W ......,.,...... . ....-w-n .......ur:'u Iran lIt'Il\lVR'l£!"'I|'Il'I lll\ii"l'\a\iIulI\I 'J-I" I\l\IIaIV¥¥fI'\H;R' '1"-3?'
mm wafiamm QFB&€R.§'sa'A?A!i24fiT A f ; . %
mmz; mars firm 1.3% naymgmmagygafi!" AT ff; ~
§TiE3fiDfiFBL.Efim.JUS"¥?@£&S";E;C&§g&";§3S;£§ "" %V
EVMKA. G. 98 0? .'
BETWEEH :
JI¥'§:'ARfiM s;Q;HmJm0'azAnfiA«.%.}A%%M%_
gem} mam?
RIAT.GY£.;R2%Ei}1¥a§gE§'fi;};£;£}E---"
'a
H6321
c¢R.EaTH.m:xL1;§;<_ % ;
{By M. ;e==._§ %
AND:
1
% zaxxss 3 §5'*.zI$;-1'sm*AfiA*rs}aT*Pr
% am gamwmmegvmm mmspm?
sc)cmT2%1a:am. GABIDHE mm
1 mmagy %
' GP EQRRE' H{3'.§{&+fi3.~%'?fi}
BRAEQE-I mrxmafi
mama mmza mgumfica $Q_Lm,,
% . F'vE:r~zKATE.3I~mmA gamma
V B M Rflw, Gfifififfi BAEN?
HASSAH
(POLICY H£:m':«*§ 4:31-33.»flC}233
fl'I'flr.Q3}'4f ms Ta 2:2; 4/2m3)., 52$ spogmzws.
{Ry Sr)'. R RA.§A€}GP}%.§AE , .&D"s?'if}Cfl.TE FOR R2}
i
4
Pa
M.F:A.Na.ma.3,g3W mu. M_g:;g§%g9s:%g figfl
-_...m.. 1...
...-....».m..mu-. :'n\:-'I1 \.H.i{_I'H ur !\flll.Nl'-UREA HIGH COURT OF KARNATAKA HIGH COURT OF K&RNATAKA RIGH COURT OF KKRNATAKA ¥'i¥GH CC
ma mm U; s.1*mm QF' aw Am'
mmmarr as AWARD mwan Qxsmmy PA$SED%E*¥% x
met: x~m.7a;aa as 'fim mg 91%' m cm;
(my &- MA€T,, :.R.mTfiA, ?AR'}T'£.Y A
cum PE'I'£'I'I£Z3BI ma mmsmanex as aaE%mmF%k '
EHHAREEMZERT Q? CQIv$EE€$ATf{€JHi. «L a _
.1stA.2va., 1' 3122?: z %
BETWEEK :
1ms1--mE%'% _ .
S! 0 NABJUHBEG5CI3.I'£'D£.__V g " Ij
may ABOUT 3% 335,33 ; n
RfA'1' MAL.§;§:2§AI{ALLm:*€£,L.z§;:3_E % "
*
C.R,PAT?m_VTM;{IJ’K.I_ …_ ‘ V APWLLAHT
{By*-Erggfi, AR}, fi;fl’V%A’f’E)
fiflffik
1 B v;:.”3~–c3vm*eAi§
– s;z::A:sA 3 W3 *a§;:s}$?r¥
A TRANSPSRT’
% mxmm mam
HA_$SfiN'{£3¥i?f~¥§3R arr mam?
R’%’.}.Kfi~Q1-S;»3′?fi
% %% %2″ V Tm 1a:z;am:~1 ruzanmm
‘£J1!*!.ITB}§ mm
m@?JF’..AHCE mLm.,
‘T-.ziE£HKATESH$iARA wmm
as 3.: mm Gamm aazm
‘”HASSfi.N{PQLf$¥ mm: 43:-.31»w233
mm 23m 2w2*m 22M-{£1633 HRESWEWNTS
{E}? Sri K RfiJfi :4 fim’h'{§TE F33 R2}
is
-u–u- –up-vw-um 1’1! Imalmmuruurmmwi IIIIJII \ua\IlJl\.l ur 1\IH!K1’l’\Ef’l\1’\ “Ia”
MFA FILEB UfS.1′?3{1} :31? rear ACT
JUDGMENT 35 AWARD mrfgn agsgawz PASSEB k
MVE3 NG.7’9j8(3 GR ‘Tim FILE GF TIFIE
{am & mar, :::.Rmma, PERTLY ALLJfi’%?’~$€li’_”wT;I~EE’ &
cum Pgmlcm FCJR cowmnfimax as sigma-4&3 *
Emwcswm arr a:w.avm§sa$%§:ox;f%« . U
TI-ESE 3.1-‘-‘PEgI,S CGLQNG §::%Is:-me .é%x2*:«2§«1I$s’x«.é}:i*%V”
Tms my, 11$ mm mzxmgw kmsmwma:
Pommppa,
mm Ham? 3%
Sri R.Ra;:’ag*2**~- is mprmwfixg the
swand & .
‘V Gamma} far aw pawn.-3
E ….. 38 papem’
_A.’I;l5;a :apyaa1s }’1erei:£: arfie ficom a mmman
‘I. vand aaparatze awards passexi in
4′ ?£.§§§i§ij’;2ius.78;a3 as 79593 msmtiwaeky, Sirmoa the
wears aufiarefi by the Ciaimnts in aitgle
% [Jam’dem, which mmrmt an 23.9.2032, the amm are
talaen ‘£3.33 far mmfigeratimfl tngatimr and dispess at’ by
t& ccxfimn cs!’-&m°.
Ra..1,5m;~ in flew
….~.mu-..mw.. r-nun ufgssggu ur Isnxnnimxn rili.-iii £003? 0?’ KARNATAKA HIGH COUR? @? KARNATAKA WGH COURT’ 0?’ QKNATAKA HIGH CC
4. ‘I”h:e chimmfi in
Jaysu-am. In rwpect 9f’ the claim pufihrthh K
c}%n.tnaI11:, the ‘I’rib& has
Rs.86,4Wf – under six ‘V *’
the said czompexasatinn is s:Jug:1i£::VV:.§’3§?i
alas by pmzntag taut matm awarded
towards 3058 at’
awaxfiad weuld have ta
be aa atamri
by the ban mtlmd by the
has bean mzmma sm-
V the p1;_11~’;:=::r;ae with tin: purepw muitipiiexr.
rqard ta 2% iwme that
by mg Trnhzna}. rm Chum’ m
an ‘ turm’ 1: and wax. ear’rm3g’ mare
pm. Tm Trfbwal ms rmlmnafi 1135
Qf dG ‘m. I11 3.
sf this nature, wh:-are tbs Cilaimmt is frcsm than
[rural arm claixfig EM}: he is m1derta&g
mark war: if it is aaaumad that 114: is an
ccalie, the Emmzm rmbmé in an the Eovwm aide and
la
– -*-“v-H H-V-‘ ‘—–v-” we Ivwnivninnn Illvrl uuuni MM” flflfiflflinhfi NEW?! saw
that mmmum cf Rs.1Q~Qj– smuid be: mxcmz-ta
aonaanmtiva estimate. m, if
rachannd at Ra.3,9%;-~ and calcgxlatg-‘& with” ” 2
parametem bfi the same as
on the said haaci, the cxaimgamrofila in: It? a%
mum sum sf Ra.3*?,.sm;- sf
awardad mm:-:.~1,s 7&3 In my véaw
cnnsidering txf fix same
is on the magma new
reckanzd, paeriad mm axw
have tn the mm or the
treain1ea’:2.j:, wcpmwea Eswarfia
Wculd aka have m be
an all mm ifim, a txjtal amount
awarded tn: the . t. Hence,
mhanmmesxnt saws hsermizx towards Leas.
*;.’.xf’ ‘ izzasxum and ‘cm atheir imds the ‘
ha mtitbad $9 enham asmpamafian -sf
“Q%-fi:s.75,sm;* with irzterest at 5% p.a., an the ma
S ” amount fmm the dam cf ma pa’ticz~n.
L
.a
-5
.m.wn \-‘iv.-Al,_Sv’!}’.I ur nnnnininna fliuva-I €..’U£8R”¥’ UP KARNATAKA HIGH CGUR”? OF KAKNATAKA HIGH CCDUR?” OF ICARNATAKK HIGH CO
5. ‘mm semi:-d claimmt in M.V.C.H:::.?’§;’
wha has $ am
the-. Wemud cmmce,wh1a-.211 has ma 1;: :9f’*-._ ‘ ‘
L–1 verfielzzra and the Basin: win 7I
3,, the diaabflity atataé in kagsgggamswa
and the same has been E3;§:€:’mr.. 5.
aimflar alaim has me, the
iwnzm wouid manner
as made in a;”.;21:.;11:::-3’ aw head crf
has erf wnufi be entitled to
.9: Similarly, in mpec: of
the ether abmae, the amnuma
ax; sidss. Even though the similar
by tfrza a1a5m:,Rs..3s,me;-
ma;-am, Henmg am enhanced
in which the chimm in tirm §mtant mm
X % entifiad m the sum af mmamg- with
at 6% p.a., firem the fiat-3 cf the pcztféimi tifi “L113
% ~ Cam arms xeafisatisn.
-6. Agowrdig 31: «Judy: 3.3161 Award in
both the cages a’mn&s ifiyad. The amhgmad pcrtion
I
m.-us:-uwu1 Ialfiill uvuna \lI’ l’\l1fl!’oF’§II’\E\J’\ HIV”
af rm amount. as iaciieaatsafi abwe shail bx:-.
the Insnrmma gamma; in; bath time mm %
flied cxf sh: tmwks mm the data af_r:.<:=si;at u 'V
fhim trrrdeir. Sn degmszltg tk
tr: the rmpactisa-3 clafimnts.
7. In term ef Qcand
dispmed. afl Kc as
_ : – Sd/__
Judge