High Court Karnataka High Court

Srinivasa S/O Late Thimmegowda vs The Manager on 8 June, 2009

Karnataka High Court
Srinivasa S/O Late Thimmegowda vs The Manager on 8 June, 2009
Author: V.Jagannathan
IN THE HEGH CC}UE~?"? OF E{ARE\IATA}~'§.2'& AT BANCEAEJQRE

Bates}: 'T1313 the 833 day mi' Jt,i:t1c: 26139
BEFORE

THE §~f€.")§~E'BLE §'v1E.J'£§S'I'£CE v.JAGANNA§§§§;:r§.  " 

Evi.F',A.N(f}. 1i}594{i2,Q.i.T)84    

BETWEEN:

SRINIVASA S/Q LATE TH1?vEE§zi'i33G0i%;*DA._   
AGED ABQUT 34 YEARS    
GEKKARAVALLE WLLAGE  _ ' 
SHANTHIGRAMMA H§§E3AL.E   1' . "

H,§SSAN TALIJK   L    _

HASSAN BZ&3s'1'RI_Ct'{'    L APPELLANT

{By Srit' *:*;;:I-33$:-+1'  §3A§§.§¥1£V,$AaE?~;F;,VAi)V. ,3
AND  % % % M

1.

THE §2!i;~’§.E\EA*:§I:3_¥wE
1;,¥N1*:’-*§:;3′ EE*$D’1A ::~5$L:§aAN<i.:E so ism"

.ij%_}31s;i{s::3NAL' sawzcg,
«, 3 *»'E3E*§}:A'i'ESHAVARA BU1.LBiN{Z':,
V

"-'___Ef§Ai:§Sg§;N»

2¥"""RA§x§fi";?:i~§ANDRA
s;!VQ:T§~1:MMEG@w§A
'. mm A8031' 39 YEARS"

X V “H©L:sE NO 13,

V’ ‘R/<3 HOSAE-'U1€'A
S;%KALES§"1API.§RA ':*ALL::<:

HASSAN DESTRICT RESPGNDENES

(By Sri: RAVISH BENNL Amt, FOR” R1}

MFA FELEE3 mg 33(1) :3}? MV ACT, AC}A§.?;I”$3;’

THE JUBGEMENT AND AWARD DATED ()1x,Q{}%§.:i?t{§§;i$ K
PASSEI} 1:»: MVC ?§C>.2139/2086 QN ‘I’;~n:.13:j7:?«’::_”:e3,ff’ 4_
AQDWQNAI, cxvm JUDGE {SRf};)fE§,) aa_.’A1}:iiT¥€}:N;§L = k
Macrr, mxsgam, PARTLY AL;ima%i:gG’*.T:*:;E-%%[
PETETIQN FOR <:QM?§:9:sAT:%;=N1*AMI)#}%M"_~s3E:vE:1<:::*«§:2i:V'

E1\§HANCEM.E:.NT' FOR {':OMPEP%SATE€3N; "

Tms APPEAL ce;:;~;e1:%é<:;_.,A A:>:~é:’:$:3;<:i2f~: ""I'H¥S
3::»A*:g ma cgtoum" QEL:.v}:Ie2E:.::» *_';fHE;~–_mL2~,c;§:a;1N{;;
wmzmgg "

Haaré 3.}€a§1’1¢&.VCQ1i:1éci_ §E3rvfiie”{3artie$ fmaliy in

3’@sp6£’:.f¥: sf’ :31′ ttarizzpzansatieia Smzgiaig by
1:316: ap;3e’fi«:¢::*:E’Vv0i%’@:’ ‘V&Z’_.I1{§.’é_g3Il0E?€ this 3111013313: givén by the

t1*i%3.i;1:’1a1,

, S.:_1i::1nissieI: of the iaarned Cmmssl far 1:116

is feimwing 8% wimie body Ciisabiiity

s11iffart’*;¥::3. E3:j§ zhe appfiiiant ::m1s€{;:1e:1t ‘:0 fract:u1″e 9.?

V’ 131%: 4_¢i§Vfz?:2w and fracture ef right alaviclé, {ha tribunal

azfiiiiki $13156 iakén {:36 3109316 (:1? the appailazm; as an

“””amt.Q d1*%va:* I}”.1{§I’i$”: than R$,1{){)/–= per day and net €316

a;:::1em1£: taéqsxz hay :32; 11312161}; Rs_1,.§{?3€}/« par mem..h.a

i-/V

P’

S€€OZ1fiiy3 E216: QIIEOEEEEE ajigg be arihancéd 3_mcie1’° the
Ezttacig sf Bass 0f futxuce €a;:’:1iI1g Caggaciiig, :§11<:on1&
<i:1I'i1i2g t1'eat:::1em, period as Well as C0}}V€}'8I1CEi.'}§£1f1€i

lags <35 a111€:z1iJ:3ie:3; of life.

§~iav”i1:g thus heard the app€1_§Q;2i§:s.§§:§£§I1.s<:%i "

and aim 1ea:':1-fad 3311112531 i'¢sp§:.2:ix;11£, .'

ir1sm"ar;(:c5: COH"}pé':'i."F£};'_, E .<;:f th€._Virr':w f:i':3,a:jt . If1avif_:;g

regard 1:9 E116 occupatian 2 a;§;3a}3;aI§E, Vigzcame
Couid have bfififl t.a§{é§if~at ;§:3:s.i-3,%{3i2{3f menth and

€:on3€§1j.}éfi£:lj§£ _£Q:%%;§:~;i§3'»3;§3s §':'¢.:}IE*&,i;{'€ aariling capacitgs
1:116 a_}_5,.-";3:«':E.%a3'1t.* §.S;i§_* ._ €:'«§i:~.1'1f.1€d ta 3; further sum Bf

Rs.;2.3,€}4£3'}"~,V_ f:<::v:Ear§!:§ iiiés af ijncame aurizlg tmainieni:

p6;z?i§éC§.–_;~. fa-§1Qia3§:1gV"'%}9m irzcreasé 1:1 thfi izzcerim 110%?

— 31::.<:.~re is awarzied arid {awards

c:3«:r9e§:€e:i,{i(%.-,A :":m;1'ishme:1t eta, Rs.§,f}£Z}Q,/'«« I";i}{)1'€ i5

g1'a;:£t':.«:j * and .§ma11§; twsarzis iass {sf a.me:1§.i:ie$ gr iifa

'.AA§§$§§',0£3f3/– I1"£{}i"€ is; awarded, T3133, the

__c:i0mpcm$atia:2 gas enha:'1c€d evérali E:s§,: R$.3§,€2a4£};'~«

which wiil earrjg" é% 6st pa"

5 5

T116 av§a::*»:”1 *S?:,31″1{i$ Eazefiifieei aC{:{3:’€:ii:1g£}’
afiizwiiag the agggeal ii”: 133:”: ‘@1113. Tbs: e:;’E’:2:3:g:>¢€§VVI’ _.__ A’

azzmzzni ‘:.::€ gait: in firm c:}ai:11a;1″:t.

Barr: