In THE HEGH ccuaw CF KARNA?AKA AT BANGALQRE §ATE9 THIS THE :6" may OF JANUARY 2009 PRESENT THE HON'BLE MR. JUSTICE K.SREEDHAR RAQ" " a
AND
THE HON’BLE MR.JUSTICE 3.N:sAT¥A&ARAiANAf –
MFA
BETWEEN:
KARNA§AKA STATE ROAD TRANSPQRT_*u
CORPORATION, V/R” .= ‘mg
CENTRAL OFFICE, B’LoRE§_ _ 2;’
REP BY ITS MANRGING DIRECTGRLX _A V. =
. .m- =V’. ,.;:.Ap9ELLANT
{By Sri D V:JA:AKuMéR{_§Dv;r X “~5
aAMANAéfiA:3ETT$fa $ ” T»
s/0 B K*sR:RAMAvs&E$Tz*¢V.
sINcg_p£cE§3EB Bi H:s’3EGAL RE§RESENTATIVES.
*=,;. [ 3MT;’AMRUfBA¥ATHI.K
_ ‘W/cjLA?g B.s.RAMA§ATHA SEETTY:
=3 &G»14G, BfiZAAR swammw,
.’~DENKA§IKoTA {T.K.-635 107)
u_KRI5HNRGIRI DISTRICT,
TAMILNADU.
‘ ‘ »2;=.aséi R.NARAYANA GUPTA,
“SfQ LATE B.S.RANANATHA SHETTY.
“MAJOR,
future discamfort if any, on account ¥T0f
disability; Rs.4,32,SQQ/M for 1053 of _ia§Q§g :¢fi_
account sf futura disabiiity. EEK ai:, fihéi ,
petitiaaer is entitlad tb ‘”c0mp@nsaticn’« of;
Rs.6,32,S80/~ as against Rs.S;Q$,§$éX?,$waLdé§*5f
tfie Tribunal. On the énfianced cgmpefisafiidn, the’
intereat payable 13 at 6% fiyat frofi”t§e Bate of
petition till paymén£-A7 §Ehé é§peal is partly
allowed. g ~”» =V
The amdfinfi~§mi’de§C3it’*x1_be transferred to
the ?ribunfil,fdt;pay¢eB£’«_wwf
Sd/…
Judge
a””:- ….. -v Ehi/L;
Jikigflg