IN um HIGH COURT OF KARNATAKA AT BANc;gu’_§éRi§ – W
Dated this the 23″‘ day of January, 2099′: V T’
Before
ma: HON’BLl:’ MR JHSYICE HL;fI,UI%’f¥!BI
mscezzaamus rm: vim}/k A
B€1Wfl33l.’ i ‘ H
sm:Lakshmi Upadhya, 31 31:13 %’ AA _
W/’o Iitendaxa S Upadhya _ -. A
# 1819, IFloor, abava:=.O:ncga§Rcstat§1ja11t.4V
Opp: Is/IESEngiish?__’Scli§;f»am’xg»a:mg;::_ ,_
Pecnya,Bax1y1Laj~: $60058″ ‘ ‘_ Appellant
(By Sri Mb Q V
Andl11’3§P1″Vad»-.3831 I-liitech Bus (APSRTC)
” – ..;gp~1:i(2:~.9§54, Depot ‘
Sr; § Acfv.)
Appeal “m filed mm: s.173a) of the Motor Vehicles Act
% tcfmodify the judgnent and award dated 17.1.2905 in MACT
‘ .31A61[2(§.’-I.
“I’hisFimAppeaicomi:1g0nforfinaIhearittgti1isday,theComt
* ~ delivered the followhxg:
33?:/W”
én judge
As per the medical evidence, the claimani sumswm
ligament of the 1:13 knee and she has undergone K
was an irgaatient for a few am The disability a;
whole body This ammo! be; fur = K
ma purposeof awazding compmaatim.
awarded another Rs.2G,OOfl!- mwards ipss pf -age to
Further, thedaimazt could beawammzg
“mm the and above
was has been awaxigavby fiomflae date a’
fmmihe date offixiséxdcf. . Appew v ” ailowed inpan.
S5/’3…