% ” ‘ ~. X ” lay Sri: G K SHWAPRAKASH, ADV’ FOR R1
in THE HIGH cozmr or KARNATAKA AT BANGAla~f)VRE’~..VV
DATED THIS THE 23TH DAY 0? JANUARYi§f§b§”V*. ~
BEFORE A %
THE Howmsa MR. RQPf§fif€fx’-V…
MISCF.LI.ANF2()IIS Fags? AP1?£IA!;_
BETWEEN: ‘A ‘V
MC NEELAKANTAA, V
S/QMSCHINNAFfPA.GOWDA _ _ ,_ –
AGED ABOUT 52 YEARS =: * _
CLOTH MERcf.1v:A1§’r’:;mjD ‘z:>.A1;:I’cx .
SERVICE. MAD RQAD.”THIRf§’HAIiALu~.:
salmoazg APPELUXNT
(By Sr-i;’. U P_AI~i;{}£?.i3A2§i:C.~$. rwr-AK, ADVJ
AND : %
1 , .g1«: E’HASSA1?€=@ PAPU s/0 mam SAB
– ‘AGED IXBOUT 3’i”‘?’EARS, DRIVER
_ my ANNAPURNA BUS R/O KAVALEDURGA
~ VTHVIRFHA HALLE
vsm His. SUREKHA W/O K s SRIHIVASA
MAJ@Rf€>\iINER are ANNAHIRNA BUS
R/0 KESARAGUFFI, THIRTHAHALLI
SHIMOGA
V “THE NEW INDIA ASSURANCE co LTD
‘- “BRANCH omen, 3 1213 czzoss
NEHRU ROAD. SHIMOGA RESPONIENTS
” <.'.J . 'V
Sri: M P SRIKANTH, ADV. F01? R3)
L
"1
rtmeipt of 3 cepy of this ouier. On such deIx)§i§:;~-the
shall he reieafl to the claimant.
In terrrna of the above, the afijrfii.
with no order as to costs.
Sd/S
11,399