High Court Karnataka High Court

Santhoshkumar S/O A Anusuya vs Y T Chikkaboraiah on 1 April, 2008

Karnataka High Court
Santhoshkumar S/O A Anusuya vs Y T Chikkaboraiah on 1 April, 2008
Author: Mohan Shantanagoudar


E
3
J
J
E

ur NF-UCNAIAKA HEOAH’ OOURT OF KARNATAKA HIGH CQURT OF KARNATAKA HEGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HEGE

3
34 TEE; mfg}-1 301:3′? 3? Kamafmm AT Bmzsamag
i’Z}&”§”E§ Tms THE :3″: my 521? AWIL was

flEE’GRE

‘gm mgmg mg. gasxiag MQEAK ”

%&.§»’,,A.E€fi. 12624 955 O
ammm; O O .

§R§§’§”‘E~§£%E?§§fviC€.?!-§AE:

35%;”: $2 Rf’3iJ3s”‘3§’:’IE

91323 “:1? *5’E.F§R§,,

Rf”? E’? :3i}§=.}'<fl§3a£-3

%'z*…3:_ msazsgswa ._
§§3="G §i.$é.,';?'E$$213BEi':T!I}i€'E.iffa
332%. :;B:$.ua3.:é:;€,§ 5:3 mi3tzz*{,_.
%:t:=;§*sfi_, 3 .

H _ . _ _ _ .Am=:Lz..w:’
5.33? O3 Aw. , 3
an-fii …. €
1:” O
5;

Ewe. *z’As”:*3.&rmmgL:”,
3 :§;:az«§s.*m *1*.3r<;:;z:;«:. V

" ::%§;a:;*z:§§*:*§;£; 'i§'2'*3S£3R§%.2-3EE mam. ,
~ .£%::aas;'* vmgsygnkas Ta.

n.":'*e::r:=::'m:§.v.L ammga,

–r;?§é_:= smgmx,
:¥2§¥§e%37B’F\?’E§I?URfi.F§;
H%§§§»:3]:”€:E”‘2€3a arspomsnws

333:6 52~:_%.f::z-493.3. REEQY; 9132;’ swam R23

‘}”‘:§E$ Za€§f°A FELEE §.?i’S 1″33§1f: {BF NV AC3″, AGAIE\E$’1″

:3E§E’s$E*§E§§’3’ Am Axzzfig {man 2:3.::s.2cm P333833

I
9
3
E
<
2
an.

§
LL
0
s-

N
:3
O
U
I
Q
:1:
2
<
2
ca:

§
3
E2
:3
O
U
1′
Q
I
3
‘Si
2
9:

§
Us
0
S
0
U
§
3:

2

E
2
:1:
5
ii-

0

E V.

5;” V. ,.

Q
I
2
E
Z
9:

§
2’5
I-

3

3
O
U
‘.3:

$2
I

2

Efi RVC §§.§?§f3§fiQ QR THE FILE G? FRIHCIRRL CIVIL
J§§SE i$R.§E.} £ 33%, MRNE?E, PfiR?&Y R5LQKENG THE
£§R3% ?E?ET§fi§ ?QR CflMPE&Sfi?3Gfi ANS SEEKERS
§§ER%$E%§fi? ?GK C$R?E§3R?IQfl. ‘a7

“rms ma cams; me FOR mmsszw m$«*%

THE Gfififi fiELI’§$EFiEE TEE F’Q£.L{}’§’fl§Gr;


Junaxmng

 agfil is filfi  3%     

 

 waif    
balm         " 

B}; mmnt,’ §.r;}a11y.
25, éfiezzrfizréw mt: 25.5.2{1flO, the
c:§a1ma’ m.aW:av:mgmm % a-mm-e of shaft 9: 1&9:

famuz: “Fh:.é 1t4V§.?a g: é:hs¢t:t W ymara at the time ef

w§$”a….giudznt. He t cpmwriczn

§§:za&:%,;:_’f9.*:%3n%:§§}C%ti§ora ax$ intsernai @3631; Impianta ware

;mm was irtxyatimxt in the hcmpital far

fiajga: Trfiuml in aJ1 has awardefi oempemation

/V5

3:

3. fiwgaxgg {sf 231$ figjégzém aagiaizxwg €113 ‘/

gémgvigtiizg 5f 35% 3% by LS

m:”§:”2:*i:.2.ng;i”§ éiémi fiw hag
5:33-:3%:%é7’§*;.é,i%;e;a,r at ézizs f;£é§’%§;Z”ig saga;
‘a%m21§%**.@;.*;t hig Efim:2.me.:?;:§_.g%w 7§t§§ti§,:% sf
aazmsrgtit gilfiflifiifmifi ix’: hfifi
zmagwygggfi gifisgyavgimrta Eficierii,
%$.3£},€E£3€};’-

m;fi’e:*i§g’} mg;

%;:~:i”:%€:;$§ “::3:j:§ :3? f%.z*:”e.,3;m $m3§%s§;%im tan?

¢

%. ‘§§’?§7§a:==a;’;g::*:t..i:%:a:%::f&”§s;:% €”?§?§3§?§;’éf;’i»?£fi €:%;”§:%¢.;’§a:”2:’: 1:.?3;’€. iiifi

_ hag $*i.,.2§§§&:*é§ ‘giwaa $9’? fixture azmnififis ciaie is

7:33 awaréwfi ailaaaf: £3.4{l’i,G%%;-

€333 Eirmggazi ‘§§~:s;:;:’:i§.:aE §E$a?;s£§;:y*, 1:. E3 am if: r:3_T2s§u§:$

233$: hag gufiemfi fi§s,&b§.1it,}* atlwt in tha

35% $35 22% whéga ‘mfifgt Smfi dzémbiiity man.

.. tizmmgimmt big Eifasg Thflrefare izzm

HIGH COURT OF . ‘ N
KARNATAKA ‘OF KARNATAKA HIGH COURT OF !%ARNATAl(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

:;%:$’%i~»§”f:%§.a.:ir::: pgtmiifi i’:3é’}=§”ii3§€i£:Z’i is wfiicfi fciza

;Cf§fi:I:;.fi2é–‘§??;’§.§ fig zgiizzflataég %;E%m= Q.E.fi.§;2}Zfl§E”€ £3 a%s;m=&ss:i ‘aha ssaaié;

W

I-{SC-EH COURT OF KARNATAKA HIGS-|b_,C(‘A)<§:§3RT OF KARNATAKA HIGH COURT OF ¥:'§ARNATAl(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C'

«*3.

a§a§E §mm am 33%, Ex Ea $.¥1?f§.?§@§

mmgmafimm mf Ra-3.33§?%}§~ mafia?

3%: §$I*§§ §.

:5 ffififilfpfliffiafififl fif _V};s:;;§#;ssrc£§§tl._.C§f,?._

33.31% mgfiw Ehaz _:&§ “v;fi§?$i3$és* £3″

§§.:-3% £a*:::a:’§. §:::*::;:e:§ maxi £s;s”-rsiaaixiaci. 92%

22:5 :::’§g¢.=:,7%.::*m:1*£ 3&3 am é2§z”:.7§xa”§’g¥.i¥” ;=;3z*:_:;sf aperawfimzai ha

:%’.’§&fi§§ maéiml

E3″ ‘gm

£32 §§T3:_§é:§§_{}”r’;f”§;§¥ aura

%$’i%’2*éy*é:”i$§:§§§VC’ K éfi aaiiéticzfi ta

mmagmmafifim mf

‘(-

“a

fm, ‘ithé ‘;§-Efigwisxg amiw’ :33 mafia»

ma Tfilfimiaé 32$ madfiémi. fig

$3 &’$§’$.i’fi~!3si.’i asxfigatmafififi asf

iflazgmaa {:}’§’i& fiiéta “‘§’fEm”a.maxm§

ia af $15 award made: E3}! fig:
araesa ;%§°§fi§f’fi&’$ fiarsm ‘aha fiaisg azsf pafitinm as

C’ as? :”§a’%3i$a§”én&§3¢ §f}% fifi’ tha award mzmuzgf, ahaégl

fig fim c s

€313 ::ia2-ggmaizasé mg}? 2% :§fim;&&1’£&& E

M

azenco 1′ ‘Y
UR or KARNATAKA 1-a:c;bg;:.<.:= KARNATAKA HIGH COURT oz: KARNATAKA me:-1 COURT or KARNATAKA HIGH COURT or KARNATAKA men cc

W1!

3; a:>”§ gmsema ‘Thi: a:%}m’?3mi’§3E:-=

i:%’§§}’7.%§.:§%;_i3z,37.;.’i fig $3 §§.Em:°”t_§z” tfi w§&fir§:w fim am*:;3×2.&§«..::;..w?’11t.::aazj*’f’as:a~:i: ”

fig ‘§’i§’3£

«am eféfiixmfzéwaygwigfltf

‘Z”.=§%{:;.::§§ ” ‘ ‘* xfiwmfizéi s%:%g¢3Ii~,”a@ 5.;”aW§’g
3 -‘ ._ , : 1 3,

g;f&::~%?&s<§: :12:

§§flfi'v"' ' .