High Court Karnataka High Court

Hamsagiri vs Y S Manohar on 9 June, 2008

Karnataka High Court
Hamsagiri vs Y S Manohar on 9 June, 2008
Author: Anand Byrareddy


3: was 33:23 mm 9:? Ar 5 1′ H ” .,
mmzr ‘rams mg aawnra? 0;*5’J%:;2:2Tgcx:§gg

aEmE%%_ %
mg gamma Am
F.A.!I¥Q”3.3§
Bmmm; ‘ ‘

3.30 %
e§g.?3’:s:;s;:*;’*1*%~;-s:’r3;asmV_ ‘
W6 fmafrs amnma

zvmmaxamnfiha .

‘.~_I€3I:2Iu£«fiV.éi.P’€)SI’, %

3; gm fi Di”Bf’P£VEEH, Anvecam )

Am’: ~

” – é ~62; magma
” ~ _ -=.3-Imfigis warm EQ Lm..
‘ — Ifl{%3._’3’§.! 3:? szemvarmw ROABEJEURA,
‘ ._ wqsvmxaaan ms?

aswamm 44

:2′ . magyiw mnmassuamcs cc: rm

” mvmtmi ommcm 11, -cm macnmm

atzizzsmc-:-,,
T % -,.I+E:*.4;K.%f;+a’l.LC¥m saw 92′: .. smsmm:-Mrs

R P£fiK FOR Hfiflz HCJIICE in 2-2

‘ 73:%$f§§i’sm mm}

hm; mm ms 333(2) 03 mt ACT mmsr ‘ms

Ans swam Dfi’I”EIfi: 26.2.2006 1=-awn}: m mm
” am. .a4.:a;1wm4 on ‘tax mx 61? 71:3 mmnwunen, C393’:

vs’ nnnnnnnnn ruun uuun: ur nngssflninfin HIGH EUURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO1

GE’ $£i%fl.LI.» flfiflfifl, BE%ER, MACT, l¢!B’i’R{Jl’OI3.’£’SA1i’ AREA,
BAHGAI-ORE; %CE..RQ.1$, P’fi.R’i’I.’!’ ALLQWEG THE CIA!!!
13%;: ER’ F’%;3§ Cifilfififififlflfl ARI) SBE$G %’EAHCE3%”i’
DI?’ Cfi fiGK.

£5»

VXVLVNHVX JO RIHO3 H9!” VXVLVNXVX 50
1890.’) HQIH \n:\-nunsm-m _:n Iunnn . stun . ._m._………… .

ur IKAIGNAIAIXA rm.-an LUUK! U!” KAg(n§A:AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-I36!-i COURT OF KARNATAKA HIGH CO|

3. it is mum that mwaa 40
we’ inf wxiezfl and he wag ‘ u 4′
flax’.-11$ mmfl to thc acrihusaj’ aasi

my: aim amidem and ma [ was
%irb& as awxd a
suhamntial ed’ future
‘ ovwmml

them.mg,__ hwardad 9. global
sum -::af ‘lézaaa at’ future earmng’
figw V sum thm has been

.. time any bash. Th¢oounae1
_£L:§_§::$2.ii of future @u:’ny is

a’anw.x1″ ‘ ezfl’x:>rd¢é byway of ‘ n

«:1»; mm: is a ntfmfiortnnaa which the
% x 1:: sum for the ma: sf his life. mm. in
j sums mwarés low of fixture aanfixagaapasity,
. V applyim the multipliar methxl. an extreme

q’wm§%dmd.hyfiwTfihnmLmuHmt
ad@.:%.ata1_y e tk claimant. In the pxmrt

8

LHHO3 HQIH UHHIHMNHV ..l(‘\ E3sll”lt’\”\ I…l£\H.: I-J\l\-l!\.JLi\rI.l\I Il’\ “..l<fi:g.'S|

' OF KARNATAKA HIGH COURT OF i$A.R[flATAKA HIGH COURT OF |(ARNA'|'Al(A HIGH COURT OF KARNATAKA i~flG§-I COURT OF KARNATAKA HIGH CO

ma, arm Tribunal proawdmg ia a '@ar<i13.r"" G

mmpcmauflan which by any amnckcrd
m. in that, the Ohm

mmuanfm 33 an 'an
R~8-'°~5W- W
§ substnntm

amamfi basndmaied. Ha

w':3u%;§ mg' the imam: of the
awlam – he wauld also be

towards has of
_ period of u'ea.®arn;. The mums!

that having regard #3:: th:

as’ the fractures which mm m him
award gr m.-ao,ma;- inwards the ma pain
mfim-zmis an the lower aids: andwauzd ezaim an

m n an that gaunt}. Tha wumel

E:

vxvxvnavx so 121003 HEJIH v>rv1vNav>| :I0 nmoa I-£91!-E v>wJ.vNav>a :10 Luna: I-ESIH vxvxvnxvx so Lflflbfifi H539 Aviuigymaéx ac: mnoa H

augm so be aompemama by
I znethnd is specuhive and
V Thmeis mgoundmade out
sag: and hence the same ought to be

tinatthe apmlantdfi-:r1a’m, lmwasemployod

OF KARNATAKA HIGH COURT OF KAKINIATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COI

wtaufi Tm this way claim m

hwé3sf«mmpee:1satiarnaa well

43 Pm cm-ma. the
Emumr wmfld auhmit that
an tmrrrfi ta indicme
as a magma am! was –.

Tm Juatificd in
‘ there was no
The ciahn fa, groundthat km of

I,ZiIQntheseat:nterztiam,it7ns¢m&umz1the

an a. mmaran and was thanRs.4,500,’- .
flfishaamthmquwmneadhythe rwndm eithsr

Q

I V)IV.l.VN2IV)i :IO LHQOD HEM!-I Vuvtvmxvu -in I)lnn”1 Ht-‘nu \-I\l\-H!-ll\!)lH’\! An nann-s unlu uuuauummm An vr\1\v:~I&-A4,-a:i{rx\n Jn mnn-‘\ 1.

OF KARNATAI-(A HIGH COURT OF KARNATAKA HIGH COURT or KARNATAKA HIGH (SOUR? or KARNATAKA HIGH count?” or KARNATAKA HIGH CO1

amam: 271% thgmfim, mu ezxcfitlmri no Rs.?2,36€§}”-é’ I _
K intsnme ‘3 mleen at &.%,D(§}[* ”
mm he anwiadba a fxzxtimarsunaigf

Qhe hmd baa {sf income ‘M

an fat ax mm: halide {pf
the aypafiant mgr bev gang in the
abaeme Q!’ In any
mm zine &I;b§;a:;5}a: tnwards
Ima ¢=§ comidearatiorn cf
exam ‘II ether hmda wouki last

A I the afil is allowed and the
to anaddifienal oempcnsation

– with hcrtwt at 6% f1-om the date If the

Sd/-~
cmg- Judge

I V)£V.tVNllV)l :10 nmon I-[SIM V)I\-.f1VN8\1)I so mnon HQIH vslvlwmxvu 40 II-Inch I-mII-I \f3I\’IIVM)l\n£ an Innnfi I..Icm.I u\IuIwu>ImI um Ixnrn :-