.,..n.... ...,...g _.uV_'r mmmnm mun COURT or KARNATAKA men COURT or KARNATAKA HEGI-E comer or KARNATAKA HIGH coum
EN :35 31%;: mum' GE' mmamxa ATBA?§"~E§ALORE
mam $2113 'I'I-IE 29?" ms? 01? MA§'~'~'-- f"
wag 1~m:~rBL2 MR. msnzéfiaflgzm
z»gzs¢£;LLA.NEaUs m=k=;1:_g;%i9g
Bfigfifi;
Exmmém: _ '
Pukhe '*e¥'s:§rks«EJ'c';.*mb;m
Hultkwti-»Ssw':fkzs£§i $v;§m*R€;~ac§.1V 1;
I-Izzlstkaeri-é.S£3I_',§4f.§VQ§'V T
2.E'fE£e§ii1e;*&?¢$:', .4
Healih
'§3~'e%fm=,Ser*éi::3s,' V' "
Anmda%:$VCirc1e¢_ "
Bgsagagxm-55$ 589. V'
" ._ '§¢iVaI-k§ma§Ei§.:;Extmu&n,
gesgassgng-gsreaa APPELLANTS
AA Gmrmunem Advocate)
zggmmaw
Shimmzxia Pm
Ag: 25 yams,
fitauwfin Buskzess,
Residenz af Emmi,
LUUK! Ur KAi{NAIAKA HIGH COURT-'OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
ram E-Iukkaeri,
aims: Begm-599 on 3..
2*fih E§$? ,
agn Gwfifivcr,
imp Ecs.,£3:'kG 2325,
?ubI1's Warm E
B§5'G5&€§3 . V'
{By
Shri m.x,r~:am§, Ad*s?z~:1zma.fnz* * O A
Rc 1:31:11,
fig ;§g!%§.s?g,x:flm5f2~we:2s is filed ands: Scriéon
1';*3:1} r;§§"§'§§__ imior .'.¥;Itic,1cs:' ;%gctV% aguhst am judganmt and
amd &§§d*i;"33t%_.Vl§;2i%€4';i_&éa§%"eé mms'c.Ne.15osi1992 on the m:
af t§1a%*=i7ii'§i§ Efiégfi (:3¢e1:i<:::'1";'5i*w:*i££139;1) BM» Mexnber Adfifiotnal
Maia: _ .&¢¢§:;éa3fi§ j Tribmial Hukkafi awfikng
cogzgsmésmfiafi. a2:é'«I£.,€,2,L§'i;--Q§§f~ mad ac.
O gsgéggaa an far hming mg day, 1:11: cam
A fc3ait.*mg:-
JUDGMENT
Cmzztsel far the pmies.
.. 2: O. “V–‘$’§§efactsm:aerelemt fcextlzedismalefthe appealm:
O figflzwcandmztwwhitbyajeepbclengingmthsfirgmd
“jfifigspallmzsmzdirrmzredbythetiajxdwpeflmtandwarasult
affim %£, 11:: E133 suffmtd acvm injizriafi including 1133:! injnfiz.-s
m:énfiasca@flc£w}échmhfiwmh andtretted
%
mm 3 §:§m§§é cf’ fime. , £11: zespondemt hearing rfised a
cisim fzraempvznsafim fizz mam»: Axmdmnis
Rs.5fi,§£%f;’zf« tawawis pm Md ‘i5’2.s;:1.,3S;G*€3fi}v1€¥
3935 sf € cmity;’-,
R$g”?,§{%%E[a’« ircfwards Syeciai Bimd wandwrt
cizmw mad ?:?;ceacr.. It is this which is
3; ii $3 the year 1992 and
the ma the award of Rs.5£},000f-
maemés 91” even cvidcztwc tee
ample or gricvaus in name,
as fife: ‘En’hm1aI itself mum in an abmzy
%}m g.W;;wa 3$*v=§f&} “Fm finding arzfthe Téhmal am the ingam
‘ “4”_1;é9éfe.Vg:’ris2*;ra:;-;u:s.. md 12: had uxzdezgme fafiaw tq: maxim:
“ems is mt weé an my acseptabla ma!’
hm faflcd he axmmze the damn we had
trcatefi mu. am he had gamma tha acmdent” . Th:
……….. .,.- M..m…w. nlurl \…uuKf,.u_I- mmnmm Hum COURT or KARNATAKA E-HG!-I COURT os KARNATAKA Has:-I COURT 0:: KARNATAKA I-HG!-I coum
o§%zxé5m§§§12zm:?sh&bymed0c16I$w}w!mdexm1ined1&nua
Q
COURT OF KARNATAKA HIGH COURT-‘OZ? KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
later @335 aé’ fin: Wmalé 119% O 111: me he had
me pan mad s1zfi’eri% m 3 rain}: and
ziéwcfszsm ‘ch: man: is axe-rhifiatzt ad
dawn.
Egzmfm as the ma of is the
T _ mnaunrs in
cczrgatéggg ihg :1}? The Tribunal hm
:R$.4S,9BOf- in wplyring the
Wfi wable sf earning
disabifity he was enlitled ts
R§.§g3S:i:h%E%35§_ em-1y mm: and there was an
V’ _ A gush mounts whm fix: elahzwtt 21% not in
such. 19% mé am being no evidence of
_ hamg able ta cmy can my avccaieai thm he; Wm
A’ agam in, 22:: Efihimal was mcjmfiw in dating 50, mam,
ammats mm. have bean wmfind we we 3 mlicwlmt.
In aha, 22:: Tsabumz having wwwéezi Rs.1,3S,0{tG!- tewmds mm
af cwaafiy’, has d@ficat.nd {has 33:22.: by mdhg
5
Ra.4§,§§§€» mwmfis 19$ 03′ anaexfies and t31e.Ief<:re,.–the award
will h$2?e:£fi'w3c:§w5fie:<::thaamm:t,.
4, Fa':-it camm flue cmsel for
95 paéxzéw en: by the c£su:1se§;f;;c
the 3m gm mfl thcxgh which
mfiulimi in #094: as eaztifiad
by we ya :0 see the fruits
aim hem deprived of any
wntmtziern thfi the accidem
the claixnmt was 110$ miitled to 3
lug: afag.3aaeas;%mwaas pm and sum-mg mam ha
afk mu arm mum is mkcn ma bemg
rm mm sftims «ma still enable the
O %c2a3m,g::aC:2§sme:hesa&dmaamaasan am anammeiomam
C C' 'fE.§5@,Q&§!- tmsrwds pan mid sfifcxm can awoum. 0f the
hm sufrma is m axstbitmi err abihwy wad do-as
uuux: ur :\AxNA:A1\A I-nun Luna; 0,?' KARNATAKA HIGH COURT OF KARNATAKA HEGI-I COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT
Ivmf%as§I2gf:.1£urc'ioie$af:w11jngi&' issancmzcd,
flaeiugwéiasmdthedisahifiiy mares}. The disadvfiethsthw
Z
hwfi fig: céfimm is hardly cagaabie sf M113 in
tm& afmimfiy hm his 3:: fa;-wax: zzrfarry 'I'M
pmmds tn uongrme the smnmmfi ._
scale by zeczzsmw its the
erg: 311$ gmumi aha the e1m'I:;+an$_.I1a$ 161%.
is may mm mé mgusz. mg R applyim the
gmzhatad $911110: be held to be
The does net wmant
COURT OF KARNATAKA HIGH COUR_T’O_;F KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
Ingrtsfa EdS’.’ti’i:’_ laaRss7G”e£% being awed to be a
d®§-caisazegi Qf ilfilafi Gay is also met tcnzblc.
T;-£5 Q many which thn claimant has ta
flés is @331 harm the fame low of
Zifiiiisch is distinct firm the hm sf compettxsatism
R of €$. {.3131 the anther hand, the sum
1992 {sf xiiflm is 3 may: amcnmi and would
A % M amhmea though flm siaaxm hm rm filed 3. mm
an tfimig zngmfi mfi uamfm, vmuid submit flea the wpcal
does 3% wmma :e.
Q
St i:%:2 a ciese c:s:§.aidm’fii<3sn 9f the mania! available as
xgaaafzi, 32¢ name: be mi ihfi :1-1:: infmica
'W'fi'£ mg maéfiisimzi as 131$ they w-are net :31' 35'
Ema ms' 12.s,§i3,§G&!~ wads mzgégaagemg tOsOO O
be an :33: higher side md
fax the :e$p0n§e:1t,, when gs" £992 md me
mm $2 3% 42:3 se:eVt%.:§£'re;sLA:;_A1 t for in
view $2" an; Frwffi O
towwds 10% of
LUUKI Ur KAKNAIAKA HIGH CUURIACIE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
emw" gg v;:@a::§zi$§';- g§s§LI:;¥sé.&~':3!_a.:'§though mi mam of
— an is i;*’_;vi::1fmId unéus advantage cm the
:1§a:’mm§’ mm 1’11: 311% am at
Ra§’4§;3,f§f§E%~§§ is ‘inww aide fa»: than appallmt is an
is cmmly gwable af arming mach
$§*é:a—Ex levels ef inc-‘rams mid fuzthex, i: ammo’:
. Sgéé. thus is a d®fix:axi=en of the award. ef
mm the mm of 1933 er Time is an
‘&n®pcaistm.z:i3d327m1m’ ” ad.
@