3 mrma s;éH.e*r;%m::rwm
mg
‘4*wy3:~2: 9 mnm mm m:
” I€£1!’I’ICE m 24. nmmsw mm}
0? ICARNATAKA HIGH court? or KARI§&A¥A:z~*%41;2§1§
BIEFOM
‘ma azaxam ma.
rag. .A..2:g.9;3§_ 1 my E§: O ~
£.fA’§H§A!l;’£1?:fi5’€?€33..G§E33 ‘i.3_’i’.i¥i.£3CK .
mmm:<.:a1?._ se=#.E.;1:1z-%:§f;;31§;vs;nin:a3;.I"'
3 Yxafiamxamk Sit} V' "
Armmnm’
Byfiaé ; 1:
2 ” ‘. ‘
_ gym A. ….. ..
V ‘=5EflI£35l££3K!JW’DADER&EA£I.I
E59511;
_
mung
12m£}ALmmnm1mc’r.
” figs sno M 3
= _ » mfmmn mgamxcg ca.
1/%i7Cr.9,r1, mason mm
Efififihwfifififi 042.. .. %T8
fififi FEED 3f3 l’i3[}.) C-‘F EV AC’? AGAIHS’I’ IKE
.§fi”£:€§§iI%”l’ 5% A’fif:§Rl} IIATEI3: £3.2.30€|6 P533313 N EVE
KG» 4-§25_,f%G4 SH THE F33 {EFF ‘WE VB} AHBL JUDGE,
Cfiflfi E}? SKALL camm, , l£A!C’I’~–V,
@
I Dtnfifi I-l”III-I \’f\I\’fI\’IRI)I\’I’\.I J!’ Illl”If’\”\ Ll£\ILl ‘I-ul’\.iIuJII..l’ILkuL.nI Ilfi 3 Ann: .5 gun’.-U-. .
OF KARNATAKA HIGH COURT OF KARl\fA’¥A!(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COI
af Rmaam;-, wmoh sa ahanmea an the gr-r:und_ ,
ms ms :1-mwhat the EPPE%.nt is wfifim .1; H ii»
3. The ecmnad. fiat the _
am the Tribumrl has i 9;
Ra.1a3mg- – the
awlanx hm sufigiagi left
ézarsaxm aim lateral
mm: was on aatzacoum of
whim he pe:r’1oLi am the
Tribunai Ra.10,{)D0i- towards
lower aids and therefiwre,
sum. mania lass ca-f ammum ‘ at
the same Imlzirm ‘tn he enhancai.
X as mm: bills are mnmmd, tmugh the
have amt more than Rs.50,DD(.’3f=-,
‘§’1ribuJ:1a1 km matramed the amount to at
ms.mm:y- ezndhza so far as am mwaréa future loss
@fmmam$ ,tm?fihmfihmr§pawtm
5
‘E VXVLVNBVX :30 LEIGOZ) |-l’.-‘)1!-I VSEVLVNHVX -In I)-In(“3”) 1-Inn-I \-nlulummnnl .In nlnnfi unlu H\lHlH’l\l)l\-fll .:r1″1’):’E’g:i;s aggfiniix ..|n Hanna I.
I or mmmam men coum or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or I0-\RNATAKA HIGH COURT or KARNATAKA HIGH cc
claim a;11d has restricted the awarci
?nr;.nme ta tum months at Ra.6,DQQf-. 1
wxnufi. aizbmit that tha dfmabilitgf
fiisabflity, the app-el]ant__w*® kiss of
-::apa:::1y’ have been
mmpemated to do and
th:r%r’e of
‘°”‘
4. Em: the rmpnndent No.2
jwflllfi has prwecded to fasten
aid seam-ally on the respnndents.
insum has not filed any
% it um fizum arm the amourt of
thmgh an the higher side, did mt
challmge mm mm that the imuzmé
ma umponcywaum gamma the limfiof
§ahi1i%ywhc?hco:x1&m:saabew,&®ado11itunc1m’t1:xe
‘%forI%i3 C%fim Act ma tk appellant ms
3
Lane: HOIH V)l’d.LVN2lV)l so .Lano:> HDIH vxwvnavx go .zano 🙂 ea’-23!}-4 wvnmxw 4n ixnrn u
L V)!V.lVNBV)i £0 .lBflOD HSIH VXVLVNHVX :10
or KARNATAKA HIGH COURT 0? KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH count or KARNATAKA HIGH col
claémng as workmm ofthe fxmurssd. In this
matter, the t if any, even. the _
am1t.it% tr: thca mm wauld have
swim am: that egg izJa:e.11m””a» xsawgty
mam ifiia pmmjse in he
scape for «H2
mada éa thmefarg wan
_§2:3§.% in cf dkahflity
czaimm bf: fractxnwe to the
cause dimbility tn
am whoa: jg crf 117%, me Tribunal was
the medical evidance as it
ms media} pracfitianm who hm not
in the amt “mstaxwe and the
— ‘as? 4p of éiaabélity was apparently
and mac:-atad. Em Tfikrunal has rightly
Vt the same for puxpasm of conzpiztatian of any
” mwarcis comenmticaa Llnder the hwad future has
fif mm capaezfiy. The *rmum1 has awarded
subaaaantial amwztarim under aha: mxicsus hmds and that
8
_.-.-«.-m..=__–:-_as3 of muki he E
‘I VXVLVNHVH :10 IMHO?) I-lflilwi VSIHIVNSIUSR ..I(“n nmrn unna H\IH’&\ri’l\I3iH\I ..In I3ll”ll’\”\ unuu wuwuwmuwu .1:-s .- ‘s’I!”n-“3I:”‘\ I.’4’2’\[I_§’V”\:14:”a.i\-lFAi<:l';|\IV-l\l Jl"\ nann-'1 e
ms the appellantwotfld sufiar the
to on m of 17% to the whole body, as
"or KARNATAKA mo:-1 COURT or KARJSEATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH cc
3 doses ma warrant aay m t by thh
ah absexme of aupporthg 3
fiaflim.
5;. 65 mm R?a.13;C3W§- the knew aifie, in the same MW MW!- En so oonoerned, given
that appellant, would be mass
as an In so far as award
of ,=::f wpacitgf is concerned, the
in irgumee to the appellant while it
out byahewx-mum], izztha face of the
this the fiacmre atxfibzred to the
fitawml ham, assessed at
1?%émno!.ir1wiceoocr1ficiameaetoiheax:ctzmx:3-‘of
6
1 vxvsvmnm so mnoa Hem vxvxvmvx so umoo HSIH vxvsvnxvx so mnoa Ham vxvsvmvx so. 5 . _ «
:.uno:> HSJIH wvxvuxvx so nmoa +
.. DCCNM O1 _Smz>:£n> 2.0: flCCfl._.
om x>m2>«>x> 1.6.3 00¢»… 01 x>wz>..>x> 1.0+. nOC_~._. on .n>_~Z>._.>_A> 50$ OOC_~.m 01 x>xzB.>_9 _
Sd/-h
Judge
andtmmxzm ainac the imumr is not; in
§.&mmfim@,&m;g@&Qd§flwm%gm@®ffi# _
ahaamnmgumgfigmagqgmggfimmnk
at’ Rsm.3-so;- with um%a;m of the
UU $6.3 $_$.<zu5_ v.0 MMDOU 19.1 <u_<._.¢Z¢<v. ".0 .5500 $0.1 <v.<h<Z¢<v. ".0 #2300 $0.1 §<.–<zx$_ 3 HMDOU 19.: §<..<zx.§ ".0 ._