High Court Karnataka High Court

Sathish vs N T Sunilkumar on 10 December, 2008

Karnataka High Court
Sathish vs N T Sunilkumar on 10 December, 2008
Author: V.Gopalagowda & Swamy
3»! Tim I~flGE-I mum' QF K2§.%A'§'fiKe% M' B.fiHG&L§REz

mafia mg "mm 19% my my II)Ei';"»EE:.m;Zf:'*':._'r;"'§2_A»'V§3;i:.i£4'f'."fl$¢: 

gfigmzzg

'ifim i~iQ§"BLE 1%, O 

&=

mg EGHELE ism. J£.3S;?'fi€_._?E L}§§%t?LRA¥8,;§§g§7'..fSf§?A3:gf?' O  %

 

WA zmmizswé
BETWEEN:   

5RI.mTHI$"$i"  
am  " '  ._ ..
nfii-33.:     
ma i;:!1,1;£.i;;fi; _
8Rmfi;?;¥GfiPR£'I'Ti':§' '§f1A.Li3V"IEE___  '-

mama £:$Ta1,cf*.;.*;.   ...AFFELmrrr

{BY,?RQF.i§Zfl.;8REEE§a§f?E zsmemarm, ADVQGAEEQ,
 _ é gym. £;_§'_§f€.}§fi;'E'E, smasm 3.1", wvmam

» a.
.......w....-a-.-........'

 V 3;,O".:§§i;--§€5${$i?fiV£€fi;;K§}h§AR

gwtsm K13§i;é§'Pfi mm
-- §fEfis.R'.«.3'T;Ei§ 3f&:va zmccaa

4  -.27} "%r;1a;E7".BRA.r:cH aa5m§ER

E £3. EYE.

 

_  gmrxamg. ms. .   
'eFi'if.R{3=fi;.§,, MKSYA gm

  %"ga.;m*m.  Rmmramms

O'   --« $332233}

'uni-Ian! VII nu-uuuunm-1 mun L.UU!"IA'lA  KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR

murmur



........u u. uu-mnnunnn nmm Luulfi  KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HSGH COUI

hi}

This ma 1'3 fix ufidar mama 3;?'3(§j a§'""§;I¢"%:a:'
gfahkrie;-zka fie: agamt im jufigmcnt and 
12.8£%5 paisaafl in %sf'v'Ci £§r;s.'?'?'2fQ3 an  iii:-A3

Mamba; fiuzifii, %¢IAC"§'§ Sxfwarigapafimg 
the amém gyatitimgx fir c@:mp¢:mafim1__,v_5a:.:'§ 

emmmmmik af czzsmpmmaiimrz.   

fsfifi E€'€T}.289f{}fi
BETWEEN :

"§'HEBRfiN£3E{h£fi.1'mGER  _  
:m'rIG:mL mstrmmgafi. ism,  14  
V.V.R{).%§, m.Im¥A {1EE""'f'- '-- }  
§a'GWREPBYR.EGmN.é.£."     
MA%GER, z~:A%§:§1:rDa, REC%I¥}§EAL QFFISE  A V  x 
$E;IEHARfi__§£ €Z%§3E§_?E_.E?§  4-  V

144, M:fi.RQ£IL3_.    :
',a»'3,_1''' _ " "

 fi§.I"P'EL=I.AH*E'

{BY 8i§I,}%",I«E»I;V§'€f;§a".$fi'2'¢'.9g  SRi,s..Ifi&,E~IESKWA,R,,
SR_LB,?RA!C}E11'r 9? gmvcmwgmg

'   ..... .. V
 33¢? 
"'§§§]'=E"} G33'. Vfiifiiifi
 'E.P:EK;§E
 fii-i':55*i'fiC"§'

~ V' _ , '"3gI,:m;v3"i:rm Iiilbéfifi
@;aseE:..;mAJ9R
~ _ O am.4., mzmwg mm
O   %Ef§.E"£:%"I'HE3E'if& Kama
  ...Eé'5.§GA§..GRE my

»:.'.5A'A

 R%?§Z*IEEE§"§

  ~ -»{éRE.K'$.$REiEmI'2'§'§ &3wm§:§*§&, Anvmarrg mg R13

mum

M




     
  s ¢ lma sf ammfitm and the

  %*;;»-:iz_;.z.=°a$§;ma*£Eaan awardzfl mwmfia & 

'I'h:£a mg is gm mac: mam :?3(:;%¢i%%%3a¢mr
'fekécéw Am: agaémt «gm juégmnt and 

lfififii wzaefi in MW N:::.'3"§'2fG3 921 $1123 
fidél. fiivii Jxxdga {Sn flak &  Is£:%i3T,u 
 ,_:-mm;p@®af%j;.i:::::  'tfif  

Srfianwgawfi,  -
fi$.§fl=3§{}C1G;'~» with inmxmw _
wfitslan tifi éewait fin the   '~ '

 

Tfma sigh ":33: f$:*v-  z:1ay; 

Thma grew:     «::la%1t and
aim  V  the impumd

 awaxfi gasazsci in MW;
I%7a,?'E}*'2,'ffl§ --.g;~im11ga.§atrm.

 

    efiimmt £$  ha is:

   i Ht 3.33 mi &W 

 

'£:im:1 mnfier tine hmdg of

 

 

 mnvfifaxtme 33 am; flaw bwar side as the

  Lélamnt Etzafi ignéexgazm itrwtmm far tlirm Efwflfllfi

hmz

1; 3% pfig.  V!..'::if %



........... VII nnmu-unnn l"'li\.'1l'I t..uulAt_l.-  KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI

   mmm sf 

 

nmxfiiwmé in the waurxfi oezfificata EJLP4 

@ it: 8; ma& trafifié amfimt W%<:h   

filkrm:

1.

Abrasien emf ihe .iE.J fareé aE’s:;’¥ava$ .. ” .


bmw § 3% E 1  __ '
2, Ab;-mm mmztjfiw {L}  cmgxz 
:3. Lawmuea    thigh sf mg mg

with wcgeairjg. .:%:.§§am’ as 3.5. af {R} 1%

4. mg gm fan. can gm dams}
…. § em
mm, suapmtm 1!

_i§. A§1*a_afaf¢;x;:§’– a’é..ar ‘$;%:w EL} air: 3; cm x 1 ma

mmenmtinn under {Em abaw it;

an fiw juéwent af tha Haxfbin

$*:.:.§m°e<én:fi Cfiurt in 3113 mm sf $R,fii.§§fi'1'TAfifi.%§I V.
may $025133; ggmm W1: Hm. $5 mmm
mm 1995 as $35.

Pm/»

COUii

_.. the ‘ ”

%

3. In am Ear 33 ms iriaumzczoczt is

eczrmzzerzrzeczlg the grsmmd {sf a%ak sf the

as pm: t& wanna cartifimie £:;.P4,, 3 :

abmze mture cf iqfiuries ‘

¢ t. trim dacwr wiw’ 5′?

fiunfimaémm ::3f the c1a¥m5 apéned
30% 33231111′: bafifi, than the
§’%1.11:1a}. cxmlri V fiincwznal
dimbiiisg of PW-2 –~
mm is :3ppos£
‘£9 Em: ‘ §.?x.,P’%. Hmw, the

mampezmafiéré’ ” vmrzh 113 haada Em fitiaa

V

_ ~ 43 fizz-%r wage sf the iR& @ ‘ is

zrimmz smug me: have awaraas 3% mm’ 2.

. . …….w-T-_. nnilflfllflflfl I-EIGH COURT OF KARNATAKA i-IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

T amumt fif mngmnmfiaa gantuaé in femur 9f the

huéflpmiiam ~– agiaamn” t as Ek amfigg ant malt plans in the

M../

m %%z;z¢% iv; %

mor1’£3m2′:;:i;s’m;, wag ..=-p;

gm? EGQ3, Thersafa~§’4;~:§ the awaré Qf Emicrmi: in

art’ 9% 6;?Er:re’§m13.axj,’ pmvm an the abam ‘§;ia;_:V%331

the hlxgm aide am ahmxefare, :

saw and farther cmztfirzéed ‘

fumre macfiml axpmm

fiibmwl simzzfi mt may yawn’ ” at m, the
finchng ef the $4115.’: ae§a§£é::§:”c¢ fian and
aim awmflémw.


mntmtisus  liable. to be set

 

   at'    the

asifie.

5. ‘EASE-‘iiiéfi . the awe ma ma:
r:t:==m?. the and

by aha triimnai $3 the asmmmua

m amwer the feku-*3@

V VV ivzétsiiici afima fer our wtmiderafinn:

w’–m% hm-%% the awaréati by the mhunal

_ “‘i§3a~ée>§u,ate ufia vazrimzs imds mentiwnm 3211 the

juéwant an gm ‘maxim sf asagasgment mf

. – —. _. …….<..-..nm-u nliarl \.uuIq..u r KARNAIAXA HIGH COURT OF KARNATAKA I'-RGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CODE

59% fiinxzztismi dimahifitgr ammsaaé by the czlmzmr

fnu_,,/«

– * *”” ‘ nu-umIAIAKA MGR COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUII

W2, 1:’ it. :3 st), Wimther the: saw Ea be

raitzznefi ts awarafi juat aufi; raamflabie
ax urgad in rim agmal ¢f am ” ., I
(23 ‘E135 mm sf £ at I

an the. m finn awagfiaé A§5I£:e.%:’; Iaifiiiua. v

T1515 am».-3 axmmad
in the amrmatém by rwena,

5. by fiw apps-H313
*3: an 3l.’7.2§03
ta E334 iaauad by the

£1cc:£a:*«r L Ths mbunal, can prmpu

mfg anfi evisfienm an rflrd, has

gf fem that the: mm”. as ingu’ ‘ rm’ 3

Ex”?-§ mzstaixxsaci by the appellant –

fix a maé mafia: asmifimt in which than

-‘ Ha-wK.é.-»Q3-653a3 érimn by im

I mm 31:: a h1’@ spam, raah and amfiant maxm

enflang$fig&$humnfi&mfiém}mdagaEmtfim

}’M//

apwilant — ciaimnt caufiirg flag aeczidant

sustained mgmm, is the findirag af fact

saw is. mi: ciisputed eitrm by t1’1;e~v1–c:§sj¢j:r@.¥.::ar

imuranme mmpmiy. T’l1mfca1*é, we:

mnmmmfi sf Elm réaaéraz; *

Ebfl with rwarati 1m c1§:a?:ni};it3r cf
iim apgaallafit — sf the
suatafiwd by
rgaz-=d grie.-W123 mjmlm
:suL$ta’nw§__ in E3::.F’4 it is
disability and 50%
amsam: by PW-2 — dmm –.:m is

‘ianu V the aywfiant ~–~ ckimfi tine

awsptmd by firm irfiaxmal. in ms:

mid fixxdirzg sffact magma by the

mm grape: apprmiaa-29:1 9% asrvidmm.

was wfmfie haéy permanazii ézm’ blemfi

ix: aw Wamd wfifmm Exfié 5% mat cm thc

csf thas pwmntagae sf t disahhnxexzt

V’ fiufiémfi by the agpallmi Witk rafermm ‘so the aatum af

.. …-mmmnnn u-nut: l…..I.iUKA’iA KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1′ OF KARNATAKA HIGH COUR

hu/

gffiua fizjurlm sustainw by ths awlhnt, “i?’;§f-rzfara.

fix daciar — FW-2 Ta 5.. mmp-eizemfi -‘

* by grim cmimnt hefrzm

refiasri ta: the gimus ‘

firmed that mm ‘Em a js:y;am.% ,

him This mm: af tim the
wammz be awaré resLL.$:*3.m ¢;k%4%% and
su%r°ir1g axfi in
Kiev? {sf thtg taken fimfimnt
in the gm: wind is mm
than the claimnt ts)
be verify as ta whethm’ the

Eihzxxfi an the ‘basfi af

mgmdzng’ fmzxrm nai fiiaability

:3 V 33 33 ymmnt ?::-%re the Gaufi. it ia

same ta “rim Caurt by usézag waliwr.

in the: nature: af fimnmrm he had

59% fzirmiemi éfmabflity mama W the

……n . w..vwIfi£ ,s.{I.:’ RAKNAIAKA HIGH COURT OF KARNATAKA HiGH COURT OF KPRNAYAKA HIGH COURT OF KARNAEKA HIGH COUR

V dwtor beirg aizmpatmt gamma ta awcras the disability

Mi

Efi

arm m v.avi.da:1ce im not mm; ae:rim2.sly

The tzribumai has awmm Rummy-
mi in3’ur3:, pain am aufimém anti {of}. :
T1333 ayfiant muwfig:-:1 ‘

placim refianm ‘iipfin ‘t}1’i£:-judgmc9’n.tV sf >

Suprema Smart in the ‘.3’.

ms, PEST ca£m:3:;* gm5m§a;% & mmay

t”=§;VA’i:I,e it far ths ‘~

the year mm,

-..u-mu vr nnuwuunnn NIL-EH (SOUR? KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA RIG!-I COURT’ OF KARNATAKA HIGH COUR

Wm 1995%sa*:%?5s;

?. In    umiar bath 1111::

  5% matted ab:

ez*:l*mmra:飧:.” – czf at tbs rat: crf

_ Rs.1~ ia§z’fl:_ FE ap.L3:,:SQ,§Qfi;!~» :rmpmt;t?ve1y hilt we do:

is that 3% intmmt En awardfi

V mm if wtifiimi tfli the flake sf paymmz thaugh
km” T uébgxnafi inn. mmsae cf its asmm * um»

_ -;3s3§éi.§i?§ awar§g §%5n*xmw E. mg aka Kim data’: af act;-ifimt,

‘ wage was fin mt grcsgmase is

mhafi tiw mx@emafi$n czar -=–T-I;-.2; .-_ with 1% 3%

31

Tatttttmtm Even 8% intmrmz is 9850 awarded fig cf

awmdai at Rmu§,@fi[–_§ Ra.§;,¥33:i3′;I”f}

a*::%mm& , mat:-iticn, mnwgzatfigx:-5: .. > 4°

rmfitivimly, is an tfm kwai” -sgicfiva, >

semi” mmidersd O fiaw in
am cam af MANAGER,
Mfg. afimmm Bh§
ans: O§;:m EAR 24?: in
wI:1ia::%1 has mm 2.3
gm may -:—-j:i.1I’dme:n’%3s, dmifiéam 9:’

Supame emf apfil ca% mni

Omza rm-.¢–hg: :5 ae famaa by the

mnwefiwtisa ‘cm tbs gmanai Ernjurim

af am”; if it 22% 53% dim.b:§1it3? t@1 it

as 168% ifihat prirmipig is, apyiiw tun

::x:aOs:}r:-:i~A_z.3z*1 ham? tha award :3? mmmt at 8% in rampart

Fg%s.,E,r’£Z)G,fiE.n’~ szwarfiw Eawarés fumm medzca’ E

by the fiiitrfi

us-2 ha aaid fifi mfisfixae.

En vim sf rm rm-Wm mawm, em have as hm ma:

— _. ……… I-FI!l’1l\l”I mun \..\.JuI’K’fiA ,i..’%_:’ IUIXNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUM OF KARNATAKA HIGR COURT

M

3§usfim ia dam by the igihuxzai $3 :21: case angfiprfc-per

apymiafinzz {if {Em eVL§.fiz’2:«::.;,~=: $22: $ It

juafi: am rmagnable mmwzmmn.

E. We mmwm the paints

hut we éo mt prapesa in as’

‘ by the ta” wrtI:1′

the quantum ¢f’ jjiatc af Zantawat.

*9. K find any rsamn
wha’£3aevm:9xmf;t%$;r zwaé1;.w the quantum of

mmmmawfin inmxmt awarfiaci an ‘£113

MMMMM at §zs,1,m,mGl~ er awarded

$15? awardefi in fawn: sf than

Bach am appmza $2’ em ezamam and

mmpazngg am dismmeéx

..uu:u ur IKAXNAIAKA HIGR COURI KARNATAKA RIG?! COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA H!Gl-I COURT

M2