………._ -…vu-u vr nu-umrmnw-1 rmarv LUURI OF KARNATAKA I-HGH COURT OF KARNATAKA HEGR COUR’
IN THE !~EIG§~f want 0? MMAIAM, Bafid’:G.&.LGF:_E j%
mama TI-{IS “ms 28%’? am $F}ae1uai”{ zififfia M i ~
samag
‘me i-£Cl!§~J’Bi,.E am. sugrzcg E-f£JL;i;¥4’§.*’4I5t fiiA~fi§.tiQ+’?r§r~’&~;?’.’ £SCi~g:” :” .’._A °l.’
MA was 5m»5’é::z=L_2aov%5%*A%C[r~wj’% %%
uuuuu and
1 ARJUN $AH{5 «
Sm LATE 593.1351′-§i..§ %
AGEQ AwL.§?~2?~YE;§a$ – * ‘
her: 1ofi!A.-T’&i31i%;Tr:;za5a V , %
B?iARW£Nf€fi:.G~mfi,E’§’r£;j.–£:I%%i.£§§JF?.._
FLT. mxGAR;- 3 ~–
APPELLANT
(35; Sri : ir1sH%s:w;nr4§.9%f;§e.s% s:_ss.é?}rfma 3
unuwaiuuiatg
% Q1 T%?H§E::§1mTAL I§<I$L§RA£*£CE m rm
A3vjAz1f5rv:A:eAGEa, am 2:
X SAFtRf;§«M,A.r£t3ALfii; mama
A._BU{$i’)DI, mam: r-mm mam
.B<A94€3ALORE~30
3 .1 mean
men mama
R/O NE} 131, Gafisféfifi aAm::Y
aasaamez-samx
ass: 1:: same
aANm.Loa£~e5 Resmmsms
(53! Sri: RB. EMU, ADVGCATE }
<
wuvuw
""" "" '''*'''''''''''''''"''' ""*'*-V" '-'-"-"" Hf zxnmunu-m.M HNJE1 %.,uUKI Ur KA%(NA..!AKA NJQSH COURT OF KARNATAKA HIGH COURT OF KARNAIAKA HIGH COUWET
TI-(IS MFA men 015 173(1) or: M! ACT Azasxnsr
me JUCIGMENT Am) AWARD unrrm snzios PA$.E _m4_:;i!§_l
we ncm77;e4 on me HLE or me JUDGE, :.~.'~'!'!14Ej'=f?}9_I_ _E:'R¢:"
MACT, mum or smu. muses, MsTnoPoLITANArcsA.? %*T
BANGALORE (seen-9:, xamnsr AU.QWIN€?'"T"r¥iEv» twp: "
PETITION FOR COMPENSATICQI … §NuilI_':$EEKI.1§G:;7
ENHANCEMENT o:= COMPENSATION. % % _
This Appoai coming on for'v1h*ax§':irgn t§iie court;
deiivored ths following: . '_ " ' "
Th': ééal-ring an banaament
of camptfinsasfidsi'.gs__e;Vgai2j§E.'Lfi1g aufivsrd passed by H13 Small
Cause Judwand :éifis4:a',.%ak§::%ga:o:u in we No.71?7[2004
on dgtjad os.12,:z¢cs.
‘ –.2§ at amund 3.30 a.m.. when the
cI aixf:aVntV.vWi$-;_ ififiaiiing as a piiiion ridnr in moaaorcycle
No.AXQ-1806» near Kathriauppu Main
= “‘..jR.’«oA’§sd;4..¢§ztvVV’I’:l1at time, a Toyota Qua.-dis hearing No.KA-05–C-
V in a rash and negligent manner and dashed
“”:.uj”g$§ITIinst the motor cycle, due Ira which, the claimant fall
down and sustained injurits.
3
i
E
5
CUURT WE” KA§{Ni1″%’&?€.A flifirfl €.’UUKfA KAKNRIAKA Hibfl huulil vr lxnmwnwmu nlurl uwuiu ur nnnlvmannm ruswn Muuau ur nmnmmmnuun In\mi’l wvunl
5
3. The claimant filed a claim petition seeking
compensation of R.s.10,D0,00£3/-.
4. The matter was cunuustvad by
Campanv since an owner of “‘ufi§1ndis’I9R_.’
remained ex parte before the Trihunéii…
5. Basic! on . A Tr!”b£i’nq;i~’ ‘gnawing
raieod as many as three that the
accidmt was driving of
T ovum Quart? held, the Tribunal
awa rdegk” ‘gIab§%i%%%L¢5%sapah¢§tsa}; “$Is.2s,eoe,t- with 5%
interest tilt «deposit. Being not
sa1:iefi§_d_ ui&a%+3yak%gaa%%;w.é:u, me claimant is berm this
” «auurfixa #993-RI. ~~~~~ ~ «
tha warned eounse! tor the respactive
. As per the rmditai evidence, the claimant has
VT sufitniruad mncussive head injury right taempom parietal
” ‘ regiaon, swvamng in the right eya, abrasian aver right
articulataor regian, abrasian ever the right knee and the left