'(aw uemrn mmm'"V¢mn5W'$WeR'0""'%¥\£P"'fi. §i!~I'0J'$"H WWWWQ Wail?" 63
IN THE JFHGH CGHRT GF KARNATAKA AT BAH
mma ms Tim gm: my 0? smrrzmsz A % H
BEFORE
'{'H.'E'. HC)H'BLE
3 EN:
Kari State Rea-fl'~~..
° % [%
Ce11tra10fice,
B@1m.»5en%m1. % . ;
R%e¢:ted"b_5*'it,J,j?:'e 2: " '
my
my I[ '
._.v...¢.......... .
W1 e:.<W\m'wt"m 1: ¥tIHnd"b't PE MW
a..Vzu:::a'tor miuiclz accident that mark plaaw 311 1.5.2005.
Ramnflam Taluk
Barwra
{By Om 8:; 0a., Adm. for R~1 tn R-3)
Tim mm am 1213 mam efMV 59¢,
judit and award dated I8.7.20G}"X'pa33«?dV.ix1-:
39.194/2005
on the file of A:dd1t:i0′ ‘
(Sr.Dn), Member, MACT, R ,
csompematkan cf Ra.3,50,0t)O/ «- interegt atfi
the date af petit:£on tiil in deposit.
*1 ‘ R
Thia mm mam” on §o:=%%Lmm aay,ma
court deliveredthe followirgz * * ‘L
A
The Lca’asr¢r Court
Rxda am of harfi
Comma} for for final diapcasal.
3% for redumzinn cf
c::ontend.ug’ that d ‘E011
‘fif by the iribuml is an the
fig-at c1mmm’ is the unis’ magxaxm 2
tim sons of d%ed Hargmowda who am in
…msm1mEm’s
4. ‘I’M lmrrmd Comma} for K.S.R.T.CV.-‘swam
\/W ‘X
canmd that there an; no dependwy “as
»_,;u«/
clamn’ ta 2 and 3 am thac mega’ r and u’§ §{ai1sv.”‘bf ‘
dfiad fl .
The dmmsad was In
fie was aged about _tim_ He
was pnrsn3;rg’ am m m dairymg’ . In
\x’~r-I-Id M-W wwmmwfinfiflw wmawmn mwmma W? flflflfliwfififififlgfiafl WEMW £353
proof ef the sang, t}:¢”§}gi3*’,::33v.:’nta_f1¥§vIe;§3f§du¢¢d eerttt” md
oo]:nea’ offifi sugspzxmj % ‘ Card isauad by
tribunal avnmiinn of the
]axnaar1′ and Eéorxaidezratien the mm
pus:-suaa by him has
cf dwaaaad at E’a.5,000/- p.m..
in t® ap1ma’ ‘ :2 canrmt be if as
to thaejndmfi ttzftha Sup:-em Can:-t
of Sarala Verma & mm vs. mm
Ciorpcratinn ard anathm rejpormd in 2009
12%, m111ti% apptwpmkte tome agg: at’ d%aed
wrong he ‘9’. Thetrihunalhas adoptfi ‘8’ mixltiplier. 1