High Court Karnataka High Court

P G Babu vs V Ramesh on 13 February, 2009

Karnataka High Court
P G Babu vs V Ramesh on 13 February, 2009
Author: V.Jagannathan
§U%.§§§¥ WV i"§...§i%fi%'*a3$fi.§"f?g?5u.M  QWWWE  émwmmmram WEWW amwum R3?" mweemwwamm. WWW" %fi.JM§'H WW %fl%NMK§%%M W§%.w£'€ %'&<»3?»5§'€E WP Wfiflmfliflflfl WNWN %WMW§

IN TH5 KIGH cnunw or xaaflawaxa AT aaflfifihéaz

same TI-{IS THE 13" any as Eazsauhgii?'  _

E$FQRE

THE Hnx'aLa MR.JUSTIC$wV{J§Q§HRR?HAx __

Mzscmmmsous E133? . 322$.-3'30. 4fr9'm.ink35 i'«1\{a"n V ,

8fiT¥SEN:

9.G.BAEU, .'v_ f

A559 ASOUT 34 YEARS,'

sis 2 covxxua aznnv,

aaszarus A?.xo.z;w.j=

unnausHa5m.fi;La3a,;u} ._ .g_ :

Haw cxafixaaaxnaa, ; _A.  '~*

EADUG$DI_3P6fiT, '; V'_' '1v.y

BANGkbQRE-56G fi65;4j.'"' 9 .. AEEELLRNT.

TVt%rs3,:{'»,s;z-in .t§a:'_s}£t:A "%:iEmr,
' . srgji;..A%s%..;;U3ur;¢'9I2:ATH, AEJVSJ

. 1 5RIL¥,8MESE, HAGOR,

__ 3;¢ vfinasrasu assay,

"f afam XAEANINAGHATTA VILLAGE,
._*5H$KaHALLUa B031, Anagab Tabux,
»f=snxugLoam mrsraxcw.

,"HHITEfi zxnza zusuaancs ca bTD.,
".VHQ.2, II FMOOR,
"nasua «AIM aahm,
MADIVALA,
EANGALORE -- 553 063,
REPRESEHTEB BY I?5
ERANCH ANA$$R. .. fiES?0NflEKTS.

{By 5ri.U.AEfiUL gunman,
ADV. FOR E-2

Raspondsnt Nc.1 « xotica
fiispansed with?



This t(..E'.A. is film unaimr Swcti..gfi'-@3311}
91' H? Act against the judgment and:.~«aw:§.r§i"'.j€fi:«ed

24.33.2355

passed in ave No.2s953éos2i*¢azfghe_
file at the: v Additi:mal;,1:3?.;:T, 1::a::x3r:ii”v;sz;:a*3.:;-_u:.xj.é:,_
Bangalore, {3<Z:C}{-20], §tas:Atl3f'AT'a§Li:3H'§iA§1g._4'*«:i';:g"'2;:},ai.im"~..

patitintsn. far campans'a.tia_fi «. "a_§'a{ci~£;g
anhanczement: of :ompet£5ué;–tion.i'v~ T' ' '

This M.E'.A,, caning.'"_'-ofi»-._§'iné,1iv-Ravairing this
day, the Ccuzt d'3.i.3.YE'£$€i1 $h$V':';f:bl;.9WifiQ1*

at aanzpansati on
is scsught or:__'t_;:V-i awardad
by the trihitzxngliiilaw, particularly
under the hfifixiaii iip§i-131$':.fj#@~Qguffarings, medical
fixxbanses agazi _3'.oi-is cfifizféit cm amenities car

°T!:1sv"i".fa%:'i:3 "aie nfiiiiiiin dispute and 5:: also

. the :iabi.ii't;§I:';r{§:;éi;2r:';.~

V xi-'£av:§-.i:f..g"".V'1*:earai tha Learned Counsel for

;t;'¢'ii"g§¢i:§.ag 'arid on perusal cf the records Is):

"it am at' the vine that the tribunal

ii'-'~–.:fVs:*és.:'_4n;cst—-i:§usti£iad in awarfiing R5.2,E:88.f- towards

expenses and so alsz: an the head pain

W»—~ W ~ww~wwmm Maw wwwmg..»«4:_;r* mmmmm Wm igwwm ma mmimmm aim mum" W mwmmm WW comm W wawmmm NWH mam

add sufferings as well aa 193:: at amenities c:-f
life. Taking intr; accvunt the docuznents

produced and the evidence cf the claimant,

.%

t