High Court Karnataka High Court

Raghavenda T vs S V Vasantha Kumar on 30 July, 2008

Karnataka High Court
Raghavenda T vs S V Vasantha Kumar on 30 July, 2008
Author: Anand Byrareddy


__ v–\—- – .—.- __–.H -. .. ………….. -..-.n- «wan» — -uw-s-um-ruuw -uvu uvvna vr nnmv-“HAM rllufl uuunu Ur KARNATAKA H163

‘L’¥fifi§aax

1% $33 Hiéfi c$wg@ Q? KRREKEAKA A? Exmaxafigx
gxfgfi @313 $33 Efith $3? 9g 35;? 2eQs ] x
EEFSRE _ _b _ T
£33 EEfi’B&E Ma45§s?1c§i§3Afifi 3¥fi§g§n%«
Kéfififillafiaflfifi ?irst Agpeé}.$§g;l53§§2fi$5{3§$gv?
§£?¥EEfi: 4’ ” ‘& ‘

“E!

i :wl%”ifé;§5fi§3.§:3ur?-1 g
? g;hi§§%3w§m§, _m

;: §§mrmim&§atteVfii;$i%V
»fiit:s§u§gs. v ‘ ‘

33
£31 an

E”

{“3

3

§

‘wf*_…a§?aLLAN?

gay £si,Kalee&u§ia%’Ehariff,’R§%ac3ta}

$3

at

9&3:

E

1,£.?;¥aSan;§a K§ma§§f.*a:
$f$,k,$g*%%E3§§£ _”

fiafigs; fiwwgr afifiifii ‘ _
Ems §;ar:ag*E%gistrafii¢z.
§a.KRwi§fR®?i§3; ‘ ‘* ‘

flag: Xgmamamaahaéi’
Shitfiafimrgaa “” ‘

*x£adia Assmranca
gitgd, E&V§fifi§§f%. …RE$PQfiBEflTS

33$

g.

I

-.

kw-

Y A)
sz.é..

é%§Vfiri;RgKZEEat$ Rfiv2aat% fmr Raagsnfiant N¢.2;

?éfi§§$§§Et ma.£ :3 servafifi
~aw%~a~a~

This §§geaZ £3 filed undex fieatian 1?3{1} Qf

3a:e: Eafiifilfifi Act againat {ha fiuégmant ané awarfi
V_éatafi 12.§.2¥§§ §&ss%fi in H.V}£.fi¢.111§fG2 an the
fiia $5 tbs leagnefl Sivii §ufige:$:.En§ & Eamber,

fififiiiimnai Mfitfir azsiéant tlaims Tribunal~4,
yaifiiy allawifig the tlaim petition fox

Z

,_.- – –“- ” ‘W ” “‘ ‘ “”””” “”‘ “”‘””””””‘ “”‘”‘ “”””‘””‘ “-“” “”””‘””‘”””V’ “‘9” ‘–UUKI OF KARNATAKA HIGH

1

E.)

aamgafifistifim 3&3 3$ékifi§

afihancaman:_ af
camgenfiaiimga ‘ *

?fii§ aggaal fiaming an fax admi$zi§5 ‘tfiis

flaw ?%& fiamzt fieiiverefi tha faliewih :%
3?

Jgnsnswf’

gt :3 the case af’i§e é§pé3lané”ihgt whilg

5% EEE trgvailiag with aéhérs in’aa%uS,*@ha same

fiafi met ‘with an’_$cc’£anfiV :g3fil;ing ia aeriaus
imjmzifia, which ware 3u§§%bt€§ fi¢_Efla a fracture
as the maafii&;%, a_ia£érét飒¥Q¥hd fif 15:33: Ems

avg: mack &f»fér9hégfi é&£,égfiuépactaé fracture cf

akaii;””Hfijwsé;3d$iEt§& i§”h¢s§itai an 23.5.2632

“5

mfi £i3§§arg§&§fi§=tfie sama day.

, “T

t_ *’s~r «

‘ié fi§a{énfiefi that the agpallant was

“p ti&ét%fi &: 2a§§§i’Heapital $3 fieuro fiurgecn and a

V_’§§$$ih§M §§tiai aurgeen. Ea had undergone

fi,?;§:aéV t%3t ané it ravaaied that there was

fraatiga af iaft &axi;l3ry sinus and laft lstarai

Agfiggyigsifi glate anfi that ha wag aémittafl as an
§fi§3ii%mt betwéén 2a.3.2§a§ ta i4.§.2fiQ2 in that

hm$§itai and it is stateé aa f0llew3:~

E