Q 3 ia- % 3 3 ,3 z § ; E § 1 IN THE HIGH COURT OF KARHATAKA AT mmn TI-I18 THE 19m my or % R BEFORE" rm; Honmz ma. JUSTICE uomm A M.F.A.N0.1D81 or sn: sfo mmmxnanavhm' Assn Anna? 49 ms A V minnzt, " ~ Emma masanzmvrh ccnmss, - ~ ' nonnnnnL:.APu;m"*sfc:£'N 1 _ ---- narasaaonx RURAL :;;:;z%vs1*azq":*.1A. . . . Arman» 1 mi? 'L ADV. ,) 1.
z-za?I’»’J_I%fiL I£*::sU}’?J’§Es3.LE4_’:o ma
no :1 ?zr;ms’x’ :4fr..c.<:»n».—'
r~;a% 64, améar Tcmpamc
aszrsszou %%%%% '
".a;n.xr;;r-.Lam 2':
A RE3R£3El}2’I’fiD 3*: ms rmm-ma
T tar sn:r.-.-3 A nazmmzsx-mm, ADV., ton R11
‘THIS arm 211.25 1119 17342.; or xv ACT
%””»-%.,%aGAmsr 1’1-m « AND mam: DATED 12/4/as
P3853!) IN HVC NU.1475/05 ON THE FILE OE’ XVI
1f).1HsC’|E§JlId’umJn.:nuu…. -.– —
HIGH COURT cs KARNATAKA HIGH. ccsum or KARNATAKA HEGH count or KARNATAKA HIGH count of KARNATAKA HIGH COURT or KARWWAM Him-
2
3.1135. Jflfifii, HKMBIBR, KNIT, COURT 1’3!’ SMALL CRUSSS,
HETKOPGLITPLH BREE, BPxHGhhORK (33383-1§§. PPtRT’i.iY
ALLOWING ‘THE CLJKIM PETITION FDR CGMPEN$’a5’.’T’IC!§-Fw.V:3%.l_IiV.VV
SEEKIEEIS EMZRNCEFQEET OF CGHPEHSATIBN.
mm man came on ma ADIEIBEIOR Q
THE COURT EELIVERED TEE M ‘
iuagfiw 5 ‘
This appm in. filed on-mmt” he
ham.
2. filécurred an 2a.2.2oo5. the
fimetture of shaft at’ right
Theclnimantwminpatimtfor I5
has-pital. The Dom-m has opined that
the 13% disability of the wholo body.
V–V’£’hq in All has awnrdod eaxnpmaaflon of
H j [ ‘ 1r,m,2Oo;-.
3.’1’h.ereoax~dsdinc1:>vI.e1:19.&t thanldmam:
.j;’undurwu1t aormmve surawy, implant: warn mu-wtad. E0
was inpatiem in ma haopiuu “mt 13 days. Aoom-ding
\~/5