High Court Karnataka High Court

S Prabhu @ Prabhu S Haveri vs B Murali on 10 June, 2008

Karnataka High Court
S Prabhu @ Prabhu S Haveri vs B Murali on 10 June, 2008
Author: Anand Byrareddy


IN THE HIQH COURT QF KARNAIAKA A1″: j. ‘

BANGALORE

DATED THIS THE 10″‘ DAY OFJWE » 1 %

BEFORE: % «
THE HON”BLE MR. JUS’fiCE ,EY’RAREljI§Y
MISCELLANEOUS 1’~’112sT p.PP§A_; {MW

BETWEEN:


s. Pmbhu    

Son ofshivarayappa, "  *    '

Aged about 28y;:ars, ‘ ” ” ‘
Res£denceatNo;’103,. ‘ ._ ‘ ”

Cz’o.Ninga;1im;1, V V’

Vfilgge, _JakkIir

‘k”glaVh”g.n_ka”” ~64. APPELLANT

(B3; M/s. Lawyers Net, Advmmte)

hummu-

; Mumli, Major,
hf “vi.

‘ ‘~ .R:::».’idci3;>c at No. G642, HAL Quatlcws,
V ; Rajeshwari Theatre,
()ld’Township, HAL Post,

?:~

has proceeded 10 award loss of incomc

treatment ouiy for a period of two

12s.1,2sox. per month which seiiugisly in-ggnmz a:e.;.;,;,gn1a;;ii;,:iiii%i

just compensation. The Counsel may be
granted kiss of income aE;—liiiarsl Ii)! __six munlhs at the
rate 0fRs.3,5{w;’..’. ; i L i

lint: whole
body at 16%, it apparent (ha!

there is a iiirge of amenities to the appellant.

a_warciiVi”o{7—E’.s.5,O00f- is meagre: and this Counsui

The Ttiburzal having proceeded to

A Rs.5;§3eo}. towards the ma of disability, does not

appclianfs uiaim far less of future earning capacity.

i 3.0 have Men ccmsidcred by awarding a just

” wiiipensaiiun by adopting the multiplier method, which is but 3

3 ii ismali solace for the pcnnanent of his earning

@

Accotzlingly, the appellant is held
additicmal sum of Rs.I,O8,420/- with Q: gape; axummkk ‘

fmm the date ufaward till the date ol’p3symen¥.”‘ ‘ *