" * by its Qivisional Manager.
IN THE) HIGH COURT OF KARNATAKA AT BANGALORE
Dated the 9"} day of March 2009
:BEFOREg ee
THE HONBLE MR.JUS'I'IC',E'. : v.JAGANNAT1j=L¢:\%VT:A'
MISCELLANEOUS FERST APPEAL No. 15230M_,;é0G?'e;eimr
BETWEEN ;
Sri Kumar,
S/0 Sri Ramadasegougrda,
Aged about 24 years; ~
R/a Muneshwaranagara,e"
Sane Hegganahalli, Ni1a.g:»i1*iV'1"hopu"'E2oadV,..
Vish1vaneeda_1r:}a:mst, ;Banga1o.1fe+9--1. ' '
he ...Appe11an:;
( Advacate. )
A N 3;
1. Sx'iVVAs£1Wath;éLfa3Is%a.eVGowda,
_ S / 0 V€:n;katax'a;:n3r.'1,
" _§ ;'.a Miidzianapéflya village,
Magadi Liai11----R(3ad,
, Yeehxfiantilapura Hobli,
T. ---- 91.
2; The ilzsurance Co. Ltd.,
NQ.20, 15*? Fioor, 100 Feet Road,
'Ja_3ahall:i Cross, Banga.io1~e-57,
. . Respondents
{ By Sri C.ShaI1ka:r Reddy, Advecate for R«2. )
Misceflaneous First Appeal filed under Section
173(1) of the It/I.V,Act against the jucignent and award
dated 3.10.200? passed in MVC Ne. 4577/2906 on the
2
file of the Xlli Add}. Small Cause Judge 85 Member,
MACT, Bangaiorez, partly allewimg the claim petition for
coznmnsatiorx and sacking €I1haI1CCII16¥1t._ __ of
compensation.
This appea} coming on court delivered the foliowiflg'. V' « V' Juaaggwj.' The apmiiant ' .._ . . tht; cf compensation and his grievance is taking a lower amount at; the 3:110:11}: is on of loss of amenities sf fife. L A A 'T
2. E. –‘-She cézfifiei fer the appeflant submitted
. “*1;h}att Véagpellfizfljigis a painter by occupatien and
fLti§»?.’–i:11ju:ies sustained in the acciéent, he has
g&;l3% fifime”mfly ¢mamy amg fimmfiwm flm
could have taken the magma at Rs.4,000/~
havizig regartsi to the salary certifimte produced as
Ex;.P-9. He has alsa sought for increase in the
compensatian undwe head of 1053 of amenities of lifti’.
Is!