High Court Karnataka High Court

Dinesh K vs Bhaskar Kharvi ( Major) on 8 August, 2008

Karnataka High Court
Dinesh K vs Bhaskar Kharvi ( Major) on 8 August, 2008
Author: Anand Byrareddy


II-I’ll’ll’D-Ill’IlIl”I auzwwpn -vww-u. ‘

.uun| vr an |\.|-1
HWJHIH nlurv uuvnl |u.Jl”V_’l\I”\l\l’l’\lI’\[\I’\ rflur! \»\J’\Jl\l ‘Ur nnnnnlnnn nuun uvunn vu I\ru\I1.I-In-nu-I auvn wwunu w.

3523 “mg E-3’.Ei'”_-‘=’:€ mam? <3? 1-s.=a_:%::z».3«'-',§';s:<;"==;, fiP£i£x'AE.e$RE
ERTEE was $3':-§ ma? arm Asjazsg? 2959
333333;

mg 2-:s:.*s:ss* my ME. Kggmrzcg ;u*§z4.§ifi ‘a%RE’3.En;%.§§’V:v
wwa as 1&3}: m§V2G@§:g§§ ‘ 1 A I
gsrgaaa
gzgaga K ,
EQEB A333? 33 ?E£R3a V

::’§-33:: 1§I}?£.%”.1’f£F& mam? ;
fi£V33, §ARA¥mR?BE 933? A§§f¥Eaa$£_L

xamnaysaa, fi§GFl:* __ ..V»
.~’a * = *.;¢:ag?£§aAmT.

iE’*§ =..-;=2:*:i.

Fs..;,’*§E 3;

‘W4
:3
as

2

fit: waam ?€i~§?aF;°–‘*fE~

‘KaR_x§Afi?z,:%E3fié;_.

5%? h3§Av3mA,H3§EjI

3.: Ar :1 hi

a’;;’.§=*;’»:.s:a§n32. *:::._ Lam:;E, ‘- mmnzzmzm
§$fi?i “» _

»’.?::”–.*m.z.V a§z§;::? E:: mam msumguzrsg czz: um

u”,%E%§Efi”3?§iCE ?a§? sax as 13
. __ *§’~{_*;2a*”£xs,, 52 H 1′?’
3:25:-;a;;3:;’:§V?;; REF 32* 1’53 E’§&%§€3’r§ mmm

. .. . R%F§Ni3E§}TS

iérfi. E 5 Sgzfiakmm 3:55, AW. 50?. R2,

;’=.%: ~ SEKEEEE

EFR FILE33 3.53 175313.} 23′? MY ACT AEAEEQST THE

s§i3§€$%5E%’*§T FEE ,Ki§’F:EB 53.?-fZ’§i”;*: §.§.2€}$’5 ?}”LSSEB IE1 PIVC

Eeéfié. 1fi2’§’s”3§§fi=i= 6% THE FELE 533%’ THE CZVIL JUBGK
€SR§3§*§3;. Eifliifififi, 43.33%. 3~§P:.$’?, .”F{§Z1E~§§£5:F£.}RP:, ?Pz.RTL”t’
?;{..Es§¥’E{‘§§’é *§’?§E §§.s£”‘:I?«§ ?E’§’I’}*f{fi€<E F31? €f€3}€FEH3ETIf}f*3 RN13
SEEK."£%§:'§ E§*3E'§3£i§¥:fi'!E?*E'f' €33? E€Z}?«§§E§§$A'?I%I3§3.

2

WV’-“W ‘— —–v-u-an-1 -user: V-uinliwlil V’! I\a”‘II\I1rlirII\l–l

‘ll€’IF \r\uI\II\I VII I\I”\l\I’l”\Il”\l\l”| ‘”II’u7I”! V-u\I\J¥\I \II” I\l”‘Il\I’l”\Il”\I’\I”‘I III1u7II Wu-‘|ul\ll\I NII l\l”l!\lIl”IIl’II\.l’I lIl\Jii ‘I-v\I’lJl\l 1

E4

?%i3 agyeal fismixg an 5%: afimisgian this gay;

tha fiaarz figiivgzafl thg f§iiawin§:–

Sfifififififi?

:F

Thfi apgeal gaming am far fidmififiian is takefi’ ‘

mg far final fiisgmaai, by c§§3en§,:

§. Thé aggaai ig fiii&§’_wy ‘th§T”cl3imafit
aaeking anhaacem2at’_ a§ afifififinfiatian. The
gggaliant is aaifi ta §a_ § fiahérfiaa; claiming

his aarmingg 53$;:R5,@,¢§fi?~”w§&§=_$§nth and has

grmducgé aaiéaiéyéwéeriifiiagéfiugin’augpart af ‘the
aamgg T§§”?;i$un§i”h§a flaw fiar rajacted tha samé
an the gE¢$3fi’$figt,t%§Vgm§Emyer was mat examined

in suu.$rt §§.the aai§”3§la§W sartifisate and has
, V ._ V 3

,$§a§t§d} fihe nctifiggg, ififlfimfi af R3.3,fi$0f” yer

V&gntfi;_ fit is tfiia p@imaEy safitantian, which is

safighfi¢td §%pwr§é§.

3, *v?haug§ {ha Qfimfifiél fax- the raspandent

‘”.§fi§i£’Bm§mit that the acciéant was af tha 3&3:
“»_2¥%§; amfi that a fisherman wauld mat have
=,Au%a§;$yment thraugheut tha yaaz aad Eartha: that

it i3 mat gagsibze ta assayt that ha was earning

&s.é,%Q§i- gag mamth.

%

‘ “‘* “M” “”~” V’ ‘U! ‘VIII “‘\-fl’ ‘–\wIu!I\l \Jl l\l’\l\III’|IP’ll’U”I>. 3II\7I’¥ \u\JIJl\I \JI’ I\I”|l\I’l’\If’|!\f’I I'”lI\7I”I \.a\JIJl\I \Jl’ I’\P’Il\I’f’|If”|!’\I’\ I1I\7I'”I \a\JIJl\I

gar manta? the a§§eiiant wmuié ha antitlad jtfi.
a$.a§;4$;;~ iaateaé af R3.€§,é?§.S§ gwa:saa _§yg

{$3 fzifiumaé. Thus, tkg §§§fiii3fit $5 a§ti£l§§*t¢”

fifihafifififi camgansatiefi ef R5*1§,fl@8{GS¢

6. in as far a3 §h§jx§ur{h%§’x$én§§$Ei¢@
that tfia ?rihanalvr_ha3&,”i%§2§l§cabiy*~Végnied
intarast an the 3ma§h%3′ §§fié§§i®§R’Rs.?6,fl9fif*
ahé tag TribuQg1fl§ug$fiwE$¥§a#§!é&a%fi%é intarefit
gm fihfi a$tir§’:L§m$fi;%’ $3: véi§§f accegtable.
Rtaardingiyf <§§g$g?§;§g§%i':fi§§ §nmt fiustified in
£enyingi inffiéégt * gm &_th§ amfiunt axceeding
ga.?a?§§s;a{'wha g§§§§x$fié ahail ha antitlad ta

intgr&gtv_an V§§g'"antire amsunt awardeé by tha

VV?§:busai?":gc;u¢img the additianal cemgensatien

§gafi;e§*§y_t§$fiL£mur: at the rate mi 5%, hmwevfir,

ix :e3§e:t:L@f" tha latter .fr$m has data cf the

T'»,sw&x& 3a§A:ha fQE%§f frsm tha fiata af ciaim.

Sd/-é__
Judge

*alf~.