s uuum ur :s.mmm:mw ruufl w..uuaA<,! «pr IV'-\K!'II-Ill-\lUv\ mun LUUKI ur nmtwnlnlsn HIUH LUUKI Ur IKAKNATAKA HIGH COURT OF KARNATAKA HIGH COU
in THE men mum OF KAKHATAKA arr m,1w:§£g:;r::re13
mraza ms "mm 2% my <31?'
PI?.{§SE'f\"T'
Hm Hmmm nm..rué31'mE<%
. A
nm HOIPBLE MR. JUs1i<::E%L.HARAva..1~:A %:3§m.1»a¥
— LA[;m–,§g 7%g F”g’ogmm
W[OTHIl§B1fi..REIJDY V .
A<}E:60 _ t L 2):; ' pom' V APFELLART
[BY8fiI£.R.§dL1TR1§Lfi;m.E$ xm amt: smT.muA1.a 1::.,K.,,
“””
% –8LET;R.E§ $HC)BHA
many
. “.:9LGE§ muaa
“~._RMé»’¥’=_1?i;VEXTEflBIC3H
CHI’!.fRAI3URGA
‘” » %’2.%~ws?. mew mum. ASSIIRAJICE
* {$6. LTD… VAQFLVI CIRCLE
REAR TALUK OFFECE
CHI’I’EA.{)UR(}A
PEP BY YF8 ERAEICB MANAGER RWPGNDEHW
(SR£.I).3.$RmH&R, ADVOCATE FDR E]
\\\/
QQKKA HIGH cow
by ma appellant, has has aaae./swd
disabimexmt and he has ‘new:
tribunal and on the basis T’ L
accephed the nature of
appellant but declined loss cf
dependetmy fiJ.:1:har
having warn by the
1;:.=.ra has to
be mm Q permanent
has m1fi’a’ed 25%
91′ 1; ofthe wmns body. This
ztafiefi ~ purpose of filmre $333 {If
person. Though she
‘as evidcrme of ‘bath PW:-1 and ‘2 an
‘ ‘ a at2sta111ed’ by her she caxzumt go
‘t:c;i1e:vii’1nvithsaut -ahltchm, she carxmrt squat, run, sit
properly an amauxn af the ir1]11r1m’ ‘ 5usta11:uad’
..-. …… . …….., .3. nu-u\uu-uHI\r\ mun Luum ur IUIKNATAKA HIGH COURT OF KARNATAKA men co|_jR’1~’o}=
both the 1% and thc aw:-um as clmmibed in
the judment at para 12, the aim of the lefi
‘m/