……… \JI” Mmamm rm:-H. L.-uuan or KARNATAKA HJGH COURT or KARNATAKA Hieif
I
fififififififi?
fiéarfi aha lesrnefi caansal far the agpailahf,”
aha tfia réggexdant.
E. Thé sgpeiiant ‘was égefi “23 iyaéré Q§£e$*5
aha fiafi mat with an a:cid§n§ résuiting fig whefia
&$fiy’ fiiaafiility’ cf Efié. §§§_.g§p§ll§$% vfiaving
aggraashad the ?rib$§élAifs;U”$@fi§9§aation, the
Tribufiai hag awagfied aw3@mv%$iR3:2;%§,§$flf~. ?ha
ap§a1iant ifi4 }$$f§£gfl’jt§i% «g§firt seaking
anhanaamafit3&f;éqm§én3$tia§;«
3,’ It is x§fit§fi§§d_by the csmnaei for the
spgeii3ntAt§at thefé fiés é whaia had? disability
sf 3§§'”gheraas,_”tha’ ?ribaaal has yracaedad to
_a§%§§*-t§%f éggcfimtage af disability at 25% and
tfi5rafc£a;v_th§£$ is warrant fer enhancfimgnt as
:'”vther5,fis_fiéfiiai sf a figs: amsunt af comgensatian.
~fgw§urthér; fit is asmtafidafi thgt loss af amanitias
‘afi$§.§%§n agsegsad an}? at R3.i§,§Qfif– whereas aha
V*. §Qgfit ta have been graatar sumT awarfiad etc.
” _u?§ezafare, the learaefi saunfiel would geek
anhafiasment.
6
n.__. -._._
—.. ——-nu -an l\|rIlIlII”llI”llIl”l
‘3″-III!’ Nil I\r\I’\I’.l”lI.l”lI\.l’1 “II\7IT \-c\I\Jl\I NIT I\P\l\I’I’III’II’\I’1 IWIWIT Wu”. Nil’ I\.P\I’\I’l’\II’II\P1 I–II\Jf1 \u\I\JI\I MII I\.l”\l\I’o!”IIl”‘\I\-I1 Illfiill \-
fianaa, ia my aginian, the appailant i5 antitiafi
$2:
ta Atieafit an aéfiitisnai sum cf Rs.1G,QQ§K€=
tawarfia imas mf amenitias. The sther _hfiad§< Qf*;
ciaim Eswfivar me 29% warrant %nh§§¢amenfiL'fW
é. ficcmrfiingiy, the apgaallifi di$§¢aed";f,
hslfiing that the agpaélantxéhail be agfiiéléfimtm
R§.EQ,fififii~ as adfiitiaaai . c§m§an5a£i3n 5 with
intaraat at 5% fram tEé'§&fia_@f}§E% $%a;d.
. €hw9 TAjj;u£3éL_