uuau ur nnxmnlnlxn HIE.-i:-1 COOK?” O’F..KARNATAKA H£GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KAIINIATAKA I-HGH COURT
36 ‘mg 3193 cmm 1}? xammaam AT ”
m;r~E§ ‘2’:-:53 mg saw 953′ 9? C I’
BEFOR2§
mg zmzrsnz mt. waasmfbzrsy O
gamma: ‘
3 vmwsic j’ C
mmamarz’21’¢ 1
x;n3’aa§;a’mg.–caz.OH¥;”1s*rtaz,iegx,:
§5 §%, mmmaifioan
E!s1i’G.fi!,Gitfi’}Dm’?i’I¥IGT._’ ._ A ~
; ‘ . -._ ”
I 3}’ 9′
4jlB§K£’hIGR ., _
” .V $”nfiEk§fi.§’T.I_EA H9313,
‘ ,
DISTHCT.
2 mt am
&gs:.cHa u 3
.. smasmnmsumxcn cc.
” V “xH0.9;:,I1I.scoRanAD
..BB.EG.£s1.£¥fl-560 042. .. R%Bnm’x’s
.1, 313120 mum FGK m:
xtowxcam R«-1 mmsm mm)
EEFA FILED 333 173(1) OF EV ACT AGAIHST THE
JiIDG3E%T.°sR’fi AWARI} DAIEE: 23.2.3006 PASSEII IE HVC
Hf). 4€F24fE3l34 GK THE FILE QF ‘HIE VIE ABEL. JIIDGR,
COURT :3? SEAL}; CASISES, HEi$E§, HPLCT-V,
Z3
OURT OF KARNATAKA HIGH COURT AAOFIKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
1%}
3FfiIEfihR fifififi, fiE§B’Gn°a3.£3RE. ES€3CH.I¥0.3′},
ALLG%’§G TEE {HARE PETEFIG1? F1333 CQMP’ENSi’L§KQ.H«.4fiZ§D
fifififiifi C$flfl’TQF CC1@’%SA’I’!0H.. 3
‘I”h:is ma, ::a2’nmg’ on for m: 1,3,,-,’1«,Og,:} %
2% Cmzrt, (MO the
Etimrfi the wattage} ,f¢r’:.. tn:
mama} far Z'rI£:.;'2; I' ' 2.3 The in a goods wmcés of the which §f:3Im1a amt had undergono p-er?rJd. Tm medical
cvpined that an am-aum: of the
% % there was dhabiiity m the whale
awn: mi’ 18%, tha appeilant was before thus
V V’ fliaima Tribunal sneaking amzpenmtsiun.
I ‘§”§*§b1ms.I has awarded a tow; sum of Ra.66,00(}I-,
E
Glaimsing as» woflsrman Gfthe mum. In this
matter, the e t if any, mm:
mtitémd to the saw wt:-uid hs:ve..#;g
swna? am that 11% izmurefs
with ma gramisc in vsa:I,I[h%w§uIa my-,IG%
Hm-am of AM-.1ich’:ecu3d he
scape 5501:
mde: it therefara Tribunal was
z:] by fi”a<:ture to the neck of
fibtzigs.' disability to the whole
b0d§' x'5£=:*"T{Gh'.§ tm Tribunai was tntally
Eiey. who was not mm
fix-at irzatanae and the aasasaxmnt
: dfiabélity was apparently amfius
I faijd g Igazad. The Tribunal has rightly rejacted tha
yurpaaes ::sfc::I@utat:i::I:::: of any cJsJm' tcawards
_ :%:a::mp%mr§afian undaer the head fimzre has of earning
The 'Ii'%una.1 has awarded subsmn:tn1'
3 amouma mmw an varicus hmfia and that it does not
UUKI Ur mmmnm HIGH coma _oI=-..;<AnNArAxA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or !(ARNA'!'Ai(A HIGH COURT
%
wax-mm any mt by Ms court in that
a?su§::pur£§ng matmial to esnhaw the same.
5. 0% that: wntsanmm. in 153:: 3
m.1&,,amg~ mwards pm F
Eaww aflaa, in the op§11ion same
requires ‘L0 be sum of
RS.5,t’.§1%?flf-.. Irjg–s»§ are
wanxserrasazi; the appellant
warm baa of 335,000;-.
in an {ax §'”uf:L:i’z-e aanfirag ‘3
mmnea, nmted the. medical
in to the
¢:pge§1Fa;;:, _cant1at; be said that the appellant
.§z”;§erV_’ in the extant -.::If 13% to the
. poimed nut W the: Tribunal, 111 the face
that the fracture aufiered m the
$11.13 which is mat a wfiht beakrm beam. the
Em’vm” been assessed at 18% does mt immlc-3
O F’ mnfifimacae as to the am-wracy nsf the same’ Hnwevm, in
JURT OF KARNATAKA HIGH COURT OFKARNATAKA HIGH COURT OF KARNATAKA I”liGI’l COURT OF KARNATAKA HiGI’l COURT OF KARNATAKA HIGH COURT
7%
éhe abaem at’ 3135* matsrial by
paractzitiznner, even E 56% of the
F1»1-fwaw af ompumuzan cf mg: Aoga cf x
mpadqr, the app-eliant A.i:,a
summntia} aum. Henge, A
patmamage af disabflity as whola
may anfi if «on that n1u1t’:pher
mtimflg. if towanis
mm w§u1d be entitled
me a Tbrnl, ‘m my
mg be entitled to as
af fixture
:_f’ Er1. s::’:%. i5&’»:*-f.:a.:¢=:. zt11§ t::5x’zfiantiun of the mutual fiat flw
ac liability that mum arise under
4:.he’BV3%?:=§3&’k:rat駒_a’:;f3om.p:9matian Act, and theréare, the
mum is he be reatrkzted. ta tlrm mm-. is
‘ wiaéch the irmwzar wnuki have tn work out
_ f_ 33¢ ethm rmpommm since the Tribunal has
~§.¢e1.».~1 tlxattmyerejoimlymnd many liable to pay the
auuau OF KARNATAKA HIGH COURTAADEKARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
mama at’ mzgmafion, The said finding rexmdna
6
s
undmurfied gimme the imurcr is net. in
fii . tha 9&1
h ma %
ea Ra._.a1,s-ao;- with of tha
$500 $9: §<…<zxS_ …O Enou :9… 5.<.p<z._§ ".0 .5500 $0.: S_.<~<2.__5. Lo 5500 $3…. <:(_¢Zx<L…..5_.._xDDJ …..a=.. 5.<.<z:5. .5 :53"