High Court Karnataka High Court

Mahantagouda vs Veeresh M Madivalar on 17 September, 2008

Karnataka High Court
Mahantagouda vs Veeresh M Madivalar on 17 September, 2008
Author: K L G.Ramesh


— -swwu

. …….uns-A :\HI\HHlH1\H Hlbfl LUUKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR

Between:

1

9: mm mm com”: or? KARNA’I”AKA T’ ”
CERCUIT BENCH AT GEJIBARGA _
Dtztedthis M17″ Dagraf ,ggpr:em§er,.’_4’§é§g ~’IV
Present 1 ‘V 1 M ” ‘V x _
mg HONBLE MR Jeimgzzg K};’;t:1}__:

L @%
my HOMBLE MR Jfks ms; RMJESH
Miscellaneous 1 C)

E’\xi3ha11tagc€2a1§ia.;i:.,”‘?.”.;A_3r’rs ‘

” S/’0 B,::’p’ug9t;é;2 Paéii; S.t:1dént.. ‘

‘4 ‘I Draxéyané B5’0V}3é;«§cg&§uc§£i’P%;1fii ‘ h

20 yrs,’Stu:;ie3:1£ ‘ ‘

Ashwmi DEB’ I)§epug¢udé’ .Pe1iii
1,?}yz*s, ‘Sméent ” ¢ V
£*,=’fiI10E,. “~, hynezxt iric:z:éi”& Péamral

.A ‘ nfiliargiizaxg pgiiiéoncr Nix}

._ V’2ijl.$§1£é :§fu.,;I’a;;£:§ga§agi, Mudéebiha:

AGz i1barga’ ‘ ~ ‘}_ < Appeiiants

_ {Big Suit '$h£§ayogimath, Adv.)

.34',

'A110: V}

A' Kféerssh M Eviadivalar
Owner of Tempo Tm}: KA 3?fM~'?'fS8

At: Sangana Pest: Yeiaburga
Cm Prof Naregai, Kustagi Celicge

\-\rwI\I we nu-\nIwr-1:!-\I\1'-'I nsun \.uunt. AAKNAIAKA filbfl LUUKI U1" KARNAIAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH CCU]

against the enhanced ammmt the eiaimant would be entitked ta 6'3*g)¢.i1ite:zegt"zfr6:¥t

the date of petition tilk deposit. The enhanced amounfliibe

preportionateiy. Since the claimants are of y0u11g"Eage,out of. .t1ieV.e;.*1io£tiened«

amount, 50% be deposited in Fixed Deposit fe'; a7.A3,§ériodiief_VAA'five

remaining amount be disbursed for their maintenance.

i?%ee§i*f3edqe
A fttdqe

An