High Court Karnataka High Court

Vivekananda vs S Venkatesh Babu on 18 December, 2008

Karnataka High Court
Vivekananda vs S Venkatesh Babu on 18 December, 2008
Author: Huluvadi G.Ramesh


COURT OF KARNATAKA HIGH KARNATAXA HK.-T-H COURT OF KARNATAKA HIGH COURT OF KARNATAKA HQGH COURT OF KARNATAKA HIGH COUF

Ifwf ‘?E*{E HEGH $933? $5 E’Z.?%.F1.§é”;3s”§’.*’4′-sE'(.3s Pa? &3sH{§?%.§.s$E3.E
§fi£¥’$fi THIS “EVE-ifi 3.3% BR?’ if}? §EC%€EER 23533–.»

BEFQ 94$

$33 HQE’EL$ ga. suswzas HfiLUVfiBI §UEag$sk’f”*”

M 5* R :~zrJ.’?5a2 :2:::~A»w2»:3.&§;’_:v§s.%§”””

Bi”2″E”§EE3’~:’:


vzvsgawaxnn
S23 B.C.R£U

AQES 3%.5$Ef'£' E4 VRS  ,

gin? Hhaflafifififififi ¥:L$fi$E

xasma fififiél     .   

fi§¥fi¥R TQ ANS SIS? *_ .1 f “»§;flfi§?ELbANT

my 3:31: 2: ‘:;1;._{3aEs§§:2r:A$~’: §é:”‘%:r;’>’a’~.».;&;f;:g:e:a, gays}

E ‘E ¥$NK%?ESK.§fiB¥nu_
52$: rsgnsz.-3 §1E}E’ET£.}i;3$;’ ‘s3:+:a*1=*:**r’
fifigkfififififig A. pi
‘»Rf&? ¥IJé¥éhA%3EfiE Taa§$9@a?

we 21?a Asaax HAQAE

‘ fiaxfiya CETY

“_UéxL$§:?§2U:x§zA ififiufihfififi ca L?§

:<:$;'1v::..3.§;;_.=*"§ ha 3., Ram
_' afifimyg av zvs
* aafisafi Maxagaa 3.. RES?QK3$MT3

Un.§ay Era: a vzsava agaaa $93 32, HQTIQE TS

EiES?$?§'{.Z%E?§"§' E'='{?.E. E¥'§3E'E3'§3E§ $I"E'E'§}

M

COURT OF KARNATAKA H36!-i KARNATAKA H30!'-I COURT OF KARNATAKA HQGH COURT OF KARNATAKA H§GH COURT OF KARNATAKA HIGH COUF

bi!

wag szaga gig :?3g:; Q? xv fig? aggzag? vxa
z.§U§:§:r?*§E}§"§ §'3'%.?§§} Féffiéfifiifi i".3.%??§§§§3,«'}§2.335§E ??53?:"3~§;§ 3:53
avg %a,1?2$z2§§§ ax ?fiE EELS as TEE :§Q§bg
azswazaw Sflfififi a §%£T–E§, fiAK§YR, §aa?L¥j$L§§¥§§

ma a:':3.§a:2g: ?E'?I"%;"E$3'é 'am. ::mm-:5"n»::*:§E§NS%.’§’3′;&T*§€.= I _

was ?é..§?…3°a. £$%€Z!§€fS§ a§:2;’A:4§*:};:&g1’~%’:.g3R$¥E~?;$;

wxg aaaaw gaarvaaaa ?H$9€§L;a§:3$;~

aw
Th&r&_i% a d§E%yf$§O§3,fiaya in filing the
app3ai.;””

2 . 3;-as

3. Daia§’&fO§$g§a§£ in.§iling {ha apgeal 33

QQ” fhi3O%@§5&i ia by thg aiaimantg seeking

anhanfigmamt sf eameaaatiaa being mat

“J’$§§iEfiEd wétfi the awazé yafiaeé ky thfi

Luuau U!’ ISAKNATAKA RIG!-i KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUXT OF KARNATAKA i-‘RG8 COUII

fififiitianmi Bi$trict Jags, B§¢?~II, fiamfiya in

§?§ E¢.§?2GfQ§$§ datfié 23″$2~2$fi§.

5. GE 3~l~2$Q1 axsand é §.§,Txxh§ni th§ *k

alaimant wag geing an :a &g&¢tér “§gfi$;fig

zegiatxtatirrm :%c.m~:»::,;J~::5–1f§’–.. “me:.{:’at’g,

fiactary an §.$.Rmafi; fiaéfiyag éfi:t§a$@%ime, a
laxry hearing r@§i3traE§§fi_$@;Kfi*$i¥§§33 came
in a raah aafi neg;g§§¥§fl§anfi§fl5d daahed ta
tha claimanE;_§$%’t§}wfii%§;l§§ fiell fiawn and
saataiméfi §i%%§¢u% ififi§%§%${

é. %E§i$an§ G$fi:%§J”ciaim p$titi®n aeeking

Cam§9m$a§i¢m*¢§ R§;3,§%,%GSf-.

i.V?¢ _§E§”VfEfia§r&nae fiamgany’ aanteatafi tha

€fi2:>.4€;:£:9_::- ;. A[

. 8¢_5 fhe T?ri%unai. having raigaé. three isauas

“”aH,Ea: agnfiiéaaatiang h§ifiiwg that the aflsident

A.

g;

COURT OF KARNATAKA HIGH COU81″‘OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI

ia dam ta 322$ négligaazza ma. tkm gar: auf the

sirivesz” sf the ltsrzzy in queatiaarz, &wa:éia:i a

taetai amxpsnaaticzsn ax’ Rs.23,§§C%;’-.

aatiafiezi with the aaiats’; aaeazai, t7E3gé__F:;~.i.a;.iA§:m=2;z1′:OO

fiafcme thifi (max: in apgxagfii.

§. fieazd the ‘cmé;’nV_E:f§’l–VhV’ .§E;:=fiV the
raggeativa paz»t:§,–9L$’*.&_ O

2.3. 333 fg’-‘.s’.f”:.Oa§..25: .:3tAh§\\\ are 2:-ezzmcerneé,
tharaa amt 5.2:? wizich,
gVVV’%ra abrasifina and. aa
$:£.:a;1;r3.e in nature and

injux”; EJ§..+§ ‘:3 gxiévafis in naturaa. fha X–ray

g:ii’5<f§":}§.i§A5é&%_ thaii OOOO Hixhezrfi ia a fizracitzzze f left

“<'..'*.,,'.*~.a§.'z2:"..é;':t:"3.5a?' Vjbgna gas: was rslaimant wag treaimd

:;*5{;»z}.a$_.r*a;*e3;O'*i;iV;i;O¥alj<,€ fax: 233 fiagrs. Tbs'; Eficaaztar hm

AQ§in:£«;iA:' that thaw 318 Zfifitrifltififi szsf zaavemenfi
ieft ahauiéar by 25% wgé tkmxe 31$

. ._.;:3.i&:a%il.i*..:y ta $32715 aggex limb tr» the fixtam: rfgf

'xv