Karnataka High Court
Kasim vs Doddappa on 8 February, 2010
IN THE HIGH COURT OF KARANTAKA CIRCUIT BENCH AT GULBARGA DATED THIS THE 87"" DAY OF' FEBRU " BEFORE THE I-IONBLE MRJUSTICE 1\/IOHAN sHA1§:TA§JAA«§0UDA::i,V _ " A MISC. FIRST APPEAL No.69'1§72Q08G:wm A BETWEEN: I Kasim s/0 Khaja Hussain _ I 28 years, I ' Occ: Mestry under th_eflC A I Contractor R/0 Chikkasugur I Tq: & Dt. Raichur. APPELLANT /,,,[BI3.»"r Sr)'. adv.) AND: A I I 1.
A. …… ..
S’/Q Devappva Agasar.
Maj0.__r;’ QCC: _C..Q_ov1iIeE.R_’,€’ 0
Chikkasugur’ V’ ”
“”Tq: Raichur.’.~ ~ I
‘; -T $uguv1fippa Major,
. *vOCf.§Ev.EII1p.l’Oye€ in KPC
R/QT-‘VI,/:1 17,
‘I “I I V.’j~.S’hakt1;1agar, Raichur.
I ‘U.1E1’ted India Insurance Co.,
3. The award made by the Tribunal is modified.
The Claimant is entitled to Rs.77,976/- rounded”-.(:):f~._t0
Rs.78,000/–. In all, including the
awarded by the Tribunal. The enh.ance.’c’:ll H’
shall carry interest at the rate
compensation with pr0p0i7tli”0nate”‘ .i_ntere~st””._;sizail belw
disbursed to the claimant. it
Appeal allowed
Lr