISGH COURT @F K&%NA’fflKA Hififl CQUR? OF W6″ fifiiii

mm? 0? KflRN%”m.E’*é’£% LN;

at Rs.2G,GGUf- is awa:d§¢H_and “tw¥3x&fiV”£u§fira]*

medical. expenaas, R3.1G,$Q0 gig? &w$rfied;7fToe;£ds =