High Court Karnataka High Court

N Balu S/O Narayanaswamy vs Mohammed Ilyas S/O Late D A Khuddus on 28 May, 2009

Karnataka High Court
N Balu S/O Narayanaswamy vs Mohammed Ilyas S/O Late D A Khuddus on 28 May, 2009
Author: Dr.K.Bhakthavatsala


II’! THE.’ f:’IZ-BF} CSUIEE’ Q? KARRATAKE AT

zzarsa THIS ‘rm: 23″‘ my 02* my 2939

EEFGRE

$52,’ 55$:-’33:: .DR.J{.5’1″‘IC3E _ T T

M.§’.A.Na.11i?;&’.?!20C?’5 ;g_z-av; Q’
BETWEEN: . ‘

N. Emu, as EEf:’3§’§.?§ :

Sm ‘

afar I*¥G.j64 V
sRmIm3:;..aU::.z>mé;: _ _ V_

amxsamfixg-56$._G’é.éA «_ ‘

(3:53 GIEISH, 3323., ;

@=
1 . Ma$am~?::p mums, “z«3;aa;r_=;;:z2;..v
am «LATE ‘}:3′;A’;:s§}mnUs
ingo2k.IETa3;~.%
1~a:3.3′.5i”1′–c ‘

TIPPU’–..SELE’A1§ i’.E’3¥5Lfi£E Ram

I{ELLfiSI

” ” 1 ‘B_§$Z*3’Sr3§LE3B.’E:+ 2 .

“2s::)”‘=.:.A.’s.*>::”e.:’1.’:1–;a:~’.=*m.::. Iwuamm co. LTILL,

..%_:.~ze.:-:3, :1; Emma, 31-min’ mrxnmms
_ 17.GF.;C’iSS, sAa
‘agmanama

‘A aasymszumm 3’!

Huh uvunr vr nnnlvniunu nlun \.ug.uu- ur *\M1\lVlMll|l\.iI nuuw xvunr vr iv-uuV|HIHr\.H rnur! \.\.lIJI\l vr nnnwntnnn ruur! guunl ur I\l-\llf’Il-\IP\l\.H ruurl gt.

ITS HANP:@R} . . . RESFGNBEHTS

{SR1 F1 AEUN KENAEER, ADU2, FQR R2
E1″‘DI5PE§N’SE}} WEEH}

—–v uwuuuu \lI :\rInlY.I”‘Nl”‘|l\J”l TIIKUI” LKJUKE

REA FILEB U19 1?3<13 oy xv Acw §£§Ifi$T
'mm Jumgmm mm As-mam BATEB:2%.11._Q4 . 2}z*–».7ss'E«1;§

m' Hvc $9.104?/02 0}: Tim FILE I3? " 4_
mass, rm-mm, mar, BAKi'-,§fiLQRE,'"'"S*§§§:i '*.If¥~:}.6?,

PARTLLY ALLQWING am :::;:.;zrm}; ;, mfI'3;:%1c2x~;»%i,_}t_3:33.

cwrmwsawzmx Arm sg3:~:I1~z£:4.:.__

COHPERSEZDH.

mm APPEALT “‘~;€2C3}?£i}{§ EE.’3B. ‘mums-
nmammcumai APmIc3;trm2€:” *r:»m scum
Dzzzvsmn ‘zm. * .§’GI.:§L£ii§§1″.E«?§3 V

V _ V’ ant./C}. aimant in

m.v.::.1:~:..–:Q;-3;:::z;’z;*;#:s{;~.éfin the file ef smart of

3_.,gEa.:,12wses “”$’;- —– -«EV Pseciciitivnal Judge, Hawker,

{ECG}-I-6} ia befora this Cmzzzt

zirfifiéézz 1’2?3(1§ Gf tha Hater Vahiciaa

“._”.9.u::i:,~.v’;1′.’§”..-.88 making anhanaeznant cazf aar@9z2.sat:i:m
A ” 1:3? “‘~ .wa.y af mvfiification Gf the impugzzed

jjmgment and fiwazd dated 24.11.2994.

L

‘IIVIIV Inmfiauur xv» :-ur–u:-uv-qv-

HGH CUURF U!’ KAKNAEAKII Hltph £.uu_KI ur l\l-\l”‘lFH!-\l\lI nu.-an \\.;un- V. nu-gnu.-…-..v~

Id

2. with the acmstant sf Learner: Cmir¢sel

fez tha appe3.3.ant-Gla.irfiant and

R’:.}.2-Insu.’€anc:a Sanrepany, Ezearci a;;q :i§aA§nE_$~VL”?:<::sfi_ '

final ciiapesal.

3 . Learned C=ouns’é?L’1.: for ~fi_h%2 I§§g;j3sVVVl1ant* V

submita that the ye§é.via’AVVv:3ld. He
was working as earning
113.2: 24 5. 3:: % ‘;”if1″35:~”-;i.V2§§: . as ‘:.i2e’rfl TE§: x Vrfé-Qyay slip. The
claimant€.:.f’x:V:éL’#;tfira af fibula, 3″‘

and ft sida and the
Clflmm }3.&5 ‘s:$_’u¢:Z3t Vpe#:§%;~fi::éi1§.:é:’:’:§3.;~3eblemsnt to tha
men: o£:%–5§ f;”e.-\_ ‘s’:»2′.1€: ‘sn&i£§.ia bociy, but the

Trsibzifsag ‘- éizaaw. §wa.r¢1éé’:i” ‘V lesser: caregensatim

3.1:: .:::}’f1s%;Va*x3§s~_ ‘fs2*:i.z., pain and auffierixzga;
ofAa;§zex1_it£{e.–s’TV. ma law of fiutnm aammg’
1–I’§___A’i’11.t~thez: E’i.11§1’£l5.tS that thaugh ‘cm

mat praducaci to eatabliah that the

W33 terminated from the servieze after

augment, but in fact he has left the job.

Thssrafora, prays far rwzsessnahle zzottgpenaatiézn.

L,

“”‘ **'”‘ *’ “””””””””” “-V” –vvnl –I”I\nm1nrHnH ruuri (J.

In

4. Learhgd. Caungal fer ths aacefifi.

reapcndent~In$urance Comyauy submits that §§§f ,

Claimant has not yroncad any racord$_%a é§a%
that he was texminated fram s%£§i¢g Q; fié $a§ _ ?
valuntazily xasignad thg j§b5 »find§t sfi$fi ”
circumstances, there £5 na q§§3tiofi;§£fi§§$fl§f
future inccma. Tha:g¢zi§fi§§%:fi§ga fifmfiérly
appreciatad the avide$;é §@ %§cn#fiC§§fl awaxdefi
adequate €Gm§éfi%$fii§g{1%ifi fiNf$fl§fif’ 9f the
Claimant “riot can re:

intez£ezén¢§”b§_t§£s_Ca§:t. W

5;’LBaV§§$mgi%§§%nt hag mat predated any
rag;-,§g1z£aVdL’~t::; _____ ffihat eithaxr mm Claimant was
§e%mi%%té§* item the aervice ’92’ his earning
been xeduzzzad after the a.cc::;.den+.:

Qfl ‘§¢§Gfifit Gf thg infiuziea auatainefi, the

u §uTri§ufi@l was juatifiefl in not awarding

§#menaati0n towarda Lmaa 9f Future Earnings.
VVmfox the reasons statad in the impugned
Judgment, the Tribunal has awazded
campenfiatian with interest at the Kate GE 6%

p.a. in faveur af the Claimant as Und9r:~
3

km.

1gI\.pu- v.,,\.uqq-u\- ‘cu uurnuuuvr-In-r-1nw– –

IIIVJII V-\Jl-J!!! \II I\l’lI\I’f’IIl”‘IIIr”I

Fain & Sufferinga Ra. 2$,GGu%fifim_
Less oi menities Ra. fi}§Qfi§$€flW W

Hadimal Expenses ..m__R3;””3;Q6S»§QV,

L033 $5 eazning during thfiii

Eeriad at treatment amd_rest FEs.T $g?33-QfiK

Conveyance and Nourishméhé” ” “-5 }
Expengas ,m a_=_ E3.”-§L§fiG~GG
fTqta;, uRs. 44,8G1-QQ

um.

44 , 3 1:32–an

6. 4::e¢z5%;ing ‘A théké. the Claimant
has g:3i:.._;:§i;;i”3a-};:}g_I%Ii§:ent af 5% tea the

whalé body} it wfifififitmeét tha ends af Justice

‘|IL’!3’5 QUUKI UP KAKNAIHRR NIH” \.\.¢!u_lIF U!’ AHHIVHIMH» nivn uuunv \ll’ i\l”Il’\lVl”‘|ll’Il\J”I

ta awari &_3um Qf Ra;3¢,$0G!* tuwaxda £033 sf

,_amenit§é$ ax “mgginwt tha sum af R3.5,Gfi%f*

H3w§rfiedihyv§h§ Tzihunal. Regazding othe; heads

sf= a0mefi5ati$n, the Tribunal has awarded

‘adaqfiaté_¢§mpenaation.

§. In View Qf the abave, the appeal is

“‘4.: ;;”;=s:75rt1*;.,z allzawed holding that the Claimant is

entitled far Campenaation mf R3.69,8l9f” as

against R$.44,816!* amardafl by the Tribunal.
Acaardingly, the impugnad Jfidgmant anfi Award

LM,