navaa murwns ur RMEIVHIHHM HIV!”
fl’VfII’Effl’Gf{CI£3UR’x” OFf§’iRNATAR.”:& AT
DASIED mas Tm: 13* nA1rw:*J,41wAR¥2Q;2:§ “jj.
REFERE
M A
&EA.Na.4214fg0{5′;?
—…………….»..–…
SE1 ‘1’ SRI1\IIVASAIfimR’_1’£W%.j_’ % X
sgommmmma
AGEI) ABGTJ’t36:Y£.*zfix,’i?€’$ % t &
RIAT D.I§¥{};3_$¥79,¢=._4T*$ €S.3’*RQSS–.f* x
%
mmnva % ‘ apmnmnrr
my As”;-i ELM ADWZJCATE}
EEQ’ .
“;~:’*:».,! <Z3¥EIY'z'§,'I'I~I BE-E}
% Rag?-1sEs9.GARAHALu
A jT£';LUK
" * ' ns.AH:a*m I3-IS'I'RICT
(£_.}WBER.7~OF THE BUS
BEARIHG H(}.KA- 19-1327}
A 'Eu'~.A'1"IGK£iL msumncm cc}. gm?
Lamncn c2F1:'I
MANDYA . . . RESPONDEFPS
(By Sri 0 MAHESH. AII)V., FOR R2)
£
luvs! \..’§._Nag’lxl ur nflfiflfliflilfl tilts?! i..’UUKi” OE’ KRRNATAKA HIGH COURT OF KfiRNAWiKfi. HEGH CQURT OF KA§NATflKA HIGH C1
MFA FILED U18 113(1) €313′ MVACT AGMNST
JUDGMENT AND AWARD DATES: 27.1l.2€306r PASSEI}
IN mm: m.4=;1;m:;s cm ‘rim mm as
JUDGE, pmsmme omega, mgr TRAGI{.;’C£3’£}i*F§?f]_’_2E.’,_.”‘ _
mm mm’, MAHDYA, PARPLY ALLGWHWG Tm c1,amz
pamron ms: comsrzsszrmx safimxs »
EHHAHC-EIUEHT {3}}? C«QI5%2HSA’I’§E{:§§.;* A A_
ms APPEAL some an Fapaégtimssmn
my, ‘1*1~m comm DELIVERE}I3«.’.I_fI-[E mmmmgzz
‘1’.’m appenm:-swam: rm Cmzrt
seeking n .. as agazns’ t the
sum
2- V’ Ccaumel for the pa:-115′ 3
and per1zsXer34’i1:u+% Aapfifii
‘A relating to the amédant hazvkg
and the augmm by the
said accident are am: in dispute. The
. mmidm-afiaaca is may with mm m the
of r::on$&ati<:r1. In this ward, it is noticed
the Tribuxml afiaar talég inter mmzfimafinn the
rival eontenfiom. has awardw a sum aof Ra.94,0GD}'- aa
mmpezmatian. The said cnmpmzsafion has been
5.
-. ..,-.,…m ……….u ur nnnlvniflnn mun COURT as KARNATAKA may-4 cc
awarclad uxldar diffcsrmt heada. In ac: fiar as flu: k>;ss_of
future earning due tax the disability an H
nguz-2e’ ‘ ‘ 3 sufiewd in the acacidem, the ‘
awardxfi a mum of %.6?;5£X][-.
safi mmpwsation, that VV
dJ’sabi1i1}’; which has #3:-
appropriate multipliar to
the inmme for the the
Tribunal has ‘Rs.%i~ aince
there was am Ghimam with
yd was w¢rk:in.g as a
xmtinnal income in the
jg,-f is an aaceptable prune-aura.
the fact that the accident but
i ywr 2002 and mam if mm: in}
V by an able bodied male, he would
earnin.g mthing laws than Ra.85/- pm’ day.
the said amour}: maid be reclwrzed an the
of caluculatien imtead -of the aunt; ef R330]-,
w1’1ichI:sa,sbee11not:§madbytl3eTribm1aI. ,fi
J:
‘:
M -u—…..m –»
hIl”Ik’l ~<Ir1nw'II\«l"\ nu-an uflqrxglnl vr nnxrinanikn HIGH (SOUR? OF KARNATflKA "KG!-3 COURT OF KAKNAVAKA WGH COURT OF KARNATAKA HIGH C!
that: sat! imam: 'm 1.-whanaci, it tmuld be in the aumfif
R.2,55t3{~– p.111. :1' that is mmapm by A
muitfplier acioflted by the Trflzmnal and 25% of V' _
ia award:-xi, itwcruld he in 3 sum Qf
the safi amount, the amunt
57,500+ would have m the
balance on the said In 30
far as the ether though
cscmpermsaizian :'I'ribuna1, the
same 'a ' 137 with
r@1'd and sufiezfi .
the sewage heads, in
all, m 5; kRs.k2a,b{1§}L} is awmm undm: the other
9*}. A the appellant-clazfi t is mmified In
wmpematicn of Ra.67,250!- with
at am p.a., fiom the date of the petitfmn an
The said mun: £3 in adamm in the
VV iedmgzexmataian awarded by the Tribmmi. The ecuharzuzzed
pertion of the amunt shall 12¢ dcpeaitad by the
Insurafl Cemany within 5. period ofaix waah fitsm
la
in
uuuu -nu-vwssau vuw-runs’: I-In
¢\rw\imw’1.IMr”|wu-1 IHVII \a\-IIJIII \ll”‘ I$I’§Kl’I’\§l’\fl’\ “lb”
tbs data =of rmipt sf the «.2093: af this ordear. Gr: éeposit,
the amount ahafl be rake;-sad tn the Appeflant-C1amnant.
5. In raw af the ah:na&§ the afil V [V
diapemed cf. Ra order aa 13:: mats.
_