""""'""'"""" 'W W-WWHWW Wwfl €0UR"¥?-W %'A¥?NA"¥'m<A mm; COUR? M mmmmmx wmh KGEJW my E(é3xRM:i"a"E'"m{A. Mam»: cam? 0? Mmwcmm mam am};
ta" '
IN THE HIGH comm OF ' F.
CIRCUIT BENCH ;-%;:~ -- .1: '-
}3_efore x. '
THE HUMBLE MR Jvsizzfiia HUI. Lz'zcsi1}IT RQQIESH
flared :iu:«r':.*:g 4- .£ikiv'afgVep£ember, 2903"
Miscellaneous (MV C)
Between:
Nabirasul S/0
22 yrs, C1e;ane1',_VR/dj_(?hick«_DvTq '
indi, Bijap:1zf.}C)is'1::1'_ct ' Appeflant
(By Sri ,é;Vgbugoad;?si«:e.a§;5pg;'A§}a--) % 7
And: ' ' " V'
I 3 Bvahakhan Sfl')..dS\3i1€blE.ll Bagawan
., "B1;:sincs_s & €)w'txc::*~afTr11ci< No.KA 23 6670
'V 'A A , 3 R15 Nagar indi, Bijapur
¢E1*at};c:31. hziaiiager
. ()1'ieniat1'j_?n:§u£ance Co Ltd
Building, Kori Chowk
Bijaplzr Respondents
V} ” j {By’Sx§’R 4:? Nadagouda, Aév. for R2)
This Miscellaneous Appeal is ffied under 330(1) of the Workmezfs
“”C};5mpensation Act, 1927 praying to set aside the order dated 21.9.2005 by the
‘ Cirmmissioner for Wc}ri<men's Compensatioxg Bijapur and modify the said arder,
etc.
This First Appeai coming on for Hearing this day, the court delivered the
fullowingw 3;;/L,
4%?
3
®
<3
3:
at?
x
E
§
2
Q
§
$
Q
E
:55
@
L;
3
§
x
E
%
3
¢
5
am
®
2»
fifi
3
fié
Q»?
-.,.wm:sw,:a’ %..zs~ wwmmmaxm mww EEULWHA ,5}? Mwzmmmmm. MEWM €;:m.#m mi” mmw»a¥mm
in the circumstances, taking the income of the ._22Tx’1¢:§b
applying the factor 224 and taking the disability g; 25%, :th:’:= wouéfi be.
entitleci for Rs.1,G8,000:’- compensation with 121% i:1te;*é;st 2’§1.<.%r::6tz vdéxte
of award of the Comlnissioner till deposit.' 3
Accordingly, apllfialisal¥QW'adi¥1Pa.*! '»–_ Q
An