“»€_By sné L f3REEKAN’FA RAG, AEV. FOR R2}
V _ ‘1”.’c£E’JUDGMEP?I’ AND AWARD DATED :2,/1;0′:’ PASSED IN we
N{%,1.E§0f02 GK THE FILE OF THE PRESIDING OFFICER, FAST’
.»Ti2ACK COURT NO.£££, ABBL,MAC’I’, TUMKUR, PARTLY
ALLOWWG THE CLAIM PE’PI’I’iON {Poe COMPENSATION AND
IN THE HIGH CQURTIGF’ KARNATAKA AT BANQ§;L (§§4EA:.. V.
DATES: “THIS THE» 9&1 DAY OF’ JANUARY”?%:()Ci9 :A:V,:
BEF€)Rf; A’ ” ” 4′
THE HQNBLE MR. JUSTEEV “1é?.0i52’1i§’N}$ A
MISCELLAREOUS FIRST N6”.
BETWEEN ; .’
T s LOKESH
sxo SH:Xb%KARAlAH .. V
AGED ABOUT 35 ‘(RS3 *
F3] 012* JAINIGARAHALLI, c::::~1E’1,:’;j’j;iz1;.s: >3.:;:V V
GUBB1, TUMKUFR = ” “””‘;..APPELLAN’§’
{By sr–i;’i<3:31<%Lr:;;:«:<3}§i;;g,é:'21 3;-Am?I}V""'
AND :
1 _ EEANC.-AP1>»§; :2-mi: HAiei§iERAPPA
.. QMALJOR R10?’ ‘THIMMANAHALLI
– ‘cz;2KKA;~¢AvAxANAHALLY;ruM1~:uR
‘V BRANCH MANAGER
._ UE~31TE;£) LNDIA iN9-URANCE co LTD
2 ‘-T1?’i*t;«§§j_B§eANcH
Tu:vi~i«;,:;_:2 RESFONDENTS
_. M)
RTHIS APPEAL IS F’iLED UIS 1?’3(I) OF MY ACT AGAINST
SEEKENG ENHANCZEMENT OF CGMPENSATION,
J»
‘I
This Appeal coming 011 for hxaaring, this
made the foflowing :
JUDGMENT?
The appc}la.nt–c}.a:ima11t,i34__. %,
enhancement of the oompcnefififén as itjhc sum
awarded by the Add]. Tfiiiunaz (far
short the ‘AMACM, in M\{C; N.;;..’fa {) / 1’
2,. …. ‘cslgzfsei tbr the parties and
= ; ‘
V, ‘The féctfi to the accident having occurred
ggad the claimant having suffered injuries in
__a1*:¢’i1at aeriously in dispute. It is contended
V V’ _ fhaf'””fhe:v~..AIv§.4{(3T wa$ not gustifiad in dcsducting 30°/Ea of the
was comyaird as mmpcznsaficn, in the
in which it has; been done. Thcmfcre, the entire
ad-gfiauflt as computed by the AMACET is sought: by the
” V eiaam’ ant.
L