High Court Karnataka High Court

Tippanna S/O Somappa Lamani vs Smt Premavva @ Prema on 19 November, 2008

Karnataka High Court
Tippanna S/O Somappa Lamani vs Smt Premavva @ Prema on 19 November, 2008
Author: K.Sreedhar Rao& Gowda
IN THE HIGH coum' OF KARNATAKA, cmcurr BENCH
AT DHARWAD.  j

DATED THIS THE 19% DAY OF Novamméié;   _  

% PRESENTM    _ _ 
THE HON'BLE MR.JUS'l'ICE I<%s I§}9'.}3_D}1;ex1?r<Af0'{L J 7

THE Homms: MR. JUs*r1c§§kj'a.sREEm"vAsE%®wDA kk

M.F.'A,_NO_;2'1'1 1/éeflfi. 'L

BETWEEN

.. TIPPANNA ski/_o ESONIAPPA LAMAM
AGED*~AI3OU"I:' '49   
0C,C;A.GR:c1;L113RE$ooLI&: AND
QUARRY'    
R/A'?  TANDE,
TQ;HANGAL, ',--'{)I:3_'I'RiCl' HAVER1. ...APPELLAN'l'.

 L(13y%sra, ASfiOK"HARANA¥IAIM ADVOCATE FOR

,   j. " _zLPPELI,AN_'{'.)

j  L 1. X %%%4sM'rAmE MAwA@ PREMA

Agcqnull
A. , _ D/'O CHANDRASHEKARAYYA GOUDASANIMATH
'R/AT DESAI GALLI,

"  HAVERI.

VT   ' wzz. NEW INDIA INSURANCE co LTD

ASHOK CIRCLE, GUPTA BUILDIHG,
RANNEBENNUR, I)IS'I",HAVI§)RI.  RESPONDENTS

(By Sri. PREMAVVA ADVOCATE FOR R LSD)

handicaps shown above, the disability is to be at

10%. The income lass proportionate to 4.

o . ‘L ~.o ‘.

” Ity.

would be 128.210/-. On reconsi;<i'eI"-atioI'& ; ' j

evidence, the petitioner is V_/~.-V

.1 and agony, Rs. 10,00f);j:;~..fQr ideas hf: anti'

Rs.10,000/— for Viexpaxses,
Rs.6,000/- for loss of up period. Tim

loss of irxcaoxajraea-' {y_t311i(§!A__ – fmcome) x 12

(111onth3)*'r:.A':1Af3J (nmznpzigcy é 32,759/-. The cxaimm: in all
is entitlgd to of Rs.88,760/- as winst

Rs.25,OO{5i~:aw§1*;i§éd_ tribunal, and interest at 6%

compensation from the date

till payment.

nvb.

Sc!/-3
Iudqe

Sd/-E
Iudgfi