High Court Karnataka High Court

Smt Bhagyamma T vs D N Manjunatha on 10 July, 2009

Karnataka High Court
Smt Bhagyamma T vs D N Manjunatha on 10 July, 2009
Author: N.K.Patil And H.Billappa


W….. W nnmunfifinn mwz-2 Wam m mam-rum z-:,;;e;mm W mmwmcn men Comm” 0? xAmAm<A HKGH mum' or Kmwmam. mm»: 0

Hi 1% HIGH COURT ox? mmram AT mmamnm
mrm mm THE mih my or-* JULY 3999
mzssmrr " " N

THE HOHBLE mwmcz rm. ram V V" M " '

ms HOHBLE = "

159.193, ~ __
5% Cross} ‘igaydue: ‘ ‘
Myaere: Ema ‘~

Bangalaoxts-*.5é0 ;r3¢sA%%j%% % ..Appenanz

(By Smt. c.G.5aha&a§:;%x:i§mam)

A *– Ne;-.83,» Cimmrajpet
(3uI:i3onpet’:_Cg:*aaa

an 92..-.

« ; ~ :3; Ltd, V Finer

Bhavan
” hiudmn Ckelaa
. ” -~ 27′ ., Rw§0nde::r%

“(By Sri A.K.3hat, Advacate for R~2)

um-mm: um:-awn: ‘au”InV’>v’mn/u’mw wrs um-mmauawnrnnurw uuwnn -uqrupnu mu armt”wwh.|”ar”Iu|a’vIm4r”*l nwawwnse ‘%dWl’fifI’\E hr: H’\f’fiI\fifl§”‘],y01g(_:;v,b/41>: ,_:;.W;;”-g %’%£W”g ‘Jr nmfiflaifinfl “:6” wk.’

rm tniseellaneous first appeal 3 filed ufs 173(1) of M’!
Act agaimt ttmjudmem and award dt. 29.04.2% in
MW: n¢.537e/2093 on the file cf am vm A.ddi._ “Judge,
Mamba, MACT-V, Court of Smafl Causm,

Bangalore (SCSCH-5), partly amwirg the for

compemaitima. and etc.

This appml coz3:1ng’ £311 £31′ $11311

J1, defiant-xrw the feflowingzw

This appaal cut award
dam 29.0mm ::¢%.5%.3*:’a%Jn£ zdcia cm. the file
of the Mam: Ceurt cf’ Smail
Causm, that the amuxztt
awardad A is entitled for rm-tam
in as far as the frmds loss of
‘ ‘ am flfl

Lataaral cmxiylm at left; tibia and ‘ 1
5;’ sag was mama’ am the 1mm Ear a

‘ V s days as an in-pafimt am! as per t1medc»cter’a

{ mug ofthe injury mquim thrm mnntim. The
V aughtta % mm mo mrzxsflwatioxi tltsezumsre of

theixrgiuryaufiet-ed,pai:+:1aMs duettztbeizfimyam

HIGH C’

§
3
ac
§
H-

0

am
as
D
O
U
I
Q
I
2
E
3
at
§
H-

D
E
3
0
U
E
Q
E
2
E
2
as
§

3..

9

§
§

J

a’.HHlmnlKx! wwwnn mm nnulwnmmmn WIQWW swmmgma U!” Nzflflflflffififl E*”§é”»:«;.i’«=a«;”¥

that aha was laid up in baé far 9; paried. of thrm months for

the aftim

3. Afhm mréul final of the
emerges E that /the Tribunal Q mt a7,

sum 9!’ Rs.25,G{)§3I«~ undm
Having mm to am namm it fa just
and zmmmbk tn pain
am aufim-mg. of the fracture
auataixmd Edna-“Ea 35 an
ma dcxmtzr Wm, it ‘3
zsufiwad 30 per cent diaabifity

of the ii af the fracture a

pm and aufiezirg durizg the mad
just and ymacnable ix: mm the
mam Ra.25,mf-.

Further the %un%: afided rewards loss of

‘a any Rs.15,G00i-. The mid. ameum, awardfi is

hmuficiant. Tim Trihuxmi ha mt taken into mnsidmairkn

A

/__w_W__mJ_

mwwavuvrmezt vumueguprmn «mung»-ca-1::-mama Iiuvuinl vacuum-nu vwn uwV’nIwl’u:'”nnn”\AmmAI”l nwwrwe wnawnn wn um-v&mrr’mm&.-.-,.-\-=’ ;3;gW_3,gm gmmgwgng ‘MM-= mmflmflnflmfi r.”gaI.’ L’

the fiwrtum sustainm by the pefiflener axxd her a11fi’er’:m far
a pmvbd ufthrw mmzzths till the wzmsnd lmiewi.

has aha wt awardeai any amunt. an the 35533′

earning. Having ward to tm fact that
gamwxt employee, to

pefifiam’ and the ixxuranm ‘é sr.f:.11:.:;:
fm awardati in additi-an to’ the has of
‘ * as it is just appwgt is
diapowd Gfwith rm
am unaer rm head. loss at
mmfim Rs.sc,om;- is awe;-aea with
% am pea’ cent per annumfirm t.h.c: am cf
,% tiiltha am aiaemiz…

The -immafi cazmpaxzy £3 (1% ts:
deposit thcamxrztwithm @131: mix from may
befira the Claim ‘I’x*i.’bw:xa3. ‘% Tribuzmai is

)’
WWMMA

V..;e ,V.

F9 fig.

dd éé
S H E

J 33

dkwd to éfiburae ‘tltmsaid amcaunt to the
clainmzzts.

M

Q 19$ §%§§§ gfi $33 33% §<.E2m§ mo .3300 393$ S§.§§§ $9 1§§§Q §€.§zg§ .23 .§…§ §.§.§ ggagfinggg .3 .23}: