High Court Karnataka High Court

Vahidullakhan vs Smt Rajeshwari on 29 January, 2009

Karnataka High Court
Vahidullakhan vs Smt Rajeshwari on 29 January, 2009
Author: A.S.Bopanna


:1: Tim HIGH arms’? 0? KARNATP:I(A AT aagzcgaixxiésk

mama 11-us THE 29%: my QF ‘

BEFGEE’ . é

am: HQWBLE r.aR..:Lr3’I*:{:3=:f; .3′;A,$_;B01’%I€§I.§

M. 45… 140.137 0’7

BETWEEN:

VAHmULLAKI~IAR* – j
5; er; EPZAYAT UL1.4s1<2~ww; . ;
21ma.Rs
HAGUE RG9-13v, <37' .

mssan APPELLANT

Lw’;*s§1u:’:*;.%x%,%R_ Amt, 3

» V*Ac¢£2.,n£.#.JQ£L..§hIc.1u~s545, NEIER Ravmmlmm
” _GGL1_fi:.G1’=’:g ~§it:».3;zan¢t3 Bomn,c E~22.
~. EBTRIGT
‘ r:sfi9;mE1e RO.EA»-Ifi>~A-2G33).

mE,mmGER

mun LOUR1 OF KARNATAKA I-HG!-c COURT OF KARNATAKA HIGH COUR1 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH «

N n XEW mam Asatmmca ccrxxzm,
* % . 1:30-0PERsmvE sacmw Bumfima,
% . max TALUK amen @
cnxmmrmm. REsmIi1:>Em~.3

(BY: SR1 K, SUEYAHARAYAEA RAG, ADV” FGR R-2
Katine ta R-1 dfmpemm with}

mm mm mm U13 1?3{:.) 912* me” Am: AGAIITST
mm Jtrmmzrrr A3113 Awgm mmn: 22.9,2m7
mssav 34 mar: R0. 172j2C5Gfi GE Tim my CF THE
an-‘3. JIEBGE 132.32%; mm mm, cmtmwywarm,

“r

–u-ru- -uwrurunv 1.7- Iur-unn-Ir$Kr’I$Il”w

PARTLY zmwwme mm cum Pmmceai

COlaIPEH3A’I’IOH AHE3 szmma E§}me§:”:nE21:*& a*:§:~

C1$3llIPEN$A’I’ION,,

THIS APPEAL GQNWIG 61%? Lime A:£::Mzési»:=;§;*fHi*.;

m*:’,’rH1.=; caum m«:L1vERm %

Jnn§gg§f % %

The §PpE11&II!’.’fi§;3Bj}Iia,I’3;tVV:.- iia.’ ” * -. v V Cltmrt

ac:-eking mnmmgfWMam am$3 amiss: the

. I|\)v – -.y..3na -..n- nnnunu-nnn r-nun uuulu vr BHKNHIHRH rm.-m LUIJKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1

sum am.-axagd the Hc;;«. i?2{20m.

for the

and pénxéédk

the i11ju1*%’ anfiaaed by tha

Wifimh aectztreci an 2*%.2.2GO6

awardfi a finn of
undczr aim difimmtlt haads… Siam the:
% as befinre am; Caurt mm-mg t a?
V. ‘V:.V’jj’_:§-mfiematbn mmly an the: goum that thta
“‘::;§:V:m?3mai:ianr1 awanifi ‘harwards has sf future earn%’

im anthghwmsidag this aapactoftmmattztr raquixm has
be Gena-flared at the autsetg

J2

diammsigim _

4. Inaafar as the sufihmal,

rewards, meme @, Exhiinit P-3

sheat izndimtes rm mm of &

trmtrnant when as

the: dmzhargye suyry ‘sang ”

who had tzmtad  '    R as

PW-2 wha refers ts   rendnrai

and the    gs wen as the

eiiaabihtyf as stated by the

aomv has ‘awn reclmneci by
the mam; same meaa 1’10 fizrther

I up inzzearnc that has been melcrsztim

the ‘1’*:~ib~g, }A at R359/~ pea: day and ii: is. the was

‘ s t ‘tmt he was warlfi’ an a. clnanczr. in the

mm the. daily Wagfi ha was gut;-:t:1:%m baits. aha.

fiaflare, wnsida’?m all theme aafits of the matter

nluri LUUKI Ur IKAKNAIAIUI HIGH §,D.,lAJflT Oi’ KARNAYAKA H16!-l COUR7 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH 1

mid mticrizg that the accidant. had eccizrmé in thf: year

20%, awn on a mzmaervafixae eatimne Rs,,1%]—-~ per day

5

muki be: rwkcmd. If timt fie done, the

mam}: wmxlrrl he Ra..3,€%{~– and ifthe

with fiard is the dfimahifityr

eaatitksad to Ra.31,00fi,f- m aa§:mn%m k dy

5. expmwa,
am: for the app».-Jlant
by the Tribunal in

an the kl-W63′ to be awarded.
of ‘ ‘ ‘ nu amnuxzxt.

has! tawarck ‘loss ef eamm durhg

&:avm” 1 ‘x;;;f’m” “mail azcmum rmumexm’ in be awarded.

‘ scafikli atlmr hnads a. gum af Ra.15,f2iGO;-= ia

Henm, tk apmEam~ maid be

– -wn -..n,_._a.-V.’.’nu u: nu–nun”-nun nsun uvunu vr nnnnnlnnn f’lluI”l LUUKI ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH (

to a tats} crflmi mmpanaaaiofi caf

with irsim-est at six per amx mm” armum

frcm tbs date 01′ the gizitizsn till the data cf’ rwfiaatizm.

Ifi, the mhai mmpezxmfimx of Rs.’§6,C}flG[–

J;

rum-I uuutu ur KAKNAIAIUI mun gunk’! OF KARNATAKA l-HGH COUR7 OF KARNATAKA I-I6!-I COURT OF KARNATAKA 1-IGH COJRI OF KARNAIAKA HIGH I

along mm mmrcst shall he edcpeasiteti by

C w1th1n’ six weelm fram the date V
eapy :21′ this order. Dr: mach c:1ep:;:-sit’ ‘

same shall he disbnm.-ed to the _ Vt. ” . «. V’

“7. In rermv stands,

ziifipfisad cf. Na mex%ae%%:o%%c**ti1a§,s-

‘ .1 .’

Sd/-E
Iudge