= M2-1'; iiiai. I
IN THE HECSH COURT OF KARNA"i'AKA AT
DAT'£:2I) THES THE 20*" DAY ()9 N()VE_N'1..fi5i.R A?;W.? % K 'A
BEF(.)R1€::_:
THE HON' BLE MR. .3USTI C-![§. AN;~:.._N':">
MISCELLAN'EOU'S HRST m>;g;:;L:%, 1.23" 2007 (MVC)
B ETVV BEN :
Sfi.P1.1FLlSh0t§"1i1E}'ILt;" H
Son of Late KgS.§viz-:pj;>i1,V . *
Aged 57 Yeifws,
Rx:sidi.ng__;'yt }z"e--_;' _ ._
Rep1"eseim:ct'-by
Fri:-3 nd w i fé L 3 mi. ;)'am;1 ye-I:1At'}';;i,
W ifs; of Punlélm{h:u'iza,
('By"S[i11"é.,P;K'::uf{mz-1ku1', Advc:;uc3)
i. "S1_f3}. Pa1ra1si1ura1naT
Son 0§'1ate Krishnappzxg
IN-'3ajo:_', Iiesiaiing at Swzsthi.
Near Jyothi Mundit
Mmqka, Surathkal.
M;-11'1g:ai0rE:.
i'.)uk.shi11'.-1 K;11111;z(1u.
. APPELLANT
E-J
w
The New .indi:;1 AS.H"Lli"d11CC Company Li_mite.d, '
Branch Office.
El F'l()(>1'.
R:.11m1 Bhavan Comple
Kodimbail.
NIz111g2;1l(:)1fe. V " EL'), EN ~ : ._
(By Shi'i.R_.J 'dip1'£lk&1Sh, Ad\-'(.)(,'tlIf3'1%)}?'R(3Sp()i§d§3Vl"1"Ev.N£.).'2'j}
This Miscellaneous First'--¢?§;3pe._a.;1'~--is,filed under Section
173(_l) §' the Mx:--TQ1' Vfiniclefiie; VAgt'.__z1'g.i£v_ir15"t[ftijc _§udge.1nent and
award dated: (3~'5.0j, .iT,(}()?'=__ pas:~_:r5d "in«"'I\/ i'VC.VVf'N().1(){)4/2{)()2 on the
file of the Menfi)c11V_A.<1Cii§_i<)'11'z1}. i\/!._i{)1.f Ac';C'i"de11ts Clzmns Tribunal-
iii and if _V A:<_§ (§fiti()ii;iV'1 3':;Jdgc:, Datkshina Kanllada,
Ma11ga1m'Ae';v .pEuf£ly"'ta;}.i.<')w'~--i_§ig__ tE1'i3'-~C*.l;1_i.:'§1 petition for cnmp<':ns2,1§ic._)n
and sec~}<i11g _t'3ArAV1i§'1:j1v.1V'1L_,fVt'-VlA".Q t3 :1; 0*? ;:m_11pc11sat i on.
TE1is..LA~}3;3c:';1»1 CV«j1:1»_iiig.; 'i E(.wv'i_11 V
""" H ,1 U I) G M E N T
" IV{.}Ve'.-«L:{'-i3";§-:'t.1f1.I§VEfounscl for the appel1;:1m and the :"esp(mdcn:.
.. fl'.-u':ts are as follows:
The appe.1lam was einployazd as; :1 CdShiE1' in Ma1ngz1l.orr':.
Vfilectricit}-' Supply Company at Mangalons. While he was riding
his scooter. the a;Jpel1'ant had met with an accident im-mving :1
can.' and can z,-xccount of which. he had suffered serious injLu'i_es. He:
C5
of tit-11'1"1iH§_I_ eaptteity adcii'essctt anti the appeilztnt h_v:~:..gi't1iite{§ jtsgt
etmtpensation.
4. On the other hand. tiievcciunsfl f(;'tI'.{hC 1"C'3$DUE]Ct{)Eii::\?i£5[ii§j
i'e:s'i:;t the appeal and would SL1b'i1ti§~.[11£1t t'1'i'f_C.t1'1'13if!:giJCit]5E:.Ci'E':rj».._...T}1€ ztppeliamt lit-tving
obt2tined_ \z't.)i"i~.1.I"1'VI't'1"t3€i_1"Gl"f§'C'It{'iibiy ittseit' is not at grntnid for
ctinteiicéitig. that ttpp»e't'§t.2titt----_is~ not capable of working any more.
In the £tbV§CDhf.hI'C_ ()'§'_ atny"'.ei;e»ic§e:iee of any fsC1"i(')LE;\' dimtbility or
.
hii;:)i'{{:.:’i1:i_e:*.-t’ to ;t_1″1″ttIt__t___et’:~mpensation on 21 :’§pCL’t11L’ttit)I1 would 1’esL11t
L’ in Tg}’t:’1V’é’.>i’I1jtIStiC€ to the ifesptmtieiit, who wou.it1n:st:1 wotihi stthmit. that the
T1″i§)tIEz1.l-titilzis awztrded Etdcqttfittc LZ()1′]1p€£1f€£Eti()I3 and that there. is no
‘ \}\’-‘£l1″1f£tE1{ tin” i.1″1t.er’i’ei’e.i”1ce..
8
the Tribunai for :1 §”1’esl’1 e11si(‘1e:’z1ti<')|1 i:1sofar as the eiztinl of the
alppellant for ;'=1cidi:i<m:1! c0mpensuti011 mw':11"ds 1<)ss_4vof-,_'1'utLi:'e
earning eupztcity. in respect of which. {here is_:1:.t£ie""e:§"*iL1é's:.ge~.
placed on I'CL)()1'd or the evkiencc pi:1eed"(m. «rec5_01"dV {E01 §L:f'i'7iciee_V11tu '
to atcidzfess such it claim.
7. Therefme. the 1n:1tt.<e::*~~.':_$" u'e:'n:1fide.de -xévitfi, 2: Specific
d.i:'ecti<m that liberty is gx*z-1_fi".ed*i<) 1;V-he." :a~.pp;je'H~:1nt to tender evidence
as regumls the Ci:-M11 tw’a–e’:E.s. :’}–l7&: v&3I]I:iT.1CC_ {0_ 1f11ise any claim under any other head
” ‘~ the above.V'”TE1e_.e1′;3pe2.f1 s1’a11ds disposed 0f’.1ce0:’d_ingly.
Sc1/ –
JUDGE
— ‘nv