I
IN THE HIGH COURT OF' KARNATAKA AT BANGA!f_) R_tf1'
DATED 'E'HiS THE} 30m DAY OF' JANEEARY.-250?.' ; j--i .
BEFORE V
THE HON'BLF. MR. wsrlcfgn A-.s A.B($r3;iN'fiA' ; T T
MISCELL=ANF.OUS FIRST AWEAI,'NQ;"341;2{*:{:s§'_(M\f;
BETWEEN: V' 1
CMMADHU _
szo av. MALL1KARJUNA;"m3ED.AI3=c:UT--1:'.. %
YEARS, smngm, MINOR, REP"I'D'B'f ms * .
FATHER NAWRALVGuaaxavzazsycv-MAL1.1KAR;H5~NA
AGED ABOUT 3f2°¥1;ARs,;;R /Q QHIKKA'ij'HAN<§}ALI
'WLIAGE, TANC}ALi;PQS'}f, 'KA$ABA'_P%OB5.!' *
KADUR TAIJJK, 'c:Hm~:_AMA_g3AL1_3R-- DIST' ' APPELLANI'
{By Sri:_.S--P. PATIL, ADVs}
AND: V' V ' é V' 'V
1 sH0UKATH';m".é/Q.i;ADA1=-EER
AGED i'xBOUT 1 I EKR3, OCC;DK'IVE§.'
; Rf!) JANAKALLU, HOSADURGA TALUK
_'<.CEHI'FE?§ADURL}A----D£8T
' " E,V'vARi::H_AMAN 8/0 E VAJRAPPA
J0CG;B:I31V:9Ess, OWNER OF BUS
'-.'ATfP"_C}._H'{DSADURGA
QHETRADURGA DIST
3 NATIONAL INSURANCE CO LTD
.. BRANCH 095103
'QCHITRABURGA, BY ITS MANAGER RESPONDENTS
‘ “:33? Sri: M U Pooi~1AC.HA,A£:-V. FOR R3)
1?
4
was aged f4 years: and even though amount ttnvauigi.
fiitum earning capacity cannravt he gmntrzd, _
discomfort. that Wnuhi he aufii-sited in View _nf–
another sum of Rs. 10,000 /- ttrwnfds jjfif
be awarded. Themfom, the.cI§ai1n:-ffietf’ap{:efl§:fi-E’iifirtitakfg be A ,
entifleti tn the enhanced — with
intnarest at 6% 11.3. ‘ the data
of payment, in V ahteady
awarded hy g portion of the
by the 3″‘
\:vithin a period of six
Weeks thi=. :9? bf a copy nsf this crmiesr. On
such be disbursed tn the clairnant.
tE*:e..a1mve, the appeal stands diszposed of
‘w.if}’a= “fies vdniér to costs.
Sd/4,.
Judge
.’ fefii[‘I§ms