“”” ‘ “””‘””‘ “”‘ “”””””””””‘”””‘ “‘*’-“‘1’ ‘vA”A-n”.-U._I:Il ur EAIINAIAIEA HIUH LUUKI U!’ IKAKNAIAKA HIGH. COUK1 U!’ KAKNATAKA HIGH COURT Of’ KARNATAKA §’IlGI”! C
E5-9.3 ‘.!”°§-FE ‘E’~§”}{i;”E-§ {Z!’.’.?£3R’E’ SF }\ZP;?.?§R’1?3kKiTi. 3351″” Efi.2Sil3}3sLGF’.E
.”£i.§5k’z”‘EL’ ‘T’E-Elf: ‘EVE-{E 254.2133 343;? £31? RBGGET EGGS
EEFflRE
$53 E$fi’3aE ER.Jfl$?I£E Aflkfifi 3$3AaEnnw~-fg ‘x
figaeallaaeaus first Apea1.§c,2§;0iR§§§f3§f =4
¢ aimnal fimatzmller
%.E.K$HQ?.$a, EIE Eivi3i$g g
E.?ha Maaagimg fliféctfif v#”*–‘
REERTE, Eelgamm, V 1 } 3
Eegta by Chief %aw,3§Ei$e:U _.gV
§.¥.KgR§?.C. * ‘=””*. “q; :,;AP3ELLa:Ts
(fiy”fixigH.§§as§fi§a;’Afiv¢é§ta)
35% 1
fiamesh fiigaii, 3§ yfia:3;_f
Gaszfigiasaa in Ayfiéré-Téxtilas
_§itu¥ai1i fiaw Extwnsiafi
= $§a& §%ér again §3gé§”
‘§ava§s:a:a+_. * …BB8POlDElT
‘._§ay §£ig3;?{aavasindda1ah, Afimncata)
~a»s~§~a~
..?§i5*ép§aal :3 fiéafi mnfier Section 1?3{1§ mf
“%£ifif_?$%i£lé$ Act sgaigat tha jufigment anfi awand
*._§at§g g3.1;.2§$4 gasgaé in E,§}C.fi0.13$fQ3 an the
»filé af 1} fifiditieaal Qivi: Judg9{3r.Dn3
A”~£$tar Aazidant Eiaima Tribunal, Bavanagaxa,
awaréing cwmpemsatisn cf Rs.§?,§fi§f«
5
…–……-unm-. ru\.7r! s..umu ur BHKNHIAKR HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (
a
Ea ?ha ammmnt in ésgafiit is ta be ramittafi
ts §§% fribunai far tfie benefit af tha claimant.
kalbfm.