I\r1II|I.r'\lFII\l'| ruvrrl uvunl U!' RHKIVHIHEH HIGH LLJUK§ LII' I\:F'Kl'€nHi.HI\l\ Nib" LLJUK'
1%: THE HIGH mun? GE' marmmqa M' a.a«.r;s.m::R~E'"{ '*« "
nnwae $315 was 23"*nAv aw JA§UhRY Efifié . 7T="'
aamfia
was HQN'EhE Ha, JUSTIQE HuL3yhprTfi Rafiasfi I;m'""
M 3* A No.9?41V:'2-:fg35<§::z;"' V
EETWEEH
1 CHIKKAMARIGOHD& axe H:xG$G¢w&&'*{«_;
AGES menu? 53 YaS,""* f 'bf: f ."f
fife L:Ns5§¢wa5}eQsr§_: , .;,V ;
Hacaxmriamra :.za:m_ 4.933?
scANAz_"1--Kfizséaan'--:e;e:;a'L: " _ " '
EANGELGRE a.: '.'w'. "
2 Nlfifsabflda 'ii.!-'Q _C}€IK%§Es§°?$;REG{5*dfiA
A.GE£>'~--.:A.B--<}m* 5:§:.f'f;'2;s. " *
afis.» azvgsmmmg .;m::z_
H2731-£m::rz*:r!.§~.rrJa VI ¥..i!g'1';Ii?EI'.."2'%}'i9 993'?
V B;.%.NA£€fii;E1_If£.%., KAEAEA }'{':'EsLI
s55x?(.,/
, ._ .....,..... nu.-an wax: or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA men coum
Rfh HABBENAHALLI VILLAGE ARE 963?
CHI K.§.EfiLLfi.P'¥.§RA
KOLAR . . . aEsEc;§e5z:amr}:}s§ I"'
{By 5:-2'. : 9 B RRJU, Aw E'O=R_R11»_$ J~zrr;:$*:4';t't."i$~:'.*';fa*:§""£=!.2'A
§I3?H3E§ Vififi '} ': *'- 4 . "
MFA FILED we 1*m:x;;-..___<:~s" §:1._f"2=a. x::=:* =gfit;§a2*.z=;Vs;3*_.'3 *r1?rE. »
Jam:-zmw mm Ai€.3«.RE3 £::.a.=r.§J~a'.2;¥"'»2}f3.-:1.2a'£::z'§_ ?:.:ss$'::; m we
N3. 3€'3'<3f2Q*B4 ms: FILE:-"'a$*'L fi'£E,_:s:m?".aa.::rz.:;.: sums,
coma? mr sMm;L~ ]" :z~¢.s24aEa., mm,
METRQPQLITIAR mam; H V_Va.§3m:§.Lc;9.v'E,--'.i'V_':v __ 7-{sc:cH.m». 1%: ,.
9Aa'm«* Aapaafixs VPETITEGEE Em
r:s:'.:wz-ws1«»r5A*:*:s::s2§~.'., _._V_s*E'.'-I.=.';';:<'._I11-.'"g. cm cfisnnam.
*z%:{:.s_':k:.._V':-*.;;*:,;,:'_ ::u<.sz,,..E*ba 995395 THIS 33?,
M'-: <:~:::z.ra*z_* 'T§'2a;J:;;.1i€a$'5a;5;:»' % 4z4H§:_ '_ '+et;;L<::wz§s*:;:T -
_q"A_*_._.;ir'«:£%' as M E N 1'
ta": fiawgmnrfient Nani' ia fiisyansed
the meme filed.
fhiis appeal is by the alaimant, masking
a 1haf.icament at canyansatian being not
mltisfied with the award. paaseczi by the xx?
)x,/
.
v
I
.
.
..M………. Myvri r\HmVu-uMI\A mun COURT OF KARNATAKA HIGH COURT OF !(ARNATAKA HIGH CUUKI Ur KAKNAIAHA mun uuuxr
5. A claim petiticzxn was filed by mg%%%[:%9g%a;
tepxesentativee being tbs pauzzantegfi
daczuaafied, vsha was aged abr:ut..423.”.f§a15V5 }£.r§ }_c:’1′.;
the data m’? the arzciacieziat:
seeking aamgaensatien.
6. The matter Irzauzance
Cayman}? singfé effamtiing
vemsze gwéaigééqt eg_._paA;t%e 13:~;m5<:~{£e the Tzibuzzal.
':4. ii;'I:1e'-*B:3.§::i::_§1.T»'4I:a;$fing' found that the death
31?' tI1@""ei4acaa §3e§£.'.w§§;;$ due tn the accidental
inj1'§.1;ié2*z3 aIét§–v.Vv;I_.;§1*r;sl?6zneni: cs-f the effarzdirxcg
»fi§1*:.f,::lVé«.+:i;%;"'-.qus5tian, having taken the inecama
at Rs . 2,. 4-E2E3;'~ 3:» .m.. ,.- awarded
-V ccx:é$gfi’$§fiian af Rs.3,.§3,§f3Qf-. Being net
” V L».,sTaTt.i.us£ :”.a<i with tha $aici award, the claimants
é;;:@ bvaf¢_'r:e this court in appeal.
BR,"
–. -qr uurIuvr1lr1l\l”I anvil N.-\ll.ll\l VJ!” l\.l”‘|I’!IVlI-\lI’|I\.F\ I’!I\5!’l Lklufll \ll” I’\.F\IIl’lI\E.F|!\l-I F”lI\Jl’I \.n\llJI£1
ipiétest at 6% pa.
8. Heard ‘aha laamad czzmnsel f«::”V- ‘f”–§i”1*2;;
xzespeazztitm gazztiaa .
£3. Amcuzdiag ta ‘him v;la.ii€:an% i_?s}’TV
wax earning mere than i¥gs L”3_,80?3″;’f j._’f;_,£::=;._. ‘::§my” V
haw; 1435: his figpan-:ie§’;§i3r “‘aee:ug;:.1£t far
enhancement mi _ Taking the
inaame at Rg3:;’3_,’UUf§?§. . iiiséducting 1x’:3
towards 1933 sf
depan<;3.s3n::3fw..::i»é$:1§.¢» " ¢:P.s . 13 , G8, 669;" , tha
¢1am:;snt~.s as another sum cf
I%.s.l§,B€Z§'{3,{?-3 accisdental injuries
_ auffégafiéd przv.""ir::§;______t;¢r; the de ath and like . 4; 5&6?"
»t::¢a#e?§Vx,fiiVS=.M '..;%:é&:.n_Vent itmal haaczis . $11113, that
._ {én. sf Rs.4,2?,5F§GJ”- in modificaticsn
as-Iarfi. pasaed by the Tribunal with
5/
‘Q2,
-. -……. _.v_. .m.mmmnA mu:-I COURT or KARNATAKA me-H count OF KARNATAKA RIGH COURT OF KARNATAKA HIGH COURT
18. Aacerdingly; tha appeal is allawed~ ifi ;
yart .
The znauzzar t-:2 depmait i_’:.:he»_ ‘a_$¢i’-‘gig
within “thréa months frazza tcxrriaezjg. «’