{N THE HIGH comm' OF' KARNATAKA A'? BAN€§1%&LQ'§:E:"' A'
DATED Tms THE 1913 SAY or SE'PTEfy'Ii3Ef§."2(§{}8VV:
BEFORE L_ _ Q
THE HON'BLE MR.Jt$3*§rcE NA..ANAi'J.D#§_J
M.F.A.xe.g933&ii2<:§§§;mQ) L'
BETWEEN: " M 'V %'
1.
Smt. Komalar V
W/0. Lat6%_31–A’;:A,%FJ”i:1i:pa1<s31a
38 yeaxja" " .
S/IO. I~L_R.Viri;palg$ha _
3. Bhu§aneshwa.»i
DIG. HR. \{_’Vi111VpVaké;hé1′
V’
:1 Post, K.I-Iosakotc Hobli
“Hosa;3;1a.t}:1.a_.& Alur Taiuk.
_1<feing minor is rep.
V ‘V _ By I~éppe.1_1a13t;’
Vb§atura1.gu’:grdian mother Appellants
I Sim, A.R.S»haradamba 85 Sri A,v.Prasanna Kumar, Advocates)
Sri Ramesh
Major
Owner of Bharaflfi Estate
Hosamath Village, Magge Post
Kfifiosakote Hobli, Alur Taluk.
3. Admittedly, deceaseé was working in the
plantafion of I-mspomie-znt and he used to climb tIjt§éS “£4: _
shat}: bearing tmes. The deceased was agcai ”
at the time of accident. The cieceasérgé j,:*ét£f}1é1f’ :_ T
worker. Therefore, a sum of Rs,3,QO0/?’–p<'5r– moat}:
a reasonablc csijmate ofwages of
4. In View of the i péfissg
AG3BE§ :%°” u
Thy: is The ixnpugned award is
modified.%”‘g¢mpenA§a£i¢§¢T4 f~~–“é1wa1’d as it relates to daft: of
._LAiVi1t¢rcstA, ra$e.—-«of interest and liability of insurance
S d I-_
Judge
‘