KARNAYAKA HIGH COURT OF KAHWAMKA HIGH COURT OF KARNA’?&i€A M6!-I COURT OF KAWATAKA HIGH 4
‘
ma.-m mum cw mmmnm mm; ;cm_:rr:’: 09
IR fig: fflflfi {3§}§T Q13′ KARNAWKA 3.’?
E3xA’I’Efi was 1*:-$ am my 05* Jamamr ._
BEFGRE
zm 1-xaxmm hm..}’£}3’TI£:E»_.§.S»._§t3§§-§§I§1′.>f«i1fi.a _’ % A
1%rLF.A.. Hmms <3:a*%%29=~'3+"**'9V%if%% 1*
mmaa % .
‘£’I-IE mmams nmzcfma
a&&ta g ;”
cmmm GFFEQEfi, –_
E.fi.R{)AE,3&H’fHH%&G5.1?;,’ _ v
fiAHC’u%I..$RE~—56% e2’a._»’ ‘ ‘
R.EpREsEmmg::*rr:; _ % %
6HEFLA’fi.?’QFx’??.€3;ER.’–.’ …APPELLAH’£’
%%%% m%»’C$&TE 3
Am:
vmIc:a*rfi:3–.>:ei, ~ V
33:5; ML’ia’;>Gw
AQEEEVABGUT 223
‘ Vvmmgmi atmfifianfinn I-ESL
wsmxmsgmm D1S’1″RIi,fs8€3;’- WITH
T @ §% Fgfig FRSE ‘THE IBKTIJ £3? PET’1T’I{2¥fl TEL
fiEPG$I’1’.
. uyyna wr maxmaemm WEN COURT 0? KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF
NATAKA HIGH
nrlafl
mm mm mama 92: my Anmss_§:;;i:§i=f:’m
my, THE §GI3’R”‘F DELIVEREE mg F’$LI»fiWH§§:’–.» .
Jfl’EGfiEH’I”
The appe§1ant~£arwra?;i}u:i’V1″”«i.§ « T V
judgment and award dawé 31A1;?5;§0_§;7?
Ku..6656f20G5.
2. Heard Immm: for ‘the
appellant eeunac}; far the:
‘ c~r;_ntmt”..ie-3 with regard ta tm iack af’
sf rm grim my fiw {}nrwra*’b:an. E2; is further
znwpandeiég papers.
3. u’vI”.r.:g ‘ga;Vg§;g:$:v;aA;Z’§d%,31:2§’-:~”%.’3,brwra.1:37.¢:ur1 is in
gamma rm award paasad by the Mam’
ésgaest ward in the as well
T mgm. af’ mmpemati.-Tcsn awaxflad. It is
_mnfiei}.deci’ the EAST has mt pmpwly apprasiashed
mm an
. §::§rif¢nda& that fix szxtherwiaezz fiw cs-ampamaticn
is amxmsixze fimwmuxh an the 5&3′? has mt
aensidaraé tha mnmfitiam af ms agpefiant with ward
L
“f
RNATAKA HRGH
to» there hairg ma fgxnatiorxal diwability by eemigiaring the
nature af jab af firm rmpand&nt–c;3a%%t
the mmpmysatism unfiar the hesaé
e.<.~1%" is mcwasive. It is T
91113: the: clam iwtiticexx sham ._éi°z1§::t:V _
there: in :16 xfiligetzzzce ma.fie::é:1ut, tE1e
wmmmatixan <sc:111c¥.'§;*:::2jt extent
as it has been gang. aouglfi m
MW W a"3?a%?§? % 'mbzmax It is
% 'gag aypxmzma the
€;$ the wnclusion and
t1wz'°%:1"=eAss;am.az:_ «£i'éi$An'e:-;.=a:_4i':3«,:;$:f.' far interfiwence.
fi;I"«t§1€: light af ths canberitintm umafi, it is
Eéififii' hm mmidsared ism cimm'
_pe:tit£5a~m mmmen jud 1: Em Mex: pass-ed.
* the xaid asynactm of {he mfier, the
asgmm hag ham} crszxsiziamci whiia afivertm
Vj Eml. in mm rgardg ?x§&€"I" has :'1s'£1mc¥' the
ev1ificz:.c:e ef FW1 and 313:: {ha goiice mmrfia whiszh am
– Wm ,,.,,…M NW9! mmmnvnlfiflfl rnuri 0F KARNNTAKA FHQH CWURT OF KARNATAKA i-IFGH COURT OF KARNA’f&KA Pfifii-I COURT OF KA
fix mrmmrafiasz: with arm angtfzsazz W£?:h zmarsé 1:33 the
L
J!
ATAKA RIGR 1
naannar in whieh aha aacidant hafi awurrad an
12.5g2{3f}6 at 3.0.30 gm. xzzxaar %kat’t:e
hewwn autericimhaw and KSRTE
Caxmidafhxg the fast that fife T V
evieimice a:vau;}a’ his befem
the af fact, E am 5? fi§;3m $gameV d0e3V
mt 39.3 far had
a~::x::urrafi betwmn mad
tlwrefzzsre wmt cannat. be
saga
5. ” awarésfi by the
MAC’T, i§: lf»Efi:.~C.”I”‘ ma Imfimad fitne
m.,§m.:mr was had ham ¢ .
nature uf s by the
fimbfity ziiim ta ihfl saifi fizjurlm, the:
‘ _.1fms ” m.1w:1 mm mmiéwaflnn the evfienym cf the
Jfw-2; gm hasfi mm ma: 221$ physmi
W…» gygna vr’ nnacnzmzalfifi HIGH COURT OF KARNATAKA HIGH COURT OF KAHNATAKA HIGH COURT OF
kj mxstaixiaad. by tfim cjgimam ‘tn him fight bwm
…. nun v-unnf”n an
im 42%amd disabiiity ta 2:313 wme my is at ma
Sima 3% MAS’? Ems max thg aazrifimrme rzf fix éactor
L
as.
an
NATAKA HIGH *
and hm rassmrfiaé zha wry mm gesrcsntaga, it Gaztmt be
safi tfmt the kififlfi’ Ems tmmfittaeefi any eI*z”q3;°f.
with regard $3 ‘:11: mnmgaiiari $2″ the mama:
the apmfiarrlt that Lnmém AV
e:ar5%* MACT xhmzld jmt A. ,L;,}:’2§” «zgéezizifigz. L’
ym*<::e11tage sf disabilityg is 9m mg is me
aviderice csf the Dc:3$a§§*~, shimant.
has 3u&x+m 42% Eoww fimb anti
3.4% tr; title aiaixmezit was
wtarlfl'-733 said timt bemuse af
that raiuzmd in am? mamler
sirme Efis fumm fizmfinnizmg
as sssrm sbsmxxka and the
ésia' §m s""*'1. mt fie in a gmaitsizsn £9 rmmn' wzk as
acscfient, fimrefmm} an fix saui'
%%Tfib:m: was justifiad in gamma
' Ewan an the ether hmds the Tribuxml
'V fiafiaaé Eha namra fif the ifijufif', pain sugared and
[an actual ammm: sf wsmgsenaatiazz mg @3331 grantefi.
Kl mug". ur nnmwnaatsn IWHGH QOIQRT OF XARNATAKA HIGH CQUKY OF KARNIWAKK HIGH COURT OF KARNATAKA HIGH COURT OF KAR
€c:mi&m'i% the mmm af fim azzaczifieztzt, iws af fi€8
L
'fit
.. ….-. . m.u. ur RAKNHIRKA HIGH COURT OF KARNATAKA HIGH COUR? OF KMENATAKA HIGH COURT OF KARNATAKA HIGH I
ma abs wan mnsicémefi. fimefarz, be t& extmt sf
tlm mmpaenmtiinzz grmtaé alas? I ds not find any
90 as :5 call far ixzmrfexam.
6. AE&§ , ‘Chfi a%.Vl,x’§ ‘
app-3115.31: 311311 depnait the V.
within a pwicd of $12.5: weselm xa
mp3; of this judment.
éiailerfied of; film time: of
513% af thia the Tfibunal
fer the __ . ‘
sdl-§__,
Iudqe
“”%.r$E