High Court Karnataka High Court

Hanumanthappa vs T Basavaraja on 25 July, 2008

Karnataka High Court
Hanumanthappa vs T Basavaraja on 25 July, 2008
Author: B.S.Patil
" .""...""' "' """"""'""'- --wn u.-mu Ur nmmmmnn nlurl Luuxi ur nnnmmnnn I-nut-I Luulu Ur I0-\i.-.a3215f.26o4 

 9A  M    
AGED .B.BOU'1' 30 YEARS; sic: :PPgLPsf£_a.H*¢_
Rio HIRIfGR.CIT'1' -~~--._if _   APPELLANT

(By Sui   .1-iE(?}l3 E$.2{4; ;.;g1:{:r".""'£'o:z
D R   

1 'I' BASA'€ARAJ.Ik--  ,_ 
gm '£'I-IIIZ='1-?'E1¥.IIJ3i115L1:'P31~.-- "
50;3.'EARSy  or
*  _ B.3}_'I.'0  .IjIEiKA-1'?r'----5--350,
A «Em rmnmgmmwrx KIXTTE
 A-:::;zmI*i.==.:;12§.'V%v3t>s1', caanmzcm-13 TQ
 ._C-};'ITR.E1}UE£§?%"" DISTRICT

 _2 ms  ms co LTD
 1311'  BRANCH MANAGER
V V xecijxxzmanunsa . . . nnsmnnxms
 {13y 'ss.:~:'. as: snmmua rmnnst, ADV. FOR R2
 ;w:3'r:cc:n: TD R1 mspmssn mm]

THIS MFA IS FILED U/S 30(1) OF 'iG'.C. ACT

  mums? me: mums mmsn 20.9.04 PA$SED

IN NI'.'3.l.G.IiCR.t'.'.'R.'?3/03 ON THE FILE OF THE



in-cw-one 'vi

".1... us...-uu-. "nun fyvynl vr nnnnuunnn nlurl LUUK! Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

Lnnotm OFFICER mm comrrssxonnp. ma 
CCRIPENSATION, m{I A,  THE

cmm PETITION FOR conymsmcxon SEEIY-;Er§Gv

E2~IHANCE1-EHT DE CDHPEIHSATION .

mas I-[FA comma or: ivéiiaaxémns

-mm cmmr nsnxvnruszn TIE   

..._............a.._a' '5 9   

In this appieglgi   claimant is
seeking anha;1ca:g;e--:1i.:_::'» oi' By an
uncle:  the workmen':
ConIpe"r§$1ati:r.>aii;_::'V_  Chitradurga has
awaggi-agi in a. yum of na.1,:ao,99o/-
a1ong$m::h  12% w.a.:E., -expiry of :30

dggké i3ErorVr:"*tI_iéV'defa':e sf accident.

1  facts leading to this appeal

aii:-ateéi  nutshell are that the plaintiff

 A.:?:1;:3t£:;'ri"ned fracture to right tibia apart fratn
""._VVc<:11r::a<i on 1.1C-.20G2 while he was under the

ernplcyment of the 1"' respondent as a driver

of an Auto rickshaw. The accidant is said to

£3/