-cu IRII'I I ....... ..5,..3M -.- ..............w.. nluri wax; Ur mmnmm HIGH COURT or I<AmAz"AKA men calm' as xAmA'm<A men cc IN THE }flGH COURT OF KARKATAKA AT BAR mmn 'TI-IIS T:-m ism my 01? % BEFORE % am HGRELE SR1 RAJENI3RA, L $30 PARCHAIAPPAH, AGEB33YEAR_$, R! Q 39-9943 s $333: ' 181' PHASE4,VMY$€3RE"RQAD,'. 1.
SR1 fiimmanz,
% 24? – YELBURGA,
” ‘§.§’i.?ELBUR–*’–.3x’
Bxgraiéoppa.
X r::;?i_ Kfim mm A CE ca, £313.,
‘ amfim amcz,
” }’s§;f1§.R§iATAI(A CHAWER
” Q1? ememmacfi Bhmg,
J.T€s.1§&$&§2, H£mL1 -Q3
. % J % – 3? :13 BR&H(}H MAHAGER.
% {BY mm ASSOCIATES, Anvs. ma R«1
am 13.s,mmm1zm.3v. my R-21
ms ma FEED we 173(1) 65* Mv am;
AGAINST TEE JUD<§1»mH'r Aim AWARD mm
mfuizms PASSEE} 33 mm xa.75:35;e4 as 33%
mg C}? Ti-E mm; 3.4.3333 gums} raw
5.63-E C0113'? Q!' IJKARNATAKA HIGH OF KARKATAKA HSGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA FIIGH C063!' Ur SKAKNIHAIRA ruun nu
mm-V, METROPQLYFAN AREA, BANGALORE (Seca-
5}, PARTLY A.LLOW}1'~IG Tim CLAM W'{'i'I'I€_32;3_J"-.1?'¢i3R
CBJE’EN$AT1OK mm mama EEC}-IA§QEgIs§EHT’;K3F;
cmmmmmmm. _r’Nm%g
ms ma come on E£:>R_AB’r§fiS.9?”;%ig£3i~i: *
mm was scrum’ EaELI’2E12En:fI°£m4;4′;32;’;,c;:rm1«:¢_;..=V_%L ‘ J }
Jgn§Mg§wfi_{k[
ocvmant ef Co:;:1§é.§ taimzx up for
far mt ef
” ; ” i~iea rd.’ _ fined Coumel fer cia2mn’ t
$2-gm Cleanse}. far Imumm
rewards mu} avidenm sf F§F»3,
_ -1:
z W7 HF-:
A _ had sufiemfi mmiauted fracmzm of skmfi: esf
% am and am we. mm’ am simple i11junea.’ .
Tm fiacmm wws rfiuwci by «spa; raéuction and
inmnal ficafiexz. 33 pa’ midi zzf I-“W-3 Br.Rav£sh.,
swam aim’ mmpiete aeamaent, @ £ $ufi’m*a/flfixcsm
§’\? k ‘ -‘\.,… L W
Hrwfllil wwuiaun wan: I\p1u\I’Il’iIA”u$l”n illiill wr I\#\!§%”§QIP\l\nf’\ “K,” UUUKI UP
t physiml af right mm» limb
dimamiay with mfialmzw tn wlwle body is ammsed-”
10% The «gamut has mamima PW-2 A
pram that he was worlnfi $3 a ksiasgjn
mlary of Ra.’7,000l-. Apart mm
otlmr amumem are gnducw
mm. mm mm to WWW
avidmm em rmrd, has of
1) Painfis Ra.3o,<'m;~
2} Medicrai mam % [M % Rs.4a,mm_:~
3} Lws :3-f pwiod Rs. 9,000/-
4§" &
mg :31' Ra,5'!»,Qmi –
Ra.w,cm;-
‘ Iwrtitiie CflHfi%I fiarr pm-aw’
‘ I am sf ‘dim cpitrion
V tim awarded mi-dz ‘low of amnitiw’
g mzmmvm-mass mafia had su.fi’e:re<i
– – — fiactuaf both ‘éarmm affiht Iawsxj fimh
{GE-§ COURT OF KAFQNATAKA H’GI’I §_:€3§i}_;RT OF KARNATAKA HIGH CGIRT OF KARNATAKA HIGH COURI OF !£A!(!\EAIAlu\ taut: uuum wr nnnunannn nun. …-..
“me aompensatinn awaréw. unsim the hand ‘bag of
mings during laid up period’ a
mibunal has not awarded ”
‘nnzzrishmzt, mxzveyanoe 2
%ef¢m, I modify the. ‘~
“mm amwm ?”‘%§,m,-
amedimz Rs.4o,w3;» 3} Lwa R:s.18,€}fi€¥[- future % Rs.54,G€wi- 5) 1.oas Ra.3a,aoa9_( 5} Iffumre R3.1fl,,00fi] T shargw I~2s.m,eo<3;-
A$ t is mfifleé. ts fatal eamgarmfinn of
g u§:m,§2{§m;w,
6,It1t11erwu1t,Ipawt1’nefoEewi1garz:ie:r:
The 3%} is amepted in mm; Tm
award 7m madfied, Ccmpenmtzimz cf R$.1,S®,0€}p{- 1
VIII
EGH GOURT OF KARNATAKA HIGH COURT 0? KARNATAKA HIGH COURT OF KAKNAIAIUI. mun nuulu ur nnxmenunnn ruun u
awardaé. by the Ttribmml ‘E mhanced to Ra.1,92,G€}0/-
with iI1t&1″1%’£ at 6% psa. fium the date sf
date of realisaticsn. The payment and VV _
he in the ratio evolved in the V
arefitedtsbeartkmeircpam
gd/.2
‘ JUDGE