High Court Karnataka High Court

G M Rizwan vs Oriental Insurance Co Ltd on 31 March, 2008

Karnataka High Court
G M Rizwan vs Oriental Insurance Co Ltd on 31 March, 2008
Author: Mohan Shantanagoudar


CUMP’EI*3’3&TI E13 PJWD SEEKING ENP G?
CGMPEWSATI (Id .

mm mm coma 03 mm mam, mam

DAY, ‘Em CQIRT IELIVE%D TI-I332 F(.)L£.0W’I1’I}:
Q Q Q Q E E § ‘1’

mm appeal is» mad by the cighngfifiv

mhaxwemslz of oampemat:7mt1V

below,

2″ mm 10» ms aociémxgfi :;;§r1%;2ma, rm
c:3.aa@r1t~appeI1a;1i; ghaft uppm’*
hmpim time as he um
admmrad was aonfiuamd
and mag: in ali has emsaoa

_ undar varmu.3′ heads.

% = am: mm mm mm’ wic1cma, it

am c].a1m.&’ ma laftleg Tn am:-mm by 3. cm.
‘ must be having disability atlemt to cmain
Said dimbflity umufl confimxe tlwoughout his

V V Ha Wag aged abmxt 42 ycsam at ‘aha time: of aozzzifiiaam.

V7

.; -u-4;: . —-;-n1nmn–4- an; numnngnn gunman ¢nunu_anu_anun.m_–n can .’.,…_,. . .J…_g.._…’;g_g.. 1;; nungggggn n u_sn:u_c:u_nnu..un_nun nan nu;n1n– .

Twefimm, the c:}.a’a%. shall be awarded Ra.25,0GW-=
ummfimh%’bmofmmm fifi&’.

am The mmmz is juatified in

Rs..wm0J- umlmr the head Ak

am 1~”E’a,1£gQCfl:” “‘ Wider the hmd ‘k:.E#~*§_ :i.1L?mV’ V’

1afiu1;:sp¢1~,wd’ *and.thsz~c=fore k

The maciiwl
Rax31Q?if~W rm
undw: the basin upmt
mere emf the fact that
the an maimaaiu the

bfila Jmurse of 22-aahnent. The

was tlw hmpital for 8 days and M

tlsm c}aimnn1: ahajil be awnrdmzl

ag.4mm,s;%»ma the mad mam’ «pm aa,

gammvwiw , conveyance anti ntlraer ‘ ‘ %

V. fin Tame is. In evidmm relatixzg to ‘has of futurw

ii1eom¢ cium tn dim1::a1ity’.. Hawwm, the factwahn that

the olmimam has auflerad disabflity atleaat to the mutant

V”