High Court Karnataka High Court

Kasim vs Doddappa on 8 February, 2010

Karnataka High Court
Kasim vs Doddappa on 8 February, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARANTAKA

CIRCUIT BENCH AT GULBARGA

DATED THIS THE 87"" DAY OF' FEBRU  " 

BEFORE   

THE I-IONBLE MRJUSTICE 1\/IOHAN sHA1§:TA§JAA«§0UDA::i,V _ " A

MISC. FIRST APPEAL No.69'1§72Q08G:wm A    
BETWEEN: I  

Kasim s/0 Khaja Hussain _  I
28 years, I   '
Occ: Mestry under th_eflC  A I
Contractor  

R/0 Chikkasugur    I

Tq: & Dt. Raichur.   

APPELLANT
/,,,[BI3.»"r Sr)'.  adv.)

AND: A I I

1.

A. …… ..

S’/Q Devappva Agasar.

Maj0.__r;’ QCC: _C..Q_ov1iIeE.R_’,€’ 0
Chikkasugur’ V’ ”

“”Tq: Raichur.’.~ ~ I

‘; -T $uguv1fippa Major,
. *vOCf.§Ev.EII1p.l’Oye€ in KPC
R/QT-‘VI,/:1 17,

‘I “I I V.’j~.S’hakt1;1agar, Raichur.

I ‘U.1E1’ted India Insurance Co.,

3. The award made by the Tribunal is modified.

The Claimant is entitled to Rs.77,976/- rounded”-.(:):f~._t0

Rs.78,000/–. In all, including the

awarded by the Tribunal. The enh.ance.’c’:ll H’

shall carry interest at the rate

compensation with pr0p0i7tli”0nate”‘ .i_ntere~st””._;sizail belw

disbursed to the claimant. it
Appeal allowed

Lr