pm
IN THE HIGH COURT OF KARNATAKA, BANGA;'gGRE;
{DATED THIS m3": 12TH DAY 09 JANU'AR §:2~ 4'
PRESENT
THE HGNBLE MR JUSTICE: K.jsié2§§iiAR%m.Q'%T: J 7
AN{2._ A
THE HONBLE MR. JUSTICE SAWASARAYANA
M . §'.A.%1%.i§30%.%4'é 1;,g'V;';§"z:x:s {M\;;
BETWEEN
MRS. RAJAMMA 5?Efif}7I,5i?%Agj.@_:?t§§;¢IAf?;Eé§_}; A
two SR1 PAUL RAJ ' ,.
AGED AB0UT"3'6L..Y}§fiAR£-3:.; A
R/O N03, RATIfIAN'E3IN.GI%%{ 392:1}, %
FRAZER TQWN, B;AI~scrAL<}RE; '
APPELLANT
[BY 2,: E12 SU=N:jARA:»wR'rHY, ABVGCLATE)
1 '}Z'§r_IEf _IvfAuE§;%éIi;ii"§V'.D§RECTOR
A . KSf?f_I C as ;B '}'?S'
1 ms 1"§¥ViSlGN,
£s:.H.Rc;A:;, SHANT}IINAGAR
H A " «BA§:§'€fgALi")RE 2'?
% Rgzégépa
sjfa ALEYAPPA
% fi1GED ABSU'? 36 YEARS,
~ s 'SARJAPLIRA VILLAGE
3/
in')
ANEKAL TQ
(DELETED BY ORDER
DT.24. 16.2000)
(B3! SR: G SHANKAR GOUD, AD\i'QCATm:0;2'~1é °
SR2 P M SIDBAMALLAI'RA,,..AD\_?GC:'flfEE _F<S}.R~Ri2}1
THIS MFA IS §*1LED%%Li;~s=1;73(1)'-0F"§;av ACT
AGAINST THE JUD{§E$;iEE*§*? AWARD mxrgz);
23.19.2001
PASSED IQvM§!'(3 EC}.-“‘~.iG¥¥&_’§[-1995 ON THE
FILE OF’ T:1E«5V%% .AIiJ€EA_ZIL%’.§fUII}’C§§}g”:,. kk jc%;Vcfj)”u’R*1′ 09* SMALL
CAUSES ‘BA§_’§;L*:rAL(:)f2_}”},V_ ?AR’I’LY ALLOWING
THE CLAIM 1?i<)'I'i'I"1 C?;\I_ Iéiae C0}§.aP12f§s;za;'i'I0N.
This appeafis"cQmiI§g:–j.{3;i:_'£':ffi*"fii1a1 hearing thia day,
SREEDHAR RAG ~:J., v.d¢i§j:e1i€:dA fifilcé fellowing:
=.___ The .;f;&;iit&i0I; ¢fV'L:.i';£s suffered amputation sf right feet
._i 1;_1__ I1101':0:* vvttilicle accident. The accurrence 9f the
i§§?g}igence is :19: in dispizte. The petitiafger
. x%?;ez;$"Vé$;i.ge<i about 38 jsaars, vmrking as an attendar. The
'T* i:f1c:z3%f:1e of the peiitionfsr is ta be assessed at §s.2*~'§~€§{}/»–
iii the absence of crfidibié income proof. The iota} b0<:i§,.-'
(jg/,
Accordmgiy, the appfial is aflowed.
Gps*
L Iudgeé
1
juggg