HEGH COURT OF KARNATAKA HiGHA_C-OUR? OF KARNATAKA HiGH COURE OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (
3%; ‘?’ir§£ ‘é§’_E{§E-J 3185.33’? 5}? TRI@m RT ERHQRLQKE
Efisffifi ‘TE-E38 TE-§E iii}? ER?’ :3? .’fi.%’.’,3i;’».§’t”.I£’I’ $333?
EEFQRE
?aE §S§*BLE fiR,Jfi$?E£E Afisaa a?RAR$$a£j,’?°
Easseziaagaas First agpea;.lug292§;2¢6§txvj”»=O
EE*E”‘§EE§*§ 2
%aw°xg£i3 Agguranaé Sgmgany _
Efififfifififitfifi by §aiy°s$fiStitutgQ’n_*\_ «__ O
figtwgnay, gig Eazar, Kfliag. 2’ *O4,;kAE?Eb&AfiT
53? 3ri*RaJaigraka3§gfAfifiv§at§§*n
Efifi :
2.K.?$mii $alyig7£fijé;V a.’
¥f$.3″Kumar, E{fi¢,;1é,’ _ _ O ” ;
§§sl§m EéQ£a,_K&r3m3fifia& E§$t;w_-”
gsfiugu V’
2,£a$:awa Raja;ffié}gE.4x
h,§.xriah§a§gsAg
;§.§g§ag§a;,§aj$:.
V”«§$t§{$:%O&§3i§ing at
‘.E¢$§u “igfiagafiahalli
R£%é£$3§fi§%§r§fibli
“fiaagargfifi fiaiuk,
3
é.§.x%&gé; Baaga Ha,33?
X.$;§,?gCa Qggmt
‘,§;§3r$s:aka 5$8t& Raafi
?§as3§¢§+ $@:g¢r&ti$§,
Vfiaxgai fiamumanthaiafi Rcafi
§&3§a;&s%~§? R£pr&3entefi
E? ‘%% fianagiag fiireatar.
Z
…RE$PfififiEfiTS
HKSH COURT OF KARNATAKA FHGH ACOQRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
tha amputatian cf the right arm sf the aggaiiant,
wfie is Etatafi ts have been wsrking,”a§, a
Sugarvisar ix 5 Garmeat Factary, the ?Eibgna£»iE_
mat gasiifiea in afiagiing taa Og%fi¢%n%$ge $52
éiasfiiéiqy 3: iéfié and tha ¢§i§ié$u¢fO:fié*m$fii;ai
gractitianar that thaz@_ ws§=Afiis3bi3it? :té:”€hé=
gates: sf 1Gfl% is alga *a£ra§aa&s_’a3s it is net
Efifififi uafier the egfiabiisfiefiafiséms tha£”l§s3 af an
arm, even hy virzua $5 $m§u€§§i¢&_§§uifl reauit in
iflfi fiisafiiiitya {&nfi§r.th§;E%rkmen Qamgensatian
Afit; t%$”3¢h§£fi;§flgfiéfigéifiing’tha garcantage cf
.Q%ynifiQ,f£3§&C§’Vfi§_f& werkman, avan if
cmfigfifiezefi.iéfillfiszfative, as gar Entsy III cf
?:rt if “¢fO’$tfi$d§ia E, %$ul§ indicate the
§§§:§nt&ge”&fO§i3§§iiity at ?§% afid tfierefsre, if
‘A;§£§'”§aRag 3% :ha b§nah$ark, tha ammunt af
‘~.c§%§§£S3t§§nx’ wmuié hava ta 5% cafisiderabiy
:%&m&§fi.%g§ therafaza, waulé gray that the ayyeal
“» 3% éigfiwaé mg thia limitaé grsund.
fin while {he caafifiai far th& rasganfient
“*fiui$ aubmit that the greaumgtiafi 5f the
m%§:%a$&§& af fiéaafiiiity under the ¥9§kmen’3
Z»
mun LUUKI ur auaumnnnum rum-1 Luwu or xAxNA:AKA nicer! mourn’ or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
£13§%i:i:§’ at E§Q%, avam if it results im 33
imhaiaafigf :3 mat, a grfiuaé .f%r interf$:en¢§ ,by
fihia ficurz.
3» Acagrfiimgiy, thg g§§§slAi£ fiiémfissédg
?, The afiawnt i§V_fia§¢$iE~ Es .&amifitafl “t¢>
:§% frihafisé .fa§ tka héaéfit §§_ tag @iaimant~
reagemfient. V2 ,_ 5 V- V».
“-fT “%%%37udge