High Court Karnataka High Court

Bachappa vs The Managing Director on 30 January, 2009

Karnataka High Court
Bachappa vs The Managing Director on 30 January, 2009
Author: A.S.Bopanna


JUDGEBHT

“the aprpallania-claimant is befzrm f
seeking whancemant sf mmpezrsaiion ‘
sum awardeci by was MAST in ‘ . T

2. Hard the 1$uar{ k A

and perusad the

3, In by the
clnfinant an 24.5.2905
the ” wmmmafion of
Ra.91,(;.i%€JOf -+ 1 ” Imda. While seeldng
cf the appellant-claimant

mm arwm aw mgmwm Mmm gmsmar cw mmxmm mm mam W mmmam max mmm M mammgm mm: mm? 0?’ mmmmm I-fiGl~§

difibznmt; haada is an the ksWe1′ aide,

grarrhed any mmpmsafinn mwantis

expermzea. The learned wuxmei far the

% ‘ hnwever atzsught m justiy the award passed
Tribtmal.

4. lnthslightafwhathaabwn mxandeti, at
perusal at’ the judmzi; wzzuld imimta that the

«Q

rwwaw mwfiwm ma” KAKNAI”AKA Hfifivfi-ibiCA’..O.!:JRT OF KARNfiI¥”Ai(A HIQH £011?!’ 0?’ KARNAYAKA HIGH COURT OF K%~lN’A§{A WGH CGUEWQF é(Afi’QA’FAM€& HBGH

docmm relatim ta thc inpn-im aufimed

tr-mtzznern taimn ‘mam marlead befom the
woum oe1’t::f”1cataa and the diacharge &
marked as Exlrxihm 115 and 1%
watfld indicate that the

and had also umm-mm
nail has hem i1rq91ant§=;'<i_ :5%*ae"fm~m
subsequently. The he was
wcsrkirg dncumnmxy
wrned by him.

Since W 20:35, the Tribunal waa

inmmna at Rs.1{l0/- per

V be apprapriatne ta reckmrz the
E§§;1.26}- pm’ day am am msmthly imme

in a. sum. cf Ra.3,6CiCtf-.

x H Imfar an Sm eiisahsility, the dacmr had

‘ afiated thc mam ta be at 1é.fi% tat: the whaka body.
.1+1awm,:1-as ‘1’:-ibunai has razzzkonaaci anly 19% who’ at

asaig1iz1ganyr-maonasteuarhythssmtmntafthe
docmr alzould he fiwfimg £11 my View the

J?

HEWH amgm” my KAKNAFAKA Hififid-i §€’=$5EJ&’I’ QF KAQNATAKA HIQH QQURT OF KARNAXWAKA mama CQURT Q? KARNATAKA HIGH CQUET Q? EQAQRNAVAKA HIGH *

disability should alga be mcknncad at 16% 49.3

the doctor. If the said pfir are
01%’ 1: would be: entitled ts ‘ u
Ra.50,0GE¥}-« mwarda the head ‘1Lr;ss.

an mt. In adtzliizizaisa:-..i§a mg,

awnnded tawarda pa?m’and
ecnveyama. ‘A chargw are
also an the towards
has cf’ is aha meagre
and I dmm it proper in
gaunt ” Thmxgh thc dmztsr has
sum npaerafintn ta be per£oI*ms:1

fin: no mvsaian is made for future
and aa auch, tmrarda the :same a sum

(if awm:-(1%. ‘I F$; the c3a1m&m’ in

~. tn the anhanwcl aumpensation at’
V V ‘ with intermt at six: pair amt per mmum
” the date: at’ the: pcarion rm mrmamn. Hence, the

immxhamd mmpmaatam of Ra..9:3,sm;— mug with

intmt aha}: be dcmsitexi by the rwpona-any

Corporatim. within sfit macaw fizzm the data :1? receipt of

L

“\

‘ Iudgfi’

a angry at’ thia crrder. cm such clasp-casit bczhg
sa1nee1r1a.fibedisb11ra«e:i*mt1’1ecIa?@nt. A ‘4 A

5. In mm cf the a§:sou==*’ the ” k
disposed mi’. No cxrdw ass $9 ‘ ‘V
vaaisus % %

$53 §$§é§ mo .§3QU$_§$ §¢..Ezx§ 3 ,._.x39U E$_$ §$.¢zm§ “,5 ».m3QU 3.9% 5.$<2m.§ ma ,§._,§u $93.." §<»¢Zm<g 3.3 .3334. $.33