Karnataka High Court
Ramappa vs Iqbal on 1 October, 2008
1 rr: LUUKI Ur l\Al<NAiA!\A HIGH COLlRI:OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CCXJRT OF KARNATAKA H163 CO _ . Taluk V Distxiéé Giaibafga. IN THE HIGH COURT' OF KARNATAKE; " if "' CIRCUIT BENCH AT_<3:;LBA§'G'A~---IT_j V PRESEE*¥'VI"» 'V _ _ THE HOZWBLE MR.JU:39If'i-€33 THE HON'8l.E "x..'LL,'A:':v:4Ar-MUNATH DATED THIS THEVVGi$§'VD2§YA i;)F*.'f_}1::f:§".€3"I?;E.R, 2003 ' BETWEEN: ' V' Ramappa. 1 8/0 Hashézzppa Aged 55 yeéI1'.S' Occ: Nil , R/0 Koxmpur, Appellant " (S3?}§§;§.f)o5a$'§ S1'i.R.S.Sid. " 'V V Respondezxts (By Aévecate Patel} for R3) This filed Sec.173(1) of MV Act against the judgment' " and award Erlateetl 20.5.2004 passed in MVC 'NQ.26'§-if 0,11 Add1.CiVi1 Judge (S3'.[}£1) and MACT, §a§r't1y"a}.Zc>Wing the ciaixn petition for compensation and S£3ek:;ng ~eni1afieevment of compensation. " .'i'f;is coming on for hearing this day, MANJUNATH J. 2 "deliveIed :he'fgI1:::wing:« JUDGMENT
20.5.2004 in mic Ne.-.269/2002.
‘ appeal is by the claimant seeking enhancement of
‘ “t}Vze”compensation awarded by the MAST, Gulbarga dated
§Q/
:1. :..£. . (Cum. Cm .Smz>._.>x> $.01
Judge
“Judge
§?::>: :2’
<:§%:§;a
fig xmz: §§%§§ "Kw Ewmgag Efig §$._w§m§ § $33 3%: §$.§§§ ..m§ L$§§§ §§:;. £9: