WA! mwmw mu
VtVtrt"&¥& '.w.......W nwmwmammm mm Wm" W mmmmm mm mam W mmmfim mm mum M mmfimm mm»: mm"
1
IN 'I"I~IE HZGH COURT OF' KARNA'I'AKA, BANGALQRE
DATED *m1::'; cm 'I'I~:§; 221% DAY 01? J1} LY
BEFORE
'1"i~§§:3 H(}i\E',BLE MR. JUS'I'I(3E _B,,.SI§I&)Eb¥I'VAI:§§§: {§C'}WDA»_ '*
Mrxjwo. 5521 0&1? Ti" ''
1 HULIGAMMA
S/OTHIPPASWAMY
AGED ABOUT 52- ms
R/0.MARU'f"HIN3§GARA . __ _
CHITRADURGA APPELLANT
(By SR1: 0.12. ui*éZ§GARPgg}fi§;:'A$i)V:C}(§Q§.Tl§j'
AND: V
1 M/.S _I§'E::W iH.§)1A--._A3$ Cc>...L?FI.i
BY 1'13 BEAN cm _MA_NAGER
z;0I.,ALKEk'ji;.}§QAa, "CiHI'f'RADURGA
2 sY§:--I)_ SADETHA. - V
1s/0.1»: P'£~2EJ£VAN SALE
.1 AGED ABQUT 50 YRS
' I§:g_0..MARm*ra--:----N'ac}ARA
c:H:T R'A.DURGA RESPONDENTS
A (BIy_ S:i: }%:.j’SVA’i§AJENDRA PRASAD ASSCTS FOR R1)
” ,.9ei;séA’F1Lh::) ms 30(1) 0;? w’.<;:. AC1' ACrAINS'i' me:
.}UDGMEN'§' DATEE) 27.02.2003 PASSED 1N
..w(:;mAR’:*LY ALLOWING THE CLAIM PE’I’i’I”i()N F'()i~€
COMPENSATION AND SEEKING ENHANCEMENT 01%’
CGMPEN SATKJN .
HEQH mam” fl? E€¥tfl§%W”锢W¢&. §~E§¢..’§Fr% flfifiififiii’ £3}? %”.fi%§3§fiJ§”fiKfl Wfiifi fififlfi
Q
3
§
3;:
§
§
§
§
9
E
5
Salary for £1 clétaxzciz: during the reievant period is Rs;ié:¥;’0.0{)/–.
if that is SQ thc ccmpensafiion. W’0}”kS Gut to -g(
34099 x 50/100 x 2213?).
8. With regard to interest
judgment of the Apex Courf “iii “h€jetxveei.1i
Oriental Insurance and
anothcr. According _ =’.7_.V3°/6 PA from the
date of claim pfifiifipn t§ii’*ti§éj’§1;a’:z:..’$:>_f’:§;fia 12% PA from
the date of 9:13,:
*3. Thé ofiiaw is assumed accordingly”
Hence,’ the is iiinpaii and tha Judgmesrit
and any uie’ mimmassioner is modificd and
h01di1;ig*. “f:n1:itbd for a COI.’I’.1p81’lS£:1fU§1 of Rs.
:5§:,L4_2,53o ” iRs.3,54,:92/- awarded by the
v” iS§iOfi€% iifiifilflfii ef 7.5% PA from tm date {if
V . diaite of award amzl 12% PA from £153 date of
ii: of deposit. The rest of the awaxri 0f the
V ICr:;mn€xissioner mmaim undistmbed.
Sd/–
JUDGE
B S?