Karnataka High Court
Subbanaika S/O Karinaika vs Allabakas S/O Yakub Sab on 2 December, 2009
Ina: \’a\A’mI'(-
at opmuon, I am of the View mt
mun «.;.–.yxu ur KARNATAKA HIGH count or KARNATAKA 9-new (SOUR? or :<ARNA'rA:<A. mew coum" 0? KARNATAKA men
an amdea compensation of m.4o,ooo/-
above defloi%.
4. Further, learned L’
unbm”tn that mum ‘loss of V. d%11’%.V_ ‘ ‘ t V
unda the hand ‘lqu jatm*;%%
5. and :1»
nntura of
amwnéd was in the fiorm of
20% and mm at m.3,ooo1- per mom
to an mum at’ Ra.%,600l-. Shoe the
an away awarded m.4o,ooo/~ mm.
fierfi dha%, me not imreane wfil be
Rs.53,6G0[-tmda-fihud. Tawfifiuoiinmm
ffiw
3%