..1-
IN THE HIGH coua? 0? KARNATAKA AT BANGALbé3f; ;
DATED THIS THE 28"*:mY OF JANUARY 3509 f5'"
PRESENT ,~w-
THE HON'BLE MR.JUSTICB E,sR3E3HAa.RAb :"~'"'
m%%%% %
THE HON'BLE MR.JUsTIc5 S $.3aT§AN$géyAfiA
MEA:@$6é§3§fi'2gd3~fi,Mv)
BETWEEN A_ _W_ ._ V 'u '
1 NAJMUNM3S§§f" § a f w 7= 3
we Assm :::c:2o.§~~ '- A
AGED ABO£T,44*YEEéE = ru
R/QHgo:32;vgyp QRQSS'.
oKAL;9URAM;,
BA§GALORE_'a*
2 - 4 'd'" =_ .. APPELLANT.
{By Sri SHRIPAfi V SHASTRI & K G BHAT, ADVs}
' 1* THE MANAGING DIRECTQR KSRTC
, K;H:ROADg,~
NSHAMTHINAGAR
'._BANQALQRE
' = *" .. RESPONDENT
.”a {By Sri”KALEEMULLAH SHARIEF, ADV )
*-THIS MFA. IS FILED U/S 173g1; or MV ACT
»_ AGAINST was JUDGMENT AND AWARD DATED:18.2.G3
»PASSED IN Mvc NG.2374/98 ON Tfifi FIL£ or THE VI
<_ADDL. SMALL CAUSES JUDGE & MACT, BANGALGRE CITY,
35/
'.incofie.;iose proportionate to the disability is
«ud'.R9i4SQ/4" p.m. The Tribunal has found that the
xfiaeeident occuzxed solely on account of the
'tfeedligence of bus driver. The occurrence of
"accident and negligence a¥%/in dispute.
M.
-2-
secs No.2, PARTLY ALLGWING TEE CLAIM PETI.Tl:”i{‘<V.
COMPENSATION Ann SEEKING ENHANCEMSN?
COMPENSATION. L"
THIS APPEAL COMING on Fcfe’E1EAR:¢Ne_v.’fe?.s VVBAYQ,
SREEDHAR RAG J. , DELIVERED THE; FOfLLOWK-NG:_ «
JziDG:»§r;ggt_,[%V
The appellant–petitiofier.Q§§=e piiiiefi rider
of a scooter. A afifikifififiosictitidagainst the
scooter. The Qpetitiotei ieeeteinedi fracture of
pelvic bone iafidufdedioeieqiiinjury to the left
foot. #The;e is wide eetead deep scar on the left
foot dp to o$fiei§t,ie§§i-‘7 The movement of the
ankle ie’reettioted.fifgfee total body disability
is aseéeeed at.25%.V
“id2.VEhe°yetitioner is a tailor by profession.
Her ihcome to be assessed at Rs.l,8OQ/* p.m. The
not
/
V
§\