E
IN “rm: HIGH COURT OF KARNATAKA. mm .
DA’I’IE;3D THIS ‘1’HE 23% DAY 01: 1=’I~:1:3RuA:§r. ‘ ‘
PRESENT *– ‘m”‘ “‘
THEE HONBLE MR.
A — .
THE HONBLE MIR. J.USTlCVE–.A:N-\_VE.i§3’U¢}OP%A1.AV.%:}OWDA
M.F.A. 8.5£;%_1_ ii)? 4:’2″t3 flc_;4 ‘{r’/1_3V’/1
I-3EJ’}”WEEN:»
RAJU. -‘4′ 5f%A :i % %
s/0.RA1\/Ltx1A_;1’;». .
AGEDvABv0’UfFli»5;){E3ARS; V” ” V V
R/0.”:}AN0_AV}x1″5).1_V.”V% ” ._ — .
sAN’1’E:MARA£–aAE;:…1%« .:a1’0B’r.~-E,
YELLAN13URTAmE<:.' _ " '
MYSORE DISTRICT. '
* " ' APPELLANT
= A Bii} 'R——Ai)VOCA'FE)
s;iz§i%;;}f::.iA KHAN.
M_A;._fQ–R BY AG 11:;
t,S[‘AQu REHMAN KHAN.
Yv.§:LLAa\1I3uR.
A’ ‘ MYSORE i)ES’E’RiC”I’.
% ms
FIYAZ PASHA.
MAJOR BY AGE.
S/O. MOHAMMED HUSSAIN.
GUMBAJ. YEL-LANDUR TALUK.
MYSORE DESTRECT.
%/
3. “I’1-IE3 NEW INDIA ASSURANCE CO. 1;ro..
DIVISIONAI, OFFICE.
CHAIVIUNDIPURAM.
SR” FLOOR. JLB ROAD. _
MYSORE3. A
BY ITS DEVISIONAL MANAGER.
[BY SR1 vi;1«:RA£3HADRASWI-;NI:?_,. AoVoCA_T£:i’E’oA.RRC1V}
{BY SR} o.S. SRIDHAR DlREC”i?E} TO TAi:i+:Vv.N<:)'I'£'CE FOR
R3}
{NOTICE TO R2 HELD*'s.:_JFF1.~ CE * SMALL _ CACLESES 3; ADDL. MACT.
MYSORE3, PARTLYC’ 1:A1,Low’i~NC _’I”..L_I CLAIM PETITION FOR
CoMPENSA:rivoNV AND A’-.SE«I’;3}{IN’5;} ENHANCEMENT OF
COMI’5ENSA.. ?;oN fig’
v’xI’.hiS_ 2V1;).[)Ve¢’1’VI:*.Vi1S~..V’C~o1i}ing on for orders this day.
SREEDHARARAG. J5. de’§i_vered the following:
“‘ “ufinGMENT
*Fha%_iagpellaxit/pet.iE’ior1er Sustained fraCt:ure of Supra
c’::.)’11dAyv}-:;L:’1′–«of riiigli-‘gt femur. The mciciical evidence diSe1oSeS that
pe]C.vi’i.’i:3Viiei* has Sustained limb ciisability at 60%. The i:ot:a1
nbodyz diisabiiiiy is assessed at. 20%. The petitioner was
i’ ‘w();fkii1g as a bkock Stone Cutter. His income to be assessed
RSBOOO/~ pm. The income loss pi’opo1’Lionai,e to disability
would be RS.600/- 13.111. The pemioner is entitled 1.0
3%
i§;;S13oNi;.§:’;’s«e51*S– V’ L