Sm A.1§;&;vm'Ha.fl "'¥KARv mmv. ma R2
IN TEE HIGH COURT OF KARNATAKA AT BANGALGRE
DATED TEES "FIE 3{I"'3 mar GF AUGUST, 2015
BEFORE
T!-E Harmm MR.J{JSI'ICE B.S1&EBIVASE f f _
Mommmn mam,
AC:'rEI7>AB9U"1'36YEAm,
s;oABm:L Razampmxyaoan, A_
(BY Sm I-LFAVAEA cazmnm " .. _
£3
1.
x.mmHmmmI,%%k
AGED ABQUT -:4 ‘ %
smxxxmr swAm,~
a;o1=m’r<:vsz..:s..zm,% % 2
KARAHG,AL?ADY,"
2. ECBXAAESURAHGE co.1:m.,
asp: mrrza ‘nzmxgm mmcm
% – wanes mR:1 £8 nmsnszn mm )
I8 FILED UNDER SECTION 173(1) 0!? me am,
Junezmrr AND AWARD DATED as.11.2oo5
pA£={$En—-m gm Ha.106fi]2€)O2 cm THE FILE or awn; JUDGE
(s1m3w.} & mew. RA, pammv mmwme mm cmm
%
2’
§’E’TI”.{‘ION FOR C€)EPEl’iaA’I’ION ANSI SEEKING EHHANGEMERT
FOR GQQQERSATIQN.
Tfifi 33% CGMTJHG 014′ FUR FURTHER ORI3EE3 TKI8
RAY, Tfi COURT DELIVERED ‘THE F’OLI..–C}WB%'(?r:—
oompensafion awarded by the Tribunal.
2. As there is a. delay of826 $3.33 % ‘ %
112008 is filed for mndoning the a.a1de:§ia;,=. %
3. ‘rm judmmt and award
dataai 03.11.2695 . the aompexmatim of
Ra.6§.9O0/_-5 vu*:th at p.a., far the ammre. of
is ma filacl in suppcnrt er dclay appfimtinn
L st;a;tém..__ 1:1*x$:’ he has 153:: ml lmawledge, mth.1ng’ is
ganémm. * an irwrdinate dezay of 826 days in fihng’
Even atherwhe, cuimpematinn of Ra.66,900[~
A % agmmf % ‘fhy the Tribunal for the in]ury’ affracture of Mandible
$5″