High Court Karnataka High Court

Ksrtc vs Ramanatha Setty B S S/O B K Srirama … on 16 January, 2009

Karnataka High Court
Ksrtc vs Ramanatha Setty B S S/O B K Srirama … on 16 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana
In THE HEGH ccuaw CF KARNA?AKA AT BANGALQRE
§ATE9 THIS THE :6" may OF JANUARY 2009

PRESENT

THE HON'BLE MR. JUSTICE K.SREEDHAR RAQ" " a

AND

THE HON’BLE MR.JUSTICE 3.N:sAT¥A&ARAiANAf –

MFA

BETWEEN:

KARNA§AKA STATE ROAD TRANSPQRT_*u
CORPORATION, V/R” .= ‘mg
CENTRAL OFFICE, B’LoRE§_ _ 2;’
REP BY ITS MANRGING DIRECTGRLX _A V. =
. .m- =V’. ,.;:.Ap9ELLANT

{By Sri D V:JA:AKuMéR{_§Dv;r X “~5

aAMANAéfiA:3ETT$fa $ ” T»
s/0 B K*sR:RAMAvs&E$Tz*¢V.

sINcg_p£cE§3EB Bi H:s’3EGAL RE§RESENTATIVES.

*=,;. [ 3MT;’AMRUfBA¥ATHI.K

_ ‘W/cjLA?g B.s.RAMA§ATHA SEETTY:

=3 &G»14G, BfiZAAR swammw,

.’~DENKA§IKoTA {T.K.-635 107)

u_KRI5HNRGIRI DISTRICT,
TAMILNADU.

‘ ‘ »2;=.aséi R.NARAYANA GUPTA,

“SfQ LATE B.S.RANANATHA SHETTY.
“MAJOR,

future discamfort if any, on account ¥T0f

disability; Rs.4,32,SQQ/M for 1053 of _ia§Q§g :¢fi_

account sf futura disabiiity. EEK ai:, fihéi ,

petitiaaer is entitlad tb ‘”c0mp@nsaticn’« of;

Rs.6,32,S80/~ as against Rs.S;Q$,§$éX?,$waLdé§*5f

tfie Tribunal. On the énfianced cgmpefisafiidn, the’

intereat payable 13 at 6% fiyat frofi”t§e Bate of
petition till paymén£-A7 §Ehé é§peal is partly

allowed. g ~”» =V

The amdfinfi~§mi’de§C3it’*x1_be transferred to
the ?ribunfil,fdt;pay¢eB£’«_wwf

Sd/…

Judge

a””:- ….. -v Ehi/L;

Jikigflg