'" '"""'" "M" *-U!J**=!. OF KARNATAKA HIGH COURT or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 0? KARNATAKA HIGH co
IN THE HIKE}-E cam? :35" KARNATAKA M &a:;s.:~,g..aj'a§;~--._
amw "$1-{ES $33 2?" BA? es' .mwuAa*_ri'_:é§'s*§'v1'~--..
EEEVSRE
'me: 3»{«:.::}-r"E.J..a £49.. ;su3':*:r:a:;»;{u1,:m§§vai-[Tpré.85:-€t$:'§:~{_
H E A 2:3.1Vs3s3::'a;$-gravy,7-1
5E'E"§EE2'-I
2:; B Ycsmsu
Sf¢.H E%3AVEGQfiDA
Assn ABDUT 33 YE.Fg?;fi.__ _ -
R,I'A'F..1{}'.£'fé, 221% 2i';;R£".iSS.?--. =i
savznmaaamara;-3, * ._ .
B.hNEfi.LQEtE§--~55I'.? 6-g-:}V.__ '--fi:;.=?E}:"f¢i.;'3.;.RI~{'3'
my 2455 %t#i{:3~:.:.'i£zEé }%g*i*;~§é:-2.«V'."s; ;s.s"s1'%:?:i.a:*rE§_, sax szmaa
- ';';.:é-;3;'*;1.1':-.'2_¥.m:--,..=~.::«"<§:f:
éfifi :
.'?H§i rm; "'z~3sm::3=. .5-;§$fi¥RANGE i'3Cfi9AN'f' um
' _:arr:2.,,653,.'~.%Eiss£s.a_z CO1'-EPLEISIQ,
:29. R.3?sJ*.E*§£f:~'.&;:!-% .&it3.¢%fi, aaamzwasga,
=3£:2;«r:;m;*».s;.s=:~§éa £21.,
3 H "E§ I~€iEV.kNANB
, *EZG.E P £RIGAK§é??& BETT£ULSUR
. ,a3m:axA:{ALL: ragga,
5:"*..?'fGAL='£}RE2 RLFRAI: SE31'. . . . RES?@!«fQ.*3'.Jaf'?3'
: %'&y---:Sri 2. Q ?v§&.R%.'s'A§EA 2;?) Am" 303 9.1,, F12 $3:
2-am yuan WS.1'?3{E} :23' :4? Jam AE3A;HV$'§£ '§_HE
aumxsm mg mafia nmm 22152035 9333133
n::3.113.?x::;$~ on ms was .=~.z:z=r3.;si_
PESTITIQPE F052. czramemsawzax & '._S§;;-'$_i;€Z§3t: _»EE~£'}{%..*iCi$$3§3*{1~_
Q? Ci}?-'E? E3? 8%'? 1Z=3§'i .
1"!-{IS }1.F..}k.. ::ja::.z~q13-zc;VAV.Qz»i:A"'vt=«fc:w?..LA::'a§£:rqs.,.*I%1=ixs my,
THE ceumr aaL:v5;aE;::----.._?fi:{E 7§*ac::;;:.~<::sa?--:_;=aV:;A":'-.'»
E ., Deifiyf 'fif ' filing the agpaal is
aandozzevi aé'a;'n3!.er:t_ csnditian that the
Aha'?-----b's sntitiefi ta any intaregt
sf delay if thesrg ia any
aiI1h;£';':.2'1é:€1:1'£§&i.;1q'\fV';':__ Fkccazdingly, 1.23.1 31$ alimwafi.
A. ?$.hi$" appga3. is £73; the czfaairzzant, seating
'_'_:g._1_::h.;aV2i%::$z'x&nt; of czcéw snaati am baizzg nest
- ;§'a;'i:isfimd with 'mm award yasaad by the Eli:
""' ' """"""' "' """"""""'""' '"'"' ""-'A",."'.~_" V' ""'""'="""'"V"" ""'-""' '\-WU?" U?' |V'\KNA"«!AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC
)}<L/
I-Ldfiitiana}. maxi cause Judge: am .. _::r.r,§.c,%z*,
B-azzgalaze in we 1:13.111?/2995 aziataazi
4. GE 3~l2~23fl4 armumd $IiS*§;m.; fih¢§ t§£
claimant was rifiimg hia T?S $$at§§ an*fi§t§f,
fling Read tcwarda Tamkur at Handini L$g@fit, at
that time, a larr§.§ea:ifi§ ;§gistr§tiai Ea.fiEB
§48 came in a réé§ §fi§Efie§i$g§§t manner and
dashed again%§_th§ fii%$mfi$%%u¢fi@ ta whiah, the
ciaimant fé:§@ g§%fi :%%% m%u§%gined gzievwus
injuriasg """ "Kg $a%§£r§a§@d gfi §.H.Nursing Ha
and latafi hé $as éhiftéd is HIHHAfiE hgagital.
.3. St§£ing tfiafi he hag auffered diaability,
tfié elgififigt figs filwd a ciaim getitian uaa
i< £iiéd 5%ék§ng'%§£ensatien af R5.15,G$,Qfifi!~.
_fXf$g« Th&"m%ttex waa c¢nte$ted.by thfi Znauxance
'a'€ém§any§sin¢a the awnar 3f the iary ramained
2"e#Wg%rte hefare the Tribunal.
.. .. ...................». ruurl uuy:c'lj' of KARNATAKA men count or KARNATAKA H16»!-3 COURT or KARNAMKA 2-new COURT or KARNATAKA mass can
RIM
?. The Tribunal having raiaed aa magy §$,3
1.
iaauas fox eanaifiexatimn, aftar enguityfifhéim.
that the aacifiant wax due ta the hégiiqéhaa afi”
tha gaxt Qf the lazry in qn$§fiian3anfi”ak&:déd
a tatal camansatian afikgs.i;Q§,flGQf€g-_Eéifig[”
nmt satiafiied wifih §§a_-§ai&’«$ya:fi, tha
ciaimant is bef$fiea£hi3L¢Quffijifi,apyeai.
E. Heard «”tfia R1aa$hafl §e§g@§@l fax the
zampective p&:t$a$I7=.”°
9. it ié a&%fi th§t §§§~9laimant waa tzeaxad
at HIEHEHS* Hms§it&i» §nfi alga at Eoriaan
hgagitafi and té¢% t:éatm&nt a2 inpatient far
haar$y,E @&gsQa Ea hag bean awarfiefi a gum sf
‘h Bfi.§§gfiQ$?? )¢éfi%:d5 pain and auffierings;
v51E3526,$Q0f; tawarda medical expenses,
é§$v§y&na§ and mmuxishmaat.
‘ l$;_fh$ claim yetition was filad under
‘» fA”=sa§cti¢n 163-A czf the Eéataig ‘iahicla-3 Act, 11.988.
‘an I \-an-r\aII| VI IIC”II\I’u7″\Il”‘1I\l’I I ll’IJ8i \.ll l\J”§l\l’l’\!P\l\F’\ l”I§’JI’I \u\J’nJ”1 ‘Jr
W’
R.s.3.£>,IZ,3Qi3}’- tawards lass cf amsnitias, .. _”-.: ~,;3;a:;
nst find any axrm: in the finding
Tribunal by mm:.~.rdin.g {:23
c.}.a.i.ma.:2*?: has mm: heeen ze;:m.’§*eci.. -.fV7::csi?si:i’;:;ge
sarvica.
3.1. Eirzzza a1x»aa<$3,~*: ':'7::;'é£' been
awmzcieefl 5. sum craf head lazsaa
cf azz:.a1'1iti;és;:,V.g fhaxé:éLn% vt:}::a_ nature: cf
injugieas mule: be awatded
anat1j§a ifVTV tcawaxds 1:355 rzazf
amenities;-. "I:1':.1:13.»,':_L'~_ *;':fr§éa.. Vnlaimaxxt wauid be
fifititifi. _V '*«.:?;*;«= az:ha;:v;i}€:3i éiifitflglfitifiatiaafi. mi
~ 51.
‘cg*Lrerr”V’5aL::r:?t;V ahava tha c<;x~:@an3atisn
§1 a$ by the Tribunai with
— “‘–Vv’int3::*éssj ifi a:.”6 §!.: ;p.a. frm the data caf patitiecm
~ fjti_._3;3. degargit. ?’;C€3C3Z’!.’iifi<§:i§F; the apgseal is
"–..'aIL§;:é:wad4"'.in pariib
nan uvuru ur nnnunlnnn niun \..uAg_.m_: Ur nnnflninnfl ntun LUUKI ur ISAKNAIAKA HIGH COURT OF KARNATAKA HIGH CUURF U!' KAKNAIAKA mun LL
..-….. .,. ..m.m…mm nlufi coymr:o1= KARNATAKA men COURT or KARNMAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH co
The Insuxar xhall dagaait tha 5aid-fim§unt
within thxae mmntha Exam teday.
Tha claimant wsuld no§4b$*énfiifi1éé’fifi,&hy
interest far the pari&$*$f d@l&y, *