3
Z!
J
I:
2
z
E
3
z
5
2
E
&.
3
E2
:3
3
.3
2
9
§
E
a
2
K
§
:34»:
9
E2
3
:3
-.2
3
E?
3
E
<
2
E
§
is
3
SE
3
Q
L)
:
§
:2
E
E
2
K
§
Li:
g ._ _
'QE.
3 .,
G
as
x
1?
2
§
5
&
3
3
§
£3
3
I'£
§
3
IR TIE HIGH CQJKF OF KARNATAKA, BANGALORE
mn'-:9 TI-{IS um 19m my car JAHUARY,
PRESENT
Tim Hc:«z~z'BLB. MR. JUSTICE K.sRsEn§:A1§k%;2;gg3L%< T
ARE
Ti-IE Holmm am. JUS’ITC»E-..__$.H.VS.§;’2YAH.a1u%f” %%
SRIDILIPJAZN
sxosnmamifiamn i
A-Gm
rm. No.55, 14*m,Nmm{i’%%% % %
‘
was? OF caean Rm
APPELLANT
(BY SR1 : T’. s E ADV)
AA …..
% =€.I1m*n’.I3 mum mwmnca (.’:D.L’I’I.).,
% k«%T%%s1-‘:A2a¢rzk%TLc:F£*x:E: 30.545
9 % 1mFL£,'<3R,cHAMARAJA DOUBLERQAJ3
'"-K.E' Iv!f£)HA.ILA, MYs«::m«-sm 024
R|F4P'IBY ITS MANAGER.
, mnmammum
ms smI.EBDRAKLIMA.R as (:0
KFC COMPLEX. SANITE-PET
MYSWE-5’76 G24.
IESPIBNDENTS
(av 33: : An. Imsrmaswamv, mvmz R1 3
.3.
THIS mm FILED ms 173(1) GP MV ACT
Aaamsn’ THE JUDGMENT ARI) AWARE;
mmn:1a.1:2.c«2 mssan III we zmsvszga on
COME’ERSA’I’IC)li.
in: no .1… DELIVERED ‘i-T’.QLI,G’%«”?§i§§::’§ ;
JUD$MEgi _ L
The appelhnt] X
°.’f<:le. At the 'mafiic a rash
The petmanax bonm of his
hfi leg. assessed at 10%. The
uccurxmmce and cavmage of
dam. The petitioner is deanng in
has mt pmduczzed any cmtihag
hh mm. The innamc at' the
gamma at Ra.2,4{§Gf-p.rn.. The imam
' wcauld be R32 40/- pm.
2. On ra-appreciation f {hem and esideance,
petifixaner is anfifld ta Ra.4~{},00O,’- tn-wards pdmand
5
3
.3′
T3
2
E
5
i
X
E
§
§
§
§
3
3
.3
Q
E
$
E
%
£
iii
K
5
Sa
§
§
3
3
Q
§
§
3
E
§
3
E
K
§
&
@
E
3
59
Q
E
2%
i
E
Q
2
§
§
i&
E.
3
Q
Q
3
§
$
§
§
2
%
§
gm
Q
%
FILE ()1? THE 2: mm. SMALL CAUSES
MEMBER, MACT. BANGALORE, SCCH No.16, Pfi.~R1’LY % % %
ALLOWIHG THE CLAIM PETrn01~z Pc:R 1
commtsxnolw ARI) szsme ER}mH€EM313TV*QF¢_
ms mm mlumm on FOR 0393123
3
3
u
x
§
2
§
§
€
2
3
E
3%..
O
Q
§
G
u
x
29
E
E
w
2
M
§
5%
S
{M5
Q
3
9
L3
§
§
2
S
E
Z
%
E
Sula
3
E
3
Q
U
:
§
3
§
S
K
2
X
5
L
3.
Q .
3
3%
g
3
:52
§
§
§
<
Z
2
S
L
3
E
3
3
.2
agony. Ra.10,0001- tawards loss at’ amfificas and
diaou&rt. Befiionm has produced the medical
mmooo;-. Rs.75,000/- in muted
and ‘mt:iriental axpermea. Ra.10,DBO]~»
during laid up period. Ra.24ca;-
x 15 (mu1!’.ip}ier) a m.43,2m;g
Emcxrze an account of diaabxfi In is
tmtithd in 5. mml -. The
tribunal Imwesm cf
Ra.1,9G,Q€!3]:: : not «:33 fior
Z …..
Iudge
Sflfw
Iuége