High Court Karnataka High Court

Usharani C K vs Divisional Controller on 18 March, 2008

Karnataka High Court
Usharani C K vs Divisional Controller on 18 March, 2008
Author: Mohan Shantanagoudar
 ~ Vggxnug. nna$u"'Li'1' * avgguan .

   PASSED-Ill"%lflK3 NO.68lI2000 ON THE FILE

V '  :"'F!fiif:1?J'I.i 'l:'Ii§'-i"I'i'l'£".'7r"i* u"I'.Tl.'.ii & iII'E'iu'"':'iER, iIifiI"3"'i"-i,
 T  PARTLY ALLOWING THE CLAIM PETTPIOI FOR
  COMPENSAITDN AND SEEKING ENHAHOEIEHT FOR

" 'flflllflfl Ilfll.
India!

In 'run HIGH Locum' or KARIIATAKA arr BANGALORE
mun ms nu; wk my on wmcn, -  T % 

HE Dflffl
DUI' \fl\_W

'n-nr. Hozcma rm. Jamel:  * x 

 

fiI'IIfl'Il.'|I.'I'l' u

   - 
two SUREBHGURUJI,       A
AGEDABCJUT31 YERA8. T %

maria HA -Inn ,   '

I-FER.-flfi II\lul”Ifi A ‘~

uormmmr A; .

nnsmrmmrr

*’ 1’m$’um 18 man ms 173:1: or new ACT,
% -M-m azzmsmzrr 9.39 .4\.1.|!.l.!’~’.L3 D.l!!’ED

HUI!”

Ilu.r£’uI was .3 swat .

… AP.PELIaAR’l’ .

ix

_ ‘rhbnppealoomim onbradmbobnmh dnpntha
court the 1’bl’|0wing:- A.

XK UIIKI

Tribunnlbelow.

an bohnlfaf
both parlzla

on 30.0.2002 the

-.._…….L”* …..et-.:_–.- sf .I.’-____di-1 jgln; 1.1! LIA

ulbnw” :11 ‘ 0 Ityiaini aim-‘ t. ‘i”na c’mI:Innt’ ‘

‘wan “t%r–~=.~ib0ut tlmae dam. The D0000: lat
of fiuctnnud ban: and than In
lult bran-m. The claimant. hm

-‘-M -‘-‘–‘-“”– ‘.’.’:-534-.:..-.=l ‘-._-= .-:-.-:-a-.:–‘–‘…..

Ti’:II-ati0n0f’l’is.81.l’i(‘J0I” 111140!’ Vllrlo’ unmade” .

W3

it

4. 1’InT1-ibtuulhnsrhhtlynouoedflwdhnultynt
59t.._:l’¢_1_:_.hg v.

—– — –.– ….–‘– —-.–.– ——.–.–.:——.–__ __

ifi fii6″u”w’fia:”n:’ of % fir”-aar'”xi”:. Tafiefifi than

income due no dinhllflar. which in

V-A;————-.¢.–

3.e.a.L5.1.:oo.:- «.2-..a…-r an-. ,=.=.-.i.r;’;-La;
and -u:..5,caai- ‘A m:unnmm*T*T*******”*t

Iufunng V: l-‘IQ-‘ 1-u’n’rl|-rl-O ‘1 tn

IIHT 1%} .. II: I D

Rs.9.ouoi- Gfiruaouau during up

hu nwurdnd only Ru.5,0tIJI- unin-

4._.__……..1… ………..I2……’I

— Ri-13%f- Iuwlrnn nunuimn »
_ % nho mbaawmtea m.2o.ooo;- towards bu
i%%% %§£ of lib. mu. tho clnnunnt’ in .n ‘I

M

V mcdhal bills worth RI.2.875.29 _

entitled to Ro.1.09.600I-. Hence. the hllwiuc ordgr in

“A .A’1hnll.Q.1’ …. .I.aI4nn”.u.fi§ In ‘- IV.’

cnnlpcnl-utinn of’ Rs.1,09,600f- (Rayon
Thounnd aha Six-I-Itmdmd only] yum. % f
“mm ‘MI,’ mm,”

……..A.2A… _A_._’.._.. 3

puuliififififiifi if

50% % ask f Q dnpalihad in any
choice hr a period of

-….. ;-.3.–,.___..II–+ 2 g- % -.2

be dhburoad to the ommm –

§j;£t1u-‘1’:-ibunnl in umlifiad.