High Court Karnataka High Court

The Managing Director Bangalore … vs Smt Nagarathna W/O Mohan on 22 January, 2009

Karnataka High Court
The Managing Director Bangalore … vs Smt Nagarathna W/O Mohan on 22 January, 2009
Author: A.S.Bopanna


1 uuuua Ur IKAKNIMAIKA HIGH KARNATAKA KEG}-I COURT OF KARNATAKA H1G!-‘I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COU

IN TIE I-IIGH CGUKT SF’ KARNATAKA AT

DATED THIS mm 22″” DAY 05 JANUARY;_:’29’39V1-::«: f :1

THE HON’BLE am. msTIcr3A,s.a%oimNz§g . % f

iL 1 .

‘rim MANAGING nmactog B §IGALI3RE;
LwTROPOLITANTRAl§I$UR.T.4 % %
CORPORATIGN g3.m.T;$.;K.HROm,~
§IiANTHIN;:iG;é;R;’-B?:§NC§ALQK§?.41T:?_.V_ %
1’r=s» «

cum LAW {aux wRi:u1wLY
mom; razamaiiue» nmsacrm,
BANGALGRE MAH§LNfiGAR~a mawspom
CORPORATION (Ema),

IN mgcguss TITLE arzrons Macm

APPELLANT

%(BkYL*F3 DAEAL1, ADVOCATE)

L s % -%mT NAGARAITINA we MORAN,
“_–.AG:”-m ABOUT 34 ‘ms-ms,
T ‘REATKETHIGNGORU,
B;{DARA.HA1.LIH€}BLI,
* j .K.RPURAM POST,
BANGALORE ms’ra1z:’r_

1 Luum ur mxmuam man comm_;n= nuummnxn men couar as KARNATAKA men COURT or KARNATAKA men COURT or-‘ MMMAM HIGH cou

(BY $1. (3 B MINAJAGI 4% NAGASHREE M C)

THIS MFA. FILED 1313 173(1) 01-‘ MV ACT 1AG1=+.I1%5S1*…
TEE JUDGMENT AND AWARD DATEI):%%L:15.aT2F2t:o*: &
PASSED IN we N0.l29!2£)01 on THE’ FILEQQF M1%s’1′}%
ADBITIONAL cum. IUDGE (:;1z.1>m, }
RURAL DISTRICT, BANGALORE; T *A.WARDIHG
COMPENSATION 01-‘ Rs.1,43,a%eo1- mT”£-fR.EST:’;AT
THE mm 017 5% PA. FROM..ff§iE DME P5111102: ‘

TILL PAYMENT.

at-ud’!”‘=.~–

%%%%

] M is beforcthis com: amlmg”

the Jgagr:meIuj’ _ %A.~m§éi am wozzzea? passed in
V . V ‘ V ….. ..

% Iaamed casmsal 1101- the palms’ and pemsmt

Sxi. F.S. Dahali. leaned counsel appearing for the

V while wsafling tbs Judgement md uwwd paaed by

the MACT., would canbmd thd the wmpwsmm awmled by

1:

the Ixibmal is excemve. It is contended am the

towards less of We income. K

undu th: other heads is alas) excawive. The . A
the Iesporndem hmvwer, sought tn jnaify

4. In the light ofthn

Jndgemmtt pmsad by are % to the

am.-idem that has mm of
injuzizes surfmd. % The docmnmas
including the wamaa as Exs.P.1 to 6
before had exmma mm mad
rm alsc wine mad rm: as P.w.2. In
the docterhns med whh mgszd

rmdered, zecovuy process and also

‘ ma the discomfart tha could be cased to

%%Aii%j%%¢11IuA%s1gaa::a;t. in this ram. the doctor has specifimlly referred

u yvuul ur AAMVAIAAA l’HUrl”! l..L1uA§:<£ KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIS}! COURT OF KARNATAKA H16!-I COU1

mad has mwsed than same a 20%. The

J%

0|

1 uuuau ur KARNAYAKA HIGH cmigrof KAKNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COU

rmcmxg adopted by the MACT while
aspects and snswmng Issue No-2 wnuld
Tribunal had reremd to the ‘ ‘
eendexed before it. The fact ma
zzmnm in Mmipal A %

fallow:-d up the same and cannot
be aspurea. In this regard; net only with
regard to ‘k % and many
discemfm dificully ‘3: speech
md noficing mesa aspects,
the doctnthug be neural-ugicd

to at Irma evidcnce aftlm «mm as pw.1

_ P.\v.2 mad the amazon’ afthe clwnmt,” as

% work is kspt in vim, ma éiawmfozt md

c!.{}w1}i i5g:y§:ta:edwcrn1ddefinite1y hmiperthefutureeaning
A 1 * The only queaian as to whethcr the Tribunal
jmfiaa in maxumg the disability a: 2m has to be
~ 7mnl£dm’ad. mdmrhasmedabouuzumaaaimbnixymd

thmcisnncon£raj’matc:i3lavai]ahl::m1recordtcdisbe}icve

i.>

I LUUKT OF KARNATAKA HIGH COUblA§1″ KARNATAKA HIGH COURT OF KARNATAKA H36!-I COURT OF KARNAYAKA HIGH COURT OF KARNATAXA HIGH CCU!

theevidmce txnldarndbytlwdmtor.
the disability as stated by the doctor has bean

Tribunal, noticed the meomc’ at Rs.1.5ao(- A

tam-mgmdmrnmmlms

this head. Sims the Tribunal ” T’

mfiwozd,

I do mt mud any rmm On the

‘ md papa’. With
regard medical treatment
and ‘mc1derztal’ ‘ hm noficed tn.-. bills

Cam-taExsP.7 &I1mdin

5 ac-nsmnrc” a me cam-.nmon’ mar. cumin’

expk ‘ mqme’ d towmis food and nounahmmt’ tmd

hm anew tag me. nmfm, ccznsidezzing

_ [mggggpm of the mstm. 1 an of the my that the
. 111% and award dncs not call for m1erfereme’ .
% Am-mmgxy, the appeal being dmmid at’ merit-.9 is dimnissad.

Nemdcrmwcafis. Iimmnfimtihxdapodthefommiscomt

1:

shah he iittecic the T&mhe purpose of

Judge;%% { 2

_..%o£%§. §<._§.z¢§ u.o.b=____.n__……_ 3.: §._.§_z.u_5__.m..o"..,§ou._mn.__.:_ §<..<z._$._u_o £500123…§¢.–nzu§_.%w§»_cu____._m:.: §E§_u5Eo :59: