High Court Karnataka High Court

Arief Baig vs C J Sandeep on 17 March, 2009

Karnataka High Court
Arief Baig vs C J Sandeep on 17 March, 2009
Author: V.Jagannathan


~w=-sm.wsMmHWW\.M mwm a.,.-Wm W mwmmm mam mam’ W mmncmm z~a:Gé¢%”%W”

(33%?

WW we-mun Wm-‘4

1! TE 3163 69133? 03′ RAWATAILQ AT EAHGAI.-0%
mam’: ‘rm: am 1’2″! ms at rum

3I3’0fi.I

‘rune:-am am.ms1:ml: v..:4La.ax:1I’4;+:¥emgJu?–J.:j ‘

u.r.¢xg.smzmmm

uuuuuuuuuuu CC

1 mm? BAIG ,
8{O.AHS$;R BAIG’~~..A_ « k
AGED ABGU ‘r 23 ‘%:9«.Rs A
Rffifl’ 39.2, mmgsmmmaf caL5c:tc:
:vmmmmL.L1 %
R.T.HAG_f1R:PE3S’I*–. _
BANG£eL!;)1§E_:”_. % .;% %

(BY Sliféi

u ~ u u u – V – .,

‘ ._ …..

S! Q, €’ggI’3,”JAYARAM

-:R;AT«%%H0;1?I3, 11TH GROSS
* ‘ gaymmm EJCFH
aAI«f=C};%L{)RE – 45

% x ,’I’r$%<§RIEHTAL msumncs rm LTD

* . MMIAL COMPLEX
'},1:;;0. 4, 9'1' Mama Raw
; BANGALORE -01
'T REP BY ITS DNISIOHAL MANAGER
msmnzazxrrs

(BY SHRI H§S.LII¢GARAJ, ADV. FGR my

gamma Wuwawmxumw was tuna'.-..–. …..-.-

muwnwe a

mzormrfifl wwwmas was uwwwaawzwmm W¥WE'""@ my-mum; M'? f:'§§¥.%€Nfi%'MM§J% Mgfifl QWUW?

THIS M132'; IS FILED UIS 173(1) C3? MV ACT,
AGAIHST THE JUDGEMENT AND AWARD

15.i1.2fi PASSES: RI MVC N0.§(}9{2C1D6 OH

mz (:11? m AI3EI’I”i{}NAL %éALL {muss J§J_L§(.”i”Ef’~e3s4′
MEMBER, MACT, BAHGALCJRE, SQCH-15,.
ALLOWING Tim CLAN PE7’I’I’I’III’;>H_
ccrmxsaficx ARI} SEEKZLHG Qfv’ ‘ x

COI|%HEATI{3H; 1 ‘J

ms ldLF.A come an

my, THE CQURT IIl’:ELIV’.€,I=:’};1T.1_”.”}<–.'I_V'.:I-E
'I'he B t -..a_,fw*a1'd 135.33%.

by the MAST, grgn sf
c:::mpezma1:iq_nV an the bww
side, award any amount
mwau1s 1m fig Ktapacity though madam:
evsdm;-e gppa11am tar: show that he

1-.§ufi’¢;*é§:i1V11?’%W1;¥éie.h9_d;sr disability. m mm: is alas
2&3 1% attendant chaxfi, future
am Lamar the: head of has cof

%

The: mm Comma! fer the appelhnt Smi

V Haik. K., he the alumna fimds aaugm
‘fér ent am. 9.39:: subrm% that the in of

IE appelfam cmzki have ham: tafmzz. at Ra.-¢!»,5%f ~ pm.

}/

Q’

mm.” fli t,.av\m.mm.m. M…

W .W.WmmW Wawm Wmm. aezgms Wzmmm mm mm?’ W mwmmm WWW {WWW

inviawoffimsalarycertfinatepmduocdbytha
a

3. Q1′: the othm’ 13f-‘311d :» lefirrlad
H.S.Lma1-ajfer the itmzraxm
quantum aw:-tied is just V’

mhanaoezrmniz is zwwezi. As 5%
emzept ” athm

af the ma mkmu by the
Trihuna} Faun,

4. on guing through the
mattrml’ sari” ” to t& maximal’ evade’ use

%;;r agxmm Rae putting the whale body

and 2:: aduéifinn tn athm dficultiea.

V in 1& weight with right hand
of jaw hang paixzfifl and appenam

V to alum? harti feed an the right 3£de.,
and d’mab:ih’ty at 17%, and the imme as a

3 at Rs.3,5GI3]- pxm, t.-awe:-{is lass af funzm

%

‘-0

mmam ‘wfl\.K’i.JEWa.flh.!1I..fiU_z’i re…

« mmwwava wvn e1wé’**sH’9»tt%w*”mvm>V*6mwnJé'”% iH9§%2M”‘6£ *m’€»«n’f%n<§¥{xi'~

w¢rmx)g capacity, the appellant wifi have to be sswartied
a sum sf Rs.138,529]-(Rs.3,5GOx1Ex1&:17[1(}C3}.€}O

Towards atmnaant chmgm, in View of u-mumn: j A
at varkitua mfi, pm';% of stay V
surgmy uz1derg:::m by the appellant,
in awarded made: this tm&. as £211" &:a 3'.:=.§ ps V

sf 3:3': 'm mnmmd, in aciditian ta :gi«gg_-5:9

MAST, a fL1r%r sum of Rs.1$,fif;O! 'and
towards future madicai ta
be granteé. Thus, by

Ra.1,6s,52<)/~. gi-um

firm c§th£a' aznaum will carry

m1m*es' tat _

& %:;hg 'ms awardmgbr modified by
in part. 513% of the enhamfi

to the G

Sol/-gs
Iudg'§