Karnataka High Court
G N Gowda S/O Nagappa Manju Gowda vs Elastrex Ploymers (P) Ltd on 24 July, 2009
mm immm" WV %fi%?W'«&fla%W£P%;M Wimsm 'm;wiw@vM m%r:wmm.WMu%%-R -'w§wm-muwm my ygmmmena-mun nnutn-uuum ur IKRKNAEHWM WEWN wmrwm aw mmmarmm Mfifii-YS '€;'.'f"
I0.
Womble sum. towwds suffiefings md ar:cord'mgly,
mind.
7. Th: Tn"mma1 has awmind 3 suni:.__of
no~.msmg' ' food aid mm A %
mum as in-paim for
%dm~ab' 1: mm:-mat. 3 sm of
1u.1o,aee;.. nhmges and
ar-=<=oréNs13r. it
The to Kundqur to
take mmmnt. hm awmdcd a sum
af is inadsqufic mad a 80111
sum and acwrdinslif. it is
: hm sum-ed mm: :31' tibia and mama,
% §a;:,3mg:er1ea mm jaw and also am fimple mum. The
agpgflmahassafiaraammaudjmmzyorsesemramar
tl1e1efil<ram"h1bmdIWx$inIwpacteftl1evnrho1ebndy.Tl1e
l/
ifiifi mrmm 0? %fi?:N$%».'?m2%& Wéfifi Q? Kfifiwfififlfifi. Wgfifivfi Ciflfifif fig' WWNA"E"fiKfl MGM WRRNAYAKA Hifiia-E mam" 1%? §{AW*§&?AK& Wfii-i C'
Tziinmalhs $1 the compmnuion mda the had
wheat hm not led my evidcsm to hc'.1=.=-.s.: 3 --«
lw af income. It is clam from the
the qlpellmt suffmd mment dumb' éfsfim i_1*st.Vo~'§' A
the ha lnwu limb and 10% wi1oktg¢; md
them is &::non' ' of cmxnot $ or
mm 1515' mmm, we amide: it
towwds low of fme
19%. AccoIdnIgIy' , the dimhifity
iH9¥¢¥1 kg' ?rn'1nms1 have taken thc mm of the
. mania mm. The appellmt
Aym a: the me ef mm nmroxe, the
_ zs. mhwmhmtyimmaz 10%md
_ _ ; [ l8isadapted,mk'mstha'mcomeofthz@pc}1mt as
i2.§;4ooo1- pm, than. $11: ' payable towards loss of
AA mm mange comm to Rs.86,406!- ma , am is
Qé
E
3.?
3
:§
fl
Z
%
§
$5
§
§
3
§
£3?
Q
Q
3
E
E?
3
%€
§
&
if?
§
5%
§
§
§
§
§
3
E3
:3
a
£9
3
§
§
E
E
E
g
E£7.§E% fiffififim" Q? %%Wv%&"¥'&%.'& Wfifiwi fifz
l1+- The tam compmmdon paysblecomes to Rs.2,§'8-,?90/-
mmebmkuqweasronaws:
1.
Tewardspmmdsurrmgs
ii. ‘rawm1sme»m1’ exmm %
rowaardsnoazis1m£oc:1rag1 _ %
N -I-Gwmds ‘4 1g_o9o;..
v. of & k % A % Rs.I6,000/- -mamas oflafie Rs.40,000I- xfi, rmasmfmm m..gg.m+ §. is allowed and the WWW med by the Truman. in
%Mvc%.No.399:*2.ao3, was mofiflod. mm ‘ sf
% § name of RS.I,22,290!- with mm tlmeoaa as
from the an of the men an the due af
wi:ma’gmwuhfiromtoday.€?u:teftheea111wced
5®6mflRmm&mm&dcmn€mmy
L//’
9
nsxmalimmkfcrapaiodoffiuwyuas.
be cmfithd to withdzsw inturcu ace:-um onjt.
mmunt shall be relcam in favour of jg, A–Tf:’
Drawuptheawm*daccord§ngl)?,
sfbms V’
3% X figgufifimfig .§§3$ 33$; iméggxéfi fig W233; Xhumfi #%$§m§EX£§ fig §§§Q E33 §w§s§.w.§§w%$v%. ,…Xv,_M 3&3; figfiwéwgfiw §§@,§ WKKQ