High Court Karnataka High Court

Hussain Sab vs Dadapeer on 7 September, 2010

Karnataka High Court
Hussain Sab vs Dadapeer on 7 September, 2010
Author: B.Sreenivase Gowda
££EE.£

IN TIE HIGH C&IR'l' OF KARHATAKA AT 

mum ms um rm ms: or szmmmnn, 2019 j   %

BEFORE

'um I-IOIPBLE HR.JUS'I'ICE  % 

HUSSAIN SAB,

3 0311023 am 
A Ennaotrraoflrzans,

HAMALI AND coonm
MUST!-IAF manna. 
MASEEDI,DAvAHAQ~3%:.12§;. 

(BY sm      %

E;
1.

mmman s~*osu1<}    
AGE so YE;AR'S';!I2mVER"OF'
Bus IIQJKA-173-96,... A

 .. ..... .. V

JAGALU lx 'l'fi.LUK~,.
   

 rs%...swa  .

SEO  SAB.

  y%T.T%A»45¥sARs; mama or
% ms mxa-%17n.9o,

'  'amcaom vanes,

.T itsflmzzxzvrstormx MANAGER,
%  1Im'mD mam INSURANCE co. LTD..
  MSION OFFICE, Ho.273l13,

W



= =.».,.....

2

137 STAGE,  A COMPLEX.
PRAVASI MANDIRA ROAD.
DAVANAGERE.

...RESPONDENT8 '

(BYSRIP.B.RAJU,ADV.F’ORR.3
NOTICE TO R1 AND 2 IS DISPEHSEE)

nus MFA IS FILED UNDER eéfigvi
ACT. AGAINST rm JUDE}Ism1’fE’«. _AwARDi m’mD % %

22.9.2008 mans IR MVC Na.233i~2 co7 on-pm or

-TH-IE«FAS’I’ TKACK AT

mvmaaznn, mm? 3 PE’I’I’I’IO1€

FOR conmrasnrnozi on \

comnsxrxon.

TI-ES ADMISSION nus
my, THE G:-

by the claimant for t of

% by the Tribunal.

_ fi the appul is admitted and with the
_ learned counsel appearing for the Pfiflrlea. it is
V V % 2:5; for final dhposal.

6

Ra.10,500[- h awarded towards ‘loss of income:

up period’ as ngnimt Rs.6,DO0] -» awarded by 1:13 ._

11. Cornideriug the nntum of H
the claimant, the disability ammd 1:’

undergo in 11% future He. the
Tribunal towards ‘Inns of proper and
tmm in no scope fior

12. ’11: at tho firm of
amadent. to his use map in 14.
1=-w-2, the ghmm 1… sum: that
there ‘a agm upper limb mi 15% to
km’ mp disability comideted by the

% at 10% 5. just and pmpa. His
$1». Ro.3,500l— per Inonfll. Thezrufiore, the
X income’ works out in Ru.5s,soo/-
W and it is awarded as mum:

awarded by an Tribunal.

%’