High Court Karnataka High Court

S H Gurusiddappa vs T V Niranjan Kumar on 16 July, 2008

Karnataka High Court
S H Gurusiddappa vs T V Niranjan Kumar on 16 July, 2008
Author: Anand Byrareddy
.1.

II 'Eli! K138 601?!!! D!' KQIIATJRA A'! Ifilfllufifll

nmrm 'rum 'run: 16''' ms: or Jam: zoos 

BIIGII

rim norms rm. auwrxcs Juana  ._

an Ic.1131I2§o¢ §:1i?{! :_  Y  A

BETWEEN

------r------n-n-uun----

S 'H GURUSIDDIWPA

*5.-'0. I-mmanrarrmmzirm 
H10. sattvmmrmvx, smaPc:_m'HGa;:.1_  "
unwmazsnm 'max V . "
anmmnmm n:ts':'_ 

 .: .  r~._m§ELmm

(By an-i N   ,  V'

'J' v  V 
are. ma. vmmwx 

        

3.9.  

 am am
mxmm-.>

  am .a=:;1i'i~mm

% RM?! 173."?

 ._fr':m<;:n

  *=mE 9.I&::m1. zrmumtce: c2::.m-D.
 "3.C'. H9813 TUNKLH

9 . no . ¢:a111I19 9/0:'!-W 1156294
vmm mm 15.9.1994
mamsmrm av BRANCH mum

Q

|_lll|...In'_nh-alI_.l|I .15 magnum'-A . o a.Imnn¢nan-n---.- .4. -...____-- -

4... - .4... gang; .a...n. nan nun;-ma-nun nunnllu \..l\Ii..JILl'lI\lIJ\I ll'\ I\ll\£."\ I..I&II..i



5 at-u..5x:nnm madam
sx'<;».2«:.A.aAsaAa
:m::».31£J/1, S" moss, I Bmcx
B..T.}c'!sGA£l, BAKGALIORE 560 832

5.. THE UNITED mm». msumxca czxmmn  *
51.0.1

. 213:, Mzssxox man
mkxcnnons 35:1 327 :

aayaasezwrezn av aamm Mmasmti’ :

.’ A.L”–nEsPo§£::e1§!i’r’a M

my ‘Sci 2:: K mwzwx — Anv’;%%4L..:’Fan R2′-sue-an
R}. 5. R3 SERVED: wanes ‘I_’_Q”-R_.’>’-..l_)ISPfii*¥3_ED mm
sp.1..r;..n. my-ans:-I -,m:gv. scam: Assam?)

mm r11;nn__u;s 3.f.r3:1,:’.%oz tvrv AGAIHST THE
aunsnsm’ AND_ ‘Mam: ;1z».a.*rs’3:2’4’~..V*:%,_a3 mssmn IN rm:
m:r.w9,-’94 are ET?-IE P1us”‘oa*’.*nm”v–r~nL. cnm. suns:
tan. ma.:y….1s1’~2.m::’–fJ’,” .j;’rjJ’2~:Kus#.,’–«,%mRTw ALWING ‘ma
CIJXIM PE’1’IT1i:CiI%i i?€:~§1_”[.._”$C0*i£*R2~1’..3,i&TIO!fi AND SEEKING
E:4:~na:ac€1!:1+m:~Jfr”Vx)Ii ‘*e;::as:r3§:a1§.T:e:e.W

2£§fi£”‘#:£2a§1%sgd’-.:§R–..mi: I-IEARZNG TI-I15 mm. ‘I’H’E
cnzmr nE£.I\mR1§:Vz”‘VI’j_Ij-I3’ m’£..L<:wING:

'V 2. as It 3 1 'r

ccumael for tim appellant and

ti*;a"'vcé:31:i1$ '¢5.i.'5':fnr zrespondaaents 2 and 4.

x fig'.-:"2'ha appellant was as claimant in INC
._ i§fG';-£.:§!9f94. ms was travelling in a motor; bus

-wrisan the same has met with an accident and as

a. result vf which has has auffezed fxracture of

bath beans: at his left leg, fracture of the

6

.4.

denied fair and just: campanaatiorx. in that,

the Tzzibuxml has next addressed the ae:i93§:1 §a_a

of the injuries and disability .

appellant harboura and thy.’ _£ut1_1i:’e” ‘ 1:3:.<:~ éI"n§V".Vo£V'4 " " 2

earmfiug cxapac.-ity as well 1:15

Hence, wcmld seek enhar:'é;u-:o;ant"'-M3 co:2fi;;t$'h%a..m;1;i=.bny

4. Courzaal .1~Ie.6 remains
absent. Thofagh ‘dhclj earned to
ensure hi; ’55 th’
recorfi award of the
‘rrihui;_a1._ um the Tribunal has

px9cead e?’d: ta the claim petition in

an _§;4£f+harxd ~ in the sense that the

the medical widence adduced on

: {:11 _ appellant has been ovarloakéd

V _ thifi aéaeunt or compensation made: several

“.,.VV:<:+.:':?.:q:;fez§f:.i.<2;z1a.1 beams does appeau: tr: be on the

iixiaraiir side. It is apprapriata that the

"'t2:ibu:1al reczvsznaider the maniical evidence and

pass an appropriate mud; under vanious

conventional heads .

.5.

5. The appeal is accordingly, allowed.

fihe award of the Tribunal in set guide ¢nfi §h§

Matter is remitted tar fresh congi&6fi&fiida?.

with zaferenca to the matex;gl_an5r§¢$§d:= _ .4″

taunts: I..lllI.lII..l|:I_ILJIl Inn nxng-4-nu’ n