5 Wm! nnmaumammlm mszwm wwuau vi” nnammannn rm-wrl wwwca vr Kfllfiflfliflflfl mam-1 wuum ur KAKNAYAKR H36!-1 CQIJRI Q? MRNATAKA HIGH CC
IN TEE HIGH coum’ or KAR;HA’I’AK& AT
mma ms TI-E «rm ms! or & kk
BEFORE
TREE: HGWBLE
‘wraaam
Aged about :32 % A
Exams * %
%
k “E}fa’.1a.ne’»*.Eaf”eiah
‘4
A % gggpenam no.2 m 4 since mm’ rs
hynnma, natural
app-e13ar!:Ho..1) …Appe]Jan1s
{By &”2A.R.Desai, Ad’v.,}
?=*fiW&WN%W;3§ ME mam MWH wmmwx $0 iflfiflfi Mwfl wwwmwi £0 ififififl Mflfifiwfi
wmmomw gm mgmrx z-mm Wwawmmm «gm mmwm M
2 ‘new! I\r1s’.Voi’:1.7″|Il”MV\f’I II
-wru Mvwni ur’ A:-iugxunéfinn ifliwfl uuum ur KANNMSAKA HIGH COURT 0?” KARMATAKA HIGH COURT 0? KfleRM&TA¥(A HSGH CQ
AE:
Agedabcutfiaymrn ” ‘
S[cs.A¥;a.uIlahKhan
Owzwref Lorry be-afim
No.Ié.%$~{l3~E-$2553
Rf$. Hayr
P-2+, Indore
Madhya Pradwh.
Tm}€a§nna1..§1ss1:ifi;c:%1ocj' _ . V (By sri R-2 R'1'"*'*?'3-3 %
lama s.a<::[1) of the worlnnewa
A "u.a?t:7"t:i:1";li;ct %w' the judi and order
in WCA:CR~2*-$73003 an the
95- 0% and m for
Chit:-adurga, gnawing the
'V fiar compematinn and seelinug
_ cf iaaetian.
* fippaal cxamixg an fiat hamingthis day, the
Wwvmw rfifl mam mm W%WME”%?W’% fifl Méfiflfi MMM mmwam $0 £.%flQ3 mm wmwwm 2%} mzmm M
W%%”3fifN%W}§ fig éfififlfi MW”
: wr nnmwmamnn nzun wwwwu mar tsnmvminnn flaw?! Vuwufli ur mnnwazana Film?! kewUKi V?’ Efifliflfiflfifliifl flmfifl RQMWRE £3!” %§%.KNA”¥AKA !”‘HGH CC
This is a cJaunanta’ appeal .ra1a~mg’._’
quutinn far .
‘Whether
A ~ .__
Cempennatalon was juafified
af the sziwsad V’
2,, 2:, deceased aged
about 42 gutting salary of
Ra.3,0m;-, –;.I.m. Ana%af1i4§.3,ooo1- pm. In ordm’
fr-:m1 oral evi1i% of
R £01′ Worlctneafu
have any ather esridmoe. Thus
ham cf Rs. 1091- per day in
rwtxicmd tbs same: to a sum of
V V V ‘ ufisgfigi; pm. day
Dmhgmw claimanxhaa deposed
that she mans’: moducedazzydocumszzttin proofs!
barI:a:%1w&byth¢d%.md.Thm’&md¥m¢ftIm
{U . CL “;L~.r9′-“‘-@\~.»
‘ \
mwwmwma flw mam MWM W}W'”..WM%W%§ flfl fiugflflfi E~§@%E»% wwzwmw £0 iififlflfi mm Wfifiwiwwfiwfié £%€.’%e .£%fi$m mm mawamwww an mrmm an
Mr EV’~\luV£*HI~U\i’! flzwfi QUUKE 5.)!” Kfixfflfliflmfi WIWN €.«’UUK! U?’ KARNAEAIW HIM” LLCRUKI U?’ KARNREIQKA HEGH CUURE U? KAKNAEAKA I”‘[fl..$7l”l LU
Cn for W::r1%1’s ~
deceased was not get&q bathe of Rs.$£3i«.
not eafi for inmrfamuae.
me». deceased was aged ab§uj;42%A
marking as a of
amazed and VVaf§1I£§pI’uprId:aV: ‘ 1::
detm-mine 153.0001. p.::n.
Tima aa.-med wocdm an: no
Ra.2,6r,775;§;%*%%[%
‘W’1EW’E’ , the appeal is accepted in
of R1s.2,32,B3’i’/- awarded by
‘;. (3;:mm1w:A’ i7″f{:r Wormmh commauom in
‘ «i2a.2,a7,7′:5/-. The c1a.1manm’ am entitled
intermt on the enhanced ‘ :1
‘Rg.35,?38[« afizm ane month from the am of
sa/..
Judge
M ;W§%f”E€§:3 W%WuW’%%§%%}% $0 mama £4
3
§
§
§
§%
3
5:
‘§§
£2:
§
§
33
§
3%
3
§
E
3%:
E:
if?
Q
éfi
ws;
§
Nag
§
§
§
§
Q?
i
fl
3
Q
$3
mg
i3
§
fl
§
§