High Court Karnataka High Court

Ambika Ashok W/O S.D.Ashok vs S Devalappa S/O Subbanna on 28 July, 2009

Karnataka High Court
Ambika Ashok W/O S.D.Ashok vs S Devalappa S/O Subbanna on 28 July, 2009
Author: A.N.Venugopala Gowda


1 ?=§!Ffa §5}.é»3;’QT9″

Em “:”H§ E-EEG?-41 cam? 3? mamaram BA?€$AL¥Q.SiE V”V

mfrss ‘ms THE 23*” my 9? 3Ui_”r’ zeeaéf -I

szmaa

ma %-!0Fai’8LE !=4R.3i.§$T£CE M;.vE2~é::¢:$éAa.At::m*;5;A”

M,F.A. s¢e.151513;;;*.;_e;s?($%r«:v_#g;}..ALf,

aE’r~»:vEE;\3;-

Arsémm ASHGK, as veaas, ‘ ‘A
wzo 3 D ASHQK, A H %

Rim’ N®.2§,AMRU4’§.’H,.. _ %
W mass; 2″” M’A;r;g..i%’w ;ws’U’?’; ”

3.P.§*éfis.GAR, BA§’é ‘

FGR LJEWYERS f1i,ET}A

Aifiég:—

1

s sE$’A:A§§A;[Lm§;éi3i2%§,L’%;%(

:3! ‘_$’!G SUB-3;.5;f~é’?~£A,’
, ?i#5;T NQ.1é?, 2.1.S’?ss;A:e:,
V???” sa0ss;%2§’£* .?H’A3E,
’43..;’?-v.’?*é§’3;$AR, 5m§;:sALmE W ?8.

g 43?:é%E. Bégmfiie mmsea,
:k.:m?Ec mama INSURANCE ce.:.’m.,

CIWVSRANCH QFFZCE, 2″” FL06R,

‘ ; A %Ifkm%B;Li’z’:’.nIr~:e, N R squme,
TF.%§Aa:GALcaE M 556 092. *

RES¥’GNE3E?<fTS

{By K SURESH, Ad's.!., FGR R2)

U1

h'iF& §5'£€73;'G?

treatmefit. Hence it wcuid be reasonabie to awe-:’:d_ :a,V s’:.–s::}fn_3f° ”

Rs,1S,0§Qf- amfier the head pair: and:;$uffe.fféA{;.g’4;–[T>”§’§}.€–Eéjs::§§§é,.:_: ‘

have caused iot of discomfart f<:=r.3:__he §jetV.E'tinerTV»§’E”ga’>. g:§a-if§f:$ %

to be a fashion ziesiggxer. She 1:9 wiiégh the
discemfori: thmughoait h§$::}if€E. –§;ie;3:§:V”e’:4t_E:.e;”‘a:’:}oun£A éwarded
wider the head, 3935 of ame ffi~tEe.9$_VVi:§ n’6t ‘j{i.s:’~V”ar2é requires

increase by a fi.i¥”‘§:3′?1£;1″E;j:i:_5,#’,;€.’13VF”?’!.::€f3’f F{_sf’;’§.0″,_G:C:$(§§’4~;…_,f’

8. _…*£7ExQ’;Li’g_:5 ;§’§f2;;;&.p-<éii:i:b;€ér…%3.a:§ taken treatment by
being are ~§n=-;::ai;ivefé%:'fjafétfi.:é§Ts}Ci'~as an cutmpatéefit and the

periad of tre'lat{:*te.:ttVV"b_:e§':?§_g' menths, the "§'r§b:.ma§ has

__.r;st aars:.a.§j;S' ec§~ any V.si:s:r§_§_.j_f2Nder the head £053 ef income wring

*1-zéfgefl ;;a'e.r§;ied_ Téf%'créatgfrient. Whea she took treatment fer the

a::it«3éi.:.it_aAiV'i't§';3»r_ie;§';"'§here Es Eass of saiary at ?.s.3;G9G/'– per

V:2"§ant%'a 'afic%*—-'§é:*;':§e the aapeéiant ig antitted to be awardeé a

:3§aRs}'§ ,00Giw zméer trse heaé iess 0f irzcasme éuréng

' .'i;raa*€:f11'e'nt periaé.

5 zxswfa 1515330?

9. The amcunt awarded by the ‘E””r’iH{.”._:_VL’::”r-=;..:;§E

other heads, is just and me éncrease {E1 tfiéi: ..réga-mi

far.

10. in the resuEt, the éjart. In
medificatéan cf the judg:;%i_”ef?1t’ -%nc§_’vA.;’a§zaia: r.:d”~gasseéi”$31 the
Tribunai, %t is heéd that to a further
seam cf §_§=_’::f’::r9v§’V.’iV’:1″cr’=;ix*;est at 6% p.a.

frczm the date1cfVf§i§.§¥3ég bf t§*1Téi’a€i§a:iéfr:’V’péi:EtVVi’ort tiii éepesit. ‘Fhe

second reévpohde-:if”Vvi’i§~§”i*1§S».§éafx “fastened with the Eiabiiiiy,

shaék éepesét; ‘IiE*:§””c:.:fe r*’e.s’é41’iAi(._§”ae§E&2;a:2nt before the MAST within a

.vg3.eriod e%f fif3f’ée m{$fiths___f_ra.m teday. NE’) casts.

» Lffigggigtivy%§’tii;”ected te draw moéiféefl award.

Sdl
Iudge