High Court Karnataka High Court

K Vasudev Hebbar vs The Managing Director on 3 June, 2009

Karnataka High Court
K Vasudev Hebbar vs The Managing Director on 3 June, 2009
Author: V.Jagannathan


EN” THE? HEGH {EOURT OF’ KARNATJEKA AT BANGALGRE»

§%fiBd:3%fisiIm:3R9(hgi0fJLHk:2O09 f”UF “,

BEFORE

THE: £-ION”‘BLE MR.JUsTIr::E V.JAGA3£E§AT§{§é§.. 1%

M.F,A.NO. ‘?’6£’){3,/Vi;3.()£}”77_hL{%.1’«§é};’.é’;2?.}? ‘«

BE’§’¥\«’EEN :

M. VASUQEV HEBBAR _
Sm K3}. KR1$HAMU§2fm_Y _
AGED ,ABOUT 45 YEARS, . ;

RESEEIZNG AT 2:312. RAJK1J’M_ARf’R§3A.–i)., _

13? BLQCK,67″i*H{:Ros’S;’»–..”‘ ” V
RAJAJENAGE§;R,”««.. .” 1 g ”

BANGALO’RE+5E;tj_{§10.:’_ 1;: ‘ …fiP§’ELL.£m3T

2:3′; Sm ii.’ ;fi;éy;;b$V4C;~1.gm’:2RA –Si’s§’E<1'I"FY} ADV. ,)
AND: A T V

"f'HE1 :sa§ANéii}i_§€.:;1£é':?:::fi'l:3R
K.H;..§2€3AD,

S';v:1AN<m1raaGAR,"' """ "

. j£§A__:\eQA;.§3;£2;E.-.550 0271 .’..RESP(1}N£3EN'”I”

.($*s_«Si21;””_{:n__ 32m;N:3T::::mL SE1} 5:, MAr:::°1: COEJRT <3?-
" SMALL CAXESES, ME'fI'RC}PiZ)LI'TAN §iREA§ BANGALGREE,

S(L':Cj'iE'i~""2, PAEETLY ALLOWING THE} QLAEM PE}"£'I'"E'i£)N ?C3§i'
{3{)MPENSA'1"I'{)N AND SEEKING ENHANCEMENT OP'
C'1{"}MPE,NSA'T'i'(}Nf

THIS APPEAL COMENG or»: FOR HEfAR§&E§{€_f«V:VV'?:E3'E.;'§'v..

DAY', THE C€}U¥?T DEELEVERED THE FOLLOWEEG:

Jtraenimxxfr

The: appeiiam: is a%r1_ 'eve€%.__£1"1e

compenssatimi awarded {(2 hi.2f.ii~b§; t}1c:~.t3"§:$::t_;1_:12Aéi;%,»<§1'1 the
gtraunfi that the .ti'irb11nal"" f;:gi,§ hot a\$Sé11'(i'ed any
compensatéoxl tmvards 15035 "of f11tu§*&:A.'§:a:f:3ing capacity

z:Ee:s;pit.e 111r3<i'i(i:a;}VL:V1i:vid=g~;z1r:::w~~i11tii§§3§t;iz1.g_T1 2% whoie body

disabilityi; _V .:: ' . . J ' 1'
'– ' 4V+'–r:§_§§'g11:se1 far the appeilam:
:'efa:'I"'n'1§..__ §;¢;i " V.'%é:E3GV6 g1*0§3:"1d, mughi: far

ajr1§'3:ar;§:te:;1enfi "'a.¥}n_C;1_vi§1 additien subzixittesfi that {ha

' ;.a;n::_.r«;;§";1::f:t:~ fi;r::""i-mcreasfid under {ha head sf pain and

s1i§Vfering igjm€:i cemvayance'

" Of} {ha ether hand, Isarned COUDSEI far

1'€S§)fli1€§{3?3;§", }iSR'i'<i': arguezii that 'aha tribunai has

A ___§a;wm'€15:d just x::0:I1pe:1'1s9.ti01f1 arid in fact it has takfifl 3;

highfir iI3;{3("}{E1& for the purposa of mrizzing at the

Ccmlpensatian anti i{II(}1'fiQ'?.é'6Z{' tha app€11a:3£ has get. his

\

license which ixlciicate that his fut11:*e ear1'1i';:1g

capacity' is not afibctecl.

4, Having ifms heard both sides. ‘4

note sf’ the errur CO};11111it’€€C1 E)3afi}j1r: ‘1ZI’i.bi1i1″L1mt izawardfi ‘i,Q:ss._~~:.>f :1’f1it::I?€i”ea:*:*;i:”1g. ; .’

<éapaCity' in view if the Ilieiiiizé-3.1 éviegieficrs p i.'1:f;::'3,gV 1"_.;'°/5

xvlrioiez Indy disability fQ£}01;_x?_iii=g_ the f1*.a<::I1i_L::'t: cisf pest
cortex 16:3; hL1mo:'a1ié ' §';Ll$I.;f;ii:¥1:€jtd. '1ii;1'1€ a(::::ide:r11:. in

qjL1es3tiG1"1 a13dA,:i:aki:1g"'i1bté{ of A13;-. e ;§3)§§§fi"§fat.i0I1$ cf the

::l<:a:1_é,?§{;*51–}ffi_ji1′:i:1g_. 23_p;_;se11a11t.{>I1 1′? .8,0f:3, i am 9:”
the ¥’i{i§’v7_ fhat’ E;’£)W’3I'”§§§”«1_{$i*5S’; 0f f”L1.i111’€ starzzing cap:-:;_ci%E.}~?*,

tijié; ‘ :’«;1§3;3&Ei$i:1i:.ifi: fi} 1’1av;*& ta be awgivzied Ra. 563}€:i>{} ,1»

. X 13 at fi:2% ciissabimjgj ° Tawards

._ :f:a:1f1v’6}’§9;f1Cé:j’VV2:§1d ether €3h8.I’g€3S R:=3,E’3,Q£)Q/ =~ 13 awardfid.

AS pail: 312:1 $1.1f:f’s:’i1″:g Rs,’.i{},Q{)Q;’- Inare is

” x ” §i’a&?aI’fi€C§’ ‘”1′?{1us, the arompensatéen gem €nha1’:<:€::i by

1, 1663]» whiiztia xvii} cazry' 6% int$:"t:::3€: pg.

}

-«r

The award stands modified aCCordi:3,gi§:’-._ bj_:_

allowing the appeal in part. thus, The ~

perxnitted ta witiidraxv the e11h,a.:;:c;c:d]

DVT: