High Court Karnataka High Court

R Anjappa S/O Doddaramaiah vs Viswananda W/O D. Rudrappa on 4 January, 2010

Karnataka High Court
R Anjappa S/O Doddaramaiah vs Viswananda W/O D. Rudrappa on 4 January, 2010
Author: L.Narayana Swamy


….-……–..n.u-. – nun -…vu:u ur nnmvnwusn HIGH COURT OF KARNATAKA I’-HGH Cl

.. 3? 2% amégama

SP;LG.HA}«l’ESI»-I — Aw. sag 2.2:

I}! Tim HIGH seam {BF Kgmmxn A1? ammmgs
nmsn ‘THIS mm 4″‘ my :3? JmxJm:…_2*;éi_£?”‘V;.
ssmas ‘ ” ” N

am I~i01*I’BL}3 rm. ¢3’LIs*rxcjE?””L’;zs:ra&a2′;s::~?z;’me;:}s2*<

mscsmmisovs mass: AE§E;§:'.:§o.1}§a;:2,5;:s,i2é:<§'*:*~.%'V,

BET'€EEH :

R.ANJA??A

AGE 46 ‘{E.P:P3;$,
SfQ.0QfiflARAEAIAH, :’
R.>’$.5ABA3¥A’I’HI l'{IL!%.’:’A,V_
VINGB:AI»¥AGAR, 4?’? ‘QRG33, ” –
flmmm. 5 gr 1§~* “M
f ~*v N QPPELLHNT

£3? 89.: ,_ %’;2_;=,’m3§§’* %§E€**:*.”;
Arm : VA ”

3. v:sw%Ra3nA,’fi§:fi&;°v ‘”

am, ze. 333%.? at.-,fl_

T%€=Q3AR?EE$;””

Ef33fi?«f3és$3;E?é., 1’Usé:é:1Ja§_§:€ 3? am’? .

AV_2.”agvg;’$u§fig33n Rkhxkfififi

“,1Q:Jr:$¥sr_;,g-.3e_'<'.vs:.~'%:%' xmsj.;1§E'fi..

._ _2:':€5':§tf.:£,
§;:;g§§$Az.zs's*3;_ 'evsmmafi,
::s;13.2, =3az=:;A§a 399.3,,
sA3;:§§z«f3aa 25.

.1 R155 Wm DLENT

‘1″H’IS MFA IS Fiibfifi UNEER. SEC”i’IQl*§ 353(1) €317′ M3′

AGAINST THE JUDG&-{fl¥’I’ AHQ AWARD DATE?

23I’§f?§§’? Ehfifififl IR EVC Nfi.55§fi5 0&3 THE FILE 05′
Tiffi 93$” SIVIL éifmfi {SE. 3155. E ADQL. E4.§C”i’, Tifiififfi,
E§€.Ei.’i’ 3.}? Eslaifiiféffi ‘fig C3}\:.§.Ei!€ 1333″} T} 13!’? E93
6%? $€$fin’i’Zfi¥¥ fidfifi SEEKIEQ E!«§@s£§ClEv!IE£!§’? GE’
%§§E$A”£7§§§¥, fl

iIIr’IlII’Il”l!-l’1l\I”| I rI\?I|’ \.o’|-IIJIKI U!” RRHEVAIAM

3. Ta appellant is saifi ta be a hare$§li

agant and tha Txibunal hag taken his i2afi¢§ §$”_

R§§3,QG%£- §ar month.

é. Tha claims trihunai baa aabfii §fix§f

Ra.3,G$G!- tawarda lciag of -inc9&§1 du;§ng

treatment. §inaa the ap§§i§ast $a3 $u5£ained
twe fzactuxaa; hé* ia? e3title§” t¢ anfithfir
R5.1O,900I~ tawards”=lQs5,I¢f ;fifié$me during

laid~up p§:{§§;:; 1V

5g”?§£#hefi§ft§$ ?rifififi&i hag net awarded

any a$ndnt’.fi¢§a;a§ ¢iaad and n¢ari3hent.

?ker§f§re#”~E$,§géG§f¢; is awardaé under thia

“_’f§:»Tg¢¢§§§ingEy, X pass tfia failewing

V_Q$fi3§ :?”‘

n,_Th§ aypaai ig a;law$d in yart by

§fi§&n&ing the cemgengatian axaxfiad uder tha

VT : _ ‘afi¢ve said headg by B.s.3§,§fi8f-.

?’ in ?i§w af the mmuniaatian dated

1$$11*2$fi§ bgT tha Enauxanca R$gulat@zy afi

27

E

‘ “V” ‘-‘-‘0″ v- -V’-W-ruflrvw nlurv uuum ur NAKNAIAKA HIGH CC

Bevelcspment fimthozity ta CE’Q’3 ef all .-‘E3113

Senegal Inszzrantm Comaniea, griilion ;:.i,gi€sr “a»:i:;:3.”‘«V.

accugaamts at 5. private war mm a15:3”-._v’c<§;$:'a§::aMd9;._<'T

subfiect t6 the permitted car£§i'::'g'

fiance, the c1a.irafaV;3.€:_V :}.'$.. 2 s:nti"§lie;:1VV ftc

ccecgasnsation gayable by t§;§5'-.,i::§uraL:1c.e;:v.CtoxEg3any.

fire-Iaxtd passad Txihunal
stands modifi:’.éc1j_ je2cc§::r§iiig3;;?;v . %

dxasw the dacraa
aeaasrdiénggfi; ‘ -“. ~.__ “» ” 9

Sé/”

% Efifigg