High Court Karnataka High Court

Girish vs The Divisional Controller Ksrtc on 20 November, 2008

Karnataka High Court
Girish vs The Divisional Controller Ksrtc on 20 November, 2008
Author: Subhash B.Adi
av-nu 1:-nu-nu-1 I Ina: I \-\J|Jl\l \.Ir I\.l-Iluil-ll!-\I\I-I l'll\SI'I QIJUI

 . ILH 3;':-.--.--.*:.V.% :1», 3.?-1;';rIt:+:2.I.s:>RE=.

an uvv-nu vi nu-u\lIrIlr'll\l"| l'Il|JI'I \..l,)|J|§.|. 'Jr |\,f"([';§|pu\p§ |-"Q.-u-p 599": gr l\.l-|l\I1.l'1lr|I\an auwuu uwvau an

IN '1'"I-{E I-1.16:}-I COURT DF KARNATAKA AT BANGAIJIJRE

EA"I"EEZ)  THE 2073 DAY OF H0'v'ElaIBE}§,_2VC)iC:.3;'§*§'~:-. A

BEFORE

TH;'£ H=;'3N'BLE Maumsrzca SUBHPLSH; 

M.FA. HD.641b9_OF % * % 

EETWE EN:

ramzsa, 5;; «T3.» MUDlZAPP}'i,~..._ .
AGEE-fij;-5£Z}T§'T 24  % 
R10 EEs..m*s::~:* mm, B=mU,:.
RAD-UR TALUK, NQW R;'fi.~'I'~. %  '

m'mIwa.L{:.1*,    A'   ...APPELLANT

[BY 33:: .:am;&-if:-i~*§_H   

AND:  """  N M

1, 
 R,  '[)Ii§£&3£h£A3T}IAI J1" DEEDT. .,
DI'L":¢F.In?§.454.b'3"37H:*5xlEx;§'; ,. 7 ' "

2:, THE» 'i}jif'%.Ni%¢':}IN'éT"DIF5£§3T'3R,
  Imi-3 me%m.'  FUND.

H3.   .$ss=LE:.1«:+I:. EIHAVAN,
mgrI-;.r::.:¢Lr..B%:.IL:,r:;NG,
 RESPONDENTS

V» ” 73*}-.35 1i!175’A is» filed under Sectinn 173(1) of MV Act,

‘–a5géJ11s_: firs: _j11dge:I11eI1t and award dancd £11,200? passed

an m.:”2+3’+;2(x::ée [old No.40*U2C.’-D5) on the file of

Ciwifi Judge *{Sr. arm.) 85 Add]. IMCT, Davangere,
” a.’£I;:’n.z::’.t1g the czfiazim. petition for cnmpelmafinn and
“‘ HLTELHJI-flafllflflfi. for oampensation.

{;3:;s3\ x x :1? – Ra,73,44«:=«;-;

.. … …–……—urn urrvn \.p\a\.n\_l \.n’ |\ru\|I.|-nu-|n.|-| rncaro \..\.n.u\I \.n Iv-uuvrul-|n.|H Illwrl uvunl \Il’ l\l’1nI1l-‘|Ir\l\.H fil\JI’l LUUKI ur RHKNRIAKA HIGH

r30zm+.ti:I;.;…, he is 1′:::qu:i1’e.c’1 13:: be cmnp-esnaatcd for th«:_period
during ~.rE1:fv::I1 he: was E.’1I1dE!1″ 1IE£1tII1e111: and rest. _
theta altaabflity 1!: tin’: tune of 40% to
5u.r:;:’i’5 c’;:T::;:a1x.s’=.-;-stancaasa 31 will have an »
r::apau:::;r_=;r thcx-1: was no 1;-4;-H.-e1:*.sa:nx’1i’fe;1r::’_”_t’l*1a~§
grant fif-.:.~: r3ra:I;.pe.-nra-ation is L’
not 5:. yrr-afmssional. Hus: a fivgrkhaéf ‘&:ad..1£e require
prapear fur jirnfk. In these
C-“.E.'[“C5’1.2.IfE1.’:”\=’?.’i”.-§a..4″‘.”‘.x’3′{“.fi-V V’ the jtxzlgmnt

ami .s_=a’1.u3-.:rw*.:1 pf the’ “Erie? .gti’ 1.11f§c¥.s1*:

A RS-3C’.’300.I’ ‘
r.ss:s_c;;a1e:g1%-ax;:ua%:1a;a:«s%_v”TkT~M% 1=:s.15,ma;–
Difi atfiiefir eszpciiaes

_ ‘ t1=;;:3:’i1″1g ‘.fi’1f;V’§tI’Ea’h11ent
i1}.i-tfizahn-3p=ita1″‘V Rs. 6,CJ()(‘)/ –

‘” ‘ L;3′:%:. Fr.’s..l2,CIDDj’—

” =:.: ;=’:fié}1zificnt Ba ft.m11aporta!ion F.’a.6,0IO0] –
IJ:.?.u3:._1é; :::+.t’ IFH’tL1I’E i11:1:nn1es R533 ,440f –

on whole body)

Ra.1,42,4-40/–

m9%:”/

– ——–1- -wn -urn-nnurnnruuu-1

I Iltl I .\ufl I\l’lllI’al’IIl’II\FI IIIWTI \-o\IIJI\I vr l\PII\I’l’IIfII\I\ I’II\=I’I Wu”. ur l\PII’\I’fIIfII\l§ I’II\7I1 \-o\J|Jl\I \JI I\fIl\l’l”ll1I\al’l I III?! I \u\I\II\

f:.a’ik In ail tha-es ciéaimmzt is entitl-ad for Rs.1,42__,fiHO,f-

urifn 5% iratfirfist from the date of petiiinn ’till cf

pajrma-“:.’:. to dc=.dL1r:tirm of any pa3.n:iie.nt.f ”

‘I’.

mafia. –

W ,II j””§\A

‘sik- T %