High Court Karnataka High Court

Muneer @ Syed Muneer vs S Manjunath on 9 September, 2008

Karnataka High Court
Muneer @ Syed Muneer vs S Manjunath on 9 September, 2008
Author: B.V.Nagarathna


. &,(§§”

IN

-1-

THE HIGH CGURT OF KARNATAKA AT BAEGALORE

DATED THIS THE Qm DAY OF SEPTEMBER 2008

BEFORE

THE HON’BLE MRS.JUS’I’ICE E V NAGA§§}s;TH§:A” ”

MFA NO. 6248/ 2fJ€36′{‘MV}”–, T

BETWEEN

—mans

I3Z3sI§iC%;?5;L{)R}:3j~3¥3_ ”

—L….—–

MUNEER @ swan MUNEEW-..: 7
53/0 swan AMEER, MUSLIM” ._
NOW AGED ABOU”1′.A”2_1 A

:.’R/AT’ fig. ckoéé’

z~.1szcK2>, MI~*.SJID, Rom’ ‘
GANGQN MYSORE ROAD

APPELLANT

to-

SR’: ‘”-*;.%_<:: s2miisHK1mAR, ADV. ,3

" 7" MANJIJNATH

S/O SOMRLANAYAK
HINDU, MAJOR
R/RT KRREHALLI
BARANDUR POST
BHAQRAVETHI TOWN
SHIMOGA DISTRICT

(TANDYAE

_ 9 _

similarly, it is on record thatfl fox 4the_ .

fixation of teeth, the appeiiefit¥ had; efient

Rs.27,000/- and. therefore, tthe :::bgna1tfwas»t

not justified in awardifig only Rsf2§,GQO/e for

fixation of uppee and iofiegjteetha thence, a
sum of Rs.7,QOO/*_ie aegteed eh that head. In
my opinioa; the awaod of3?e;5a00O/- on the
head of ofisabatttg fie ag5g ¢¢ the lower side.
A. fugte§§53gp%§ be .g§.§é;beo/~ is awarded on
that 5eaaVanaa:h¢:§e§; total compensation of

Rs.$2,00@Y§t*ie oaearded which shall carry

ir"1'tefi–f:;€tV't'.._@6%«V"'§;«a. from the date of claim

7-petitlen

't"ot_appeilent. gk

vtiil realisation. On deposit of the

Said ameflht, the same shall be released to the

.. 10 ..

12. Appeal is allowed in
above terms. AA

bkv