High Court Karnataka High Court

Raju vs The Managing Director on 13 August, 2008

Karnataka High Court
Raju vs The Managing Director on 13 August, 2008
Author: K.Sreedhar Rao Gowda


IN THE HIGH COURT OF KARNATAE4′ :)/ ~

cmcurr B3NCH AT GLILBAEEGA Tli ‘

DATED THIS THE 131% my

PRESENT
THE HoN’BLE MR. ..$Rl3El§Hl\R_RAO
THE HONBLE MR. GOWDA

BEIWEEN: %%%% . fj:; M

Rain A ._ ‘ .V
S / o. Dhamppa charruagoi,
Aged about 35’years,V
Occupatfior1:.Agicu1i;ure £5; Coolie,

….. ..

flow r/2.1

Bijsagpilr’ T. V ~ _…Appdlant

1 V’ Nagaralc, Adv.)

Director,
KSR’:’$C, Shanti Nagar,
‘I{,H.__E)ouble Road,

Baiigalore

Summans to be served through
The Divisional Controller,
‘ Bfiapur. …Respmfor£: at the time of

the future also.

3. On rewappreciation of Elie; ‘:

entitled to Rs.50,000/- for

towards medical expenses, – 1.{:¥SS f§0f wages
during the treatrmcnt towards Ioss of
amenities. In all the is of

Rs.90,000/- as_ by the Tribunal.

On the “”” ” K is ent1t’ bd to
interest at of pefltion till date of

payment._. ,

V. R3’§I1a I§I”. “”” Slfivegzogimafll, learned coumel is

-sf th wzthm’ ‘ two months,.

Salas
Judge

Sd/4

Iudcfi

Lr