:2'. 1é%MAG()I52§m
-- fag? éri S J CHOUTA, AQV. FOR R1)
V JUDGMENT AND AWARD DATED: 30.4.2038 PASSED HI
1
W THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated: This the 203* day of March 2009
BEFORE T. V
THE H()N'BLE MR..;Us'§'IcE v.JA<3ANNAT;i1AN:' ' .
M.F.A.NO. 3262/2098 fM.._«__,\r#. 1 'V
BETWEEN :
H R ABDUL RASHEED
3/0 H PABDUL RAZAK _
AGED ABOUT 45;..YEAR~.:-§,_.___ _ *_
R/AT MAIN ROAI)"~._ V '
PENSION MC)HAL'L£ip *
HASSAN CITY j
._j.__...AI.~ffP¥ELLANT
(By Sri GIRESEH' .:s.m:. ')
AND = .... _.
3 *':<.'_HE_ N:~:w*".z:x;.ma PaF3$§!.§RA-NCE co {rm
DI.VISIONAL'C)«FFiCE~...
§<:Ru..PA%BUmj':Na '
GANDRYROADE '"
4;'MADxKEi%1V_ '
' " » . s;4055;A1i2A.1PPAcH§:*I'r1YAR
$351} ABG'U'I' 26 YEARS
. BUv*A}IA;GrR1 GRAMMA
KANIRIE POST
SOMAVARAPETE TALKUK
MEEDIKERI D¥S'i'RIC'T
RESPONDENTS
MFA FILED U/S 173(1) OF’ M’! AC”? AGAINSI’ THE
Fm}
MVC No, 1999/2006 on THE FILE 01:’ THE PRESIDING
OFFICER, FAST TRACK COUR’I’«i AND ADDL. Maw,
HASSAN, PARTLY ALLOWING THE CLAIM PE’rsT;0’N’:’§?:;13″‘vv.’
COMI?”ENSATiON AND SEEKING ENHANQ_I_§M§;N%1§:’~
COM§’ENSA’I’¥{)N WITH 12%» iNTER}E§§I’;4. fl
THIS APPEAI. COMING ON §?Q£é. A*I3zv§T:~.3$I;:i’;v
DAY, THE comm’ fiEZL1VERE’D’T§iE §’Q:..:..<:;w;x§L§,¢:;vV._,_VV
JUQGM
Héard learned iappellant and
none 1 and 211*'
respondent"fi.%g01i"g#"1§'_V :%f¢mai:%1ed absent.
” V enhancexnent of
comperisgfiiog {hat tht-:: tribunal did mat
award’ _=:”%.:1?a1<.:i'L1J:7Az':; Vfifider the head of loss Gf
' ' . afixsfiitiazs Bf life loss of income: di3.m'I1g thfi iaid up
3,5" «Léaxned counsel far the appellam:
refgrffiié ta the judgnttnt £31' 336 tribunal, subfixitted
the appeilant had stxstained fI'3{2ti.1I't3 {ref right
' fiiumorous with antaiéer dimocation of right slmulder
ilw
H