High Court Karnataka High Court

The Divisional Controller vs N Nabiraj on 3 February, 2009

Karnataka High Court
The Divisional Controller vs N Nabiraj on 3 February, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


‘ * ,1 N mA3:RA:7§”

-1*

IN $33 HEGH CGURT OF KARNA?AKA A? 3AfiéAfiég$F*'”
DATED THIS THE o3″‘DAY 0? FEBRuARff2¢0§« V_
PRESENT! x n ‘ H K v V
THE HON’BLE MR.JU$T:cE K;$R£EDHA§-EAQ: 1.”
THE HON’BLE MR:J§S?ICE’$@fiQSATYA$fiRAYiNA ,
M.y.A.N0.1o54}2cQ4 ¢}g§2§j§Z;éQ4 {NV}
ggé NO IQé%_$§ éO@§ u1i ,
BETWEEN 1 T 1 I x

1 THE DIV;sIQxAL CONTROLLER Ww7
BANGALORE METROPOLITAN TRANSPORT
coRpN,K.H–RQADpasHAN$H1NAGAR,
BANGALORE 2?. *f~V*.fn_»

REP BY ITS CHIEF Law’aFFIc3R,
BMTC BANGALORE 3 ‘ V9
;’~_ ~.A”‘ … APPELLANT
{By Sri F s’DABAL:; AQV )

. S/O”B.J NIRALKATTE,
a%29 yanga
‘g R/Q N0″806, MES ROAD,
.fn3TH CROSS ?TH MAIN
‘_ QOKUL EXTENSION
‘« BéNGALORE 34

V’ =W . … RESPONSENT
(fly Smt : BHUSHANI KUMAR, ADV )

*4″

compensation of Rs.6O,OO0/M for pain ah§_k3§G§y;yV

R5.?fi,OOO/~ fer L033 GE amanities aifi .ffiffiEaE1′

discomfort, ,if any, {H2 accounfi of tjw3.ac¢ide§t,

Rs.1,i0,000f~ fax 1033 05 léaVé: $uf§n§– lai§§a§

period, the medical Vfiilig ar§v_ f§ifiburséd,
Rs.15,00G/- is awagfied fofflainc}défitai_Agfpenses
for treatment, Rs.1G;$OO/Q.§Q% §fi%fihgr cperatien.
In all, the.V pgti{i¢néx$ is wflefititled ts
compensatiogf fig ‘§s,é,5$;bQéf; kéitfi 6% p.a. from

the date €Qffi§§tifi§§@”fiill @fiyment as against
RS-4:3%;§é§f¥w a#%%dé§fl by_rffié Tribunalj Hence,
the apfieai fag fifihéhégfiéat is dismigsed and the
appeal_ofLEM$§Vf§r Eéd§@tiGn is allawed.
vlflfhéi&mou$£’j;r”deposit txb ha transfarred ta

g£héTTpib@n§l:fQz payment.
. :3cLfl’
IU£flge

ERLLJ
Judge

V “w, jVNdf~