Karnataka High Court
Hanumanthappa vs T Basavaraja on 25 July, 2008
" .""...""' "' """"""'""'- --wn u.-mu Ur nmmmmnn nlurl Luuxi ur nnnmmnnn I-nut-I Luulu Ur I0-\i.-.a3215f.26o4
9A M
AGED .B.BOU'1' 30 YEARS; sic: :PPgLPsf£_a.H*¢_
Rio HIRIfGR.CIT'1' -~~--._if _ APPELLANT
(By Sui .1-iE(?}l3 E$.2{4; ;.;g1:{:r".""'£'o:z
D R
1 'I' BASA'€ARAJ.Ik-- ,_
gm '£'I-IIIZ='1-?'E1¥.IIJ3i115L1:'P31~.-- "
50;3.'EARSy or
* _ B.3}_'I.'0 .IjIEiKA-1'?r'----5--350,
A «Em rmnmgmmwrx KIXTTE
A-:::;zmI*i.==.:;12§.'V%v3t>s1', caanmzcm-13 TQ
._C-};'ITR.E1}UE£§?%"" DISTRICT
_2 ms ms co LTD
1311' BRANCH MANAGER
V V xecijxxzmanunsa . . . nnsmnnxms
{13y 'ss.:~:'. as: snmmua rmnnst, ADV. FOR R2
;w:3'r:cc:n: TD R1 mspmssn mm]
THIS MFA IS FILED U/S 30(1) OF 'iG'.C. ACT
mums? me: mums mmsn 20.9.04 PA$SED
IN NI'.'3.l.G.IiCR.t'.'.'R.'?3/03 ON THE FILE OF THE
in-cw-one 'vi
".1... us...-uu-. "nun fyvynl vr nnnnuunnn nlurl LUUK! Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
Lnnotm OFFICER mm comrrssxonnp. ma
CCRIPENSATION, m{I A, THE
cmm PETITION FOR conymsmcxon SEEIY-;Er§Gv
E2~IHANCE1-EHT DE CDHPEIHSATION .
mas I-[FA comma or: ivéiiaaxémns
-mm cmmr nsnxvnruszn TIE
..._............a.._a' '5 9
In this appieglgi claimant is
seeking anha;1ca:g;e--:1i.:_::'» oi' By an
uncle: the workmen':
ConIpe"r§$1ati:r.>aii;_::'V_ Chitradurga has
awaggi-agi in a. yum of na.1,:ao,99o/-
a1ong$m::h 12% w.a.:E., -expiry of :30
dggké i3ErorVr:"*tI_iéV'defa':e sf accident.
1 facts leading to this appeal
aii:-ateéi nutshell are that the plaintiff
A.:?:1;:3t£:;'ri"ned fracture to right tibia apart fratn
""._VVc<:11r::a<i on 1.1C-.20G2 while he was under the
ernplcyment of the 1"' respondent as a driver
of an Auto rickshaw. The accidant is said to
£3/