IN THE HIGH COURT OF KARHATRKA AT BAR(}aI.:QRE mmn THIS 'mm 1 rm my 03* APRIL, zma BEFORE THE Hfawam MR. JUSTICE MORAN Tm nwmamcs nmmma, L KAHIATAICASTATE 1RAHsPoRTcoR9oRATze3. k % j KHRam,sHAN'maGAR-,k * THRQUGI-I TIE Law cawxafsra -.....--...AP'PELL.fiNT % [BY am. A& 1.
amt. I-I2,nKaVim’§¢;’d% %
mo nmsasxm Ks wmatmanm,
a.caEDu&Bc;<::': 2:3
"2, BABY Marmsnwmx,
pic: 1:1-:c;;ms*:;r;:% s MAHJURA'1'fiA,
AGED ancxswssyaans,
_ %
j * 'mus: DECEMED K s MAHJUHA'I'HA,
* %A<;Ep "ABflJU'I' 3 YEARS,
..__ ¢i.; em. A8!-WJATI-IA}!-EMA,
.fi}"I~O Kv ,
AGED Aacxrrss YEARS,
5. K V
510 mm vanxm”
new AECIJTSB YEARS,
smcs Rnsmnmzrrrs 2 Alma
smcm muons, as wmmmma
Bzmz Rmszmn an-ma %
MOITER-CUM-IHEDIR mammn
cum FIRSTRESPCKDENT
am. mmvnrrm.
ALLAM NT R10?
DOOR Nc2.1+35._
KOLAR C:I’IY&I)lS’I’RICT, A % %
PIN – 553 1:11. L A
‘I11′: under
Sectsion 173(1) of M.¥’.fl¢:{;;_: and
award dated ‘HQ.’ 797%; 2005
an the fileofth-‘.j-. __ – filnurt af Email
Canaan, MambeI;”!&£&.C’1″, Bangalore,
(SCCH No.17’), af mm af
R…5,9s,mo;- &%”}$.a. from the date gr j
an for orflm this day. was
Court.
aL§_.E9..il’
is film! by ma KSRKJ – appallant
” reduction” af ummpensatinn awaxciead by the
W
.4. .-.._..-u. nu;-gun l..l\Il_.Il|_)|I\Il_l\l Il\ I\ll’\I\l’\ lll’\llI I.I\lI..l’lI.lll\I\J\I I,.¢’\ IIE\lIl I-l’\II-.lII-.lLl\!\J\I Il’\ t’\Il”II’\’\ lI£\’I
~24
r1g12tlyhsaldthatthedr1ver:ofthebuafiso1e1y-
reapozruihia {hr the accident in quweftiunn.
..1 The dmaed was jum; 33 ymm at 3 T
aafidn” nt. He: was Warlmg’ in
list of a Vwarldng in is V
the Supfirintesfient est’ Exciae’v’VL’L’z¥_Vs;’ Thc
deomezd *3 aim: shown _
in Same}: Aahsak Bar ia
e::am1m:’ :1 a3 the awed
was Ma Hnwavczr, the
Tribunal has gr the % sdewaaad
mere};-* at Ru.3,fiCIZ}}’ ap% to
be on Baétaziivvggg mid amunt, thy:
afififéwbfi m be said to be an that
F 2 is filed with a deny of 374 days. L
amiqmw by thus appellart — KSRDC ‘ms
V”
§
tlmt am cleiay has evmurmd baamuaa of nun-film at” the:
appficatian far abtaifi mafia mpy
Fwmribefi pearixaci of lmitafimn. Such an _
mum be said tn be ‘valid mpmmmu, :m%%mtjin J
dffiputes tram the agpellant Wm
Axiv&!3u befum tin Court m’.Ld7t}1§ wmsv:
c-E on. 95.11.2996 were ” the
applicatitm for getfitlg fifiad after
the lapse of mm. mu» :.’*.:”£3;af.~ .j1′..’.ve.V,,’– Q1v.’§.§’T2é$7, which
means» the f;s:.’}b§$§ii.’V’seven mxzntw
afizer ‘tlrm ths duty at’ a party _
m flrw 1i:£ ga:;a§:% {~a;2;;;kmfyznzwm am this rzmtterj ‘ho
mquim 7 &1ca’ ny. The appenant
?’atatui¢zj§ __g;u}£hwarity mnmt lmap quita by
‘kfitm fan the Admmm. Them cmxxmt be –
as mammal by mm am}! having
‘ 2~’ ‘i.==;=sIa”‘ .Vn:$m:ra . In tifim um”. af tha maxim’, the
afihrud by man KERN mxmt be accepted. –
app.-:1 fails an. the mum of deiay aha. j
. V u um falbwing ardm” is taxider-
x/3