Karnataka High Court
The Managing Director Nwkrtc vs Shashikala W/O Basavaraj Totager on 18 March, 2008
:2-; -3; I.e;;___A coum or KAR.ll_A1'M§A.__.
.=.:-,-*1-'-----.,-_ ---...,-v
name 93:; A1;-.1'! EA? 9! Mmflu " A _
Tam Hanna am. *§'A'_"c=fiA ?a'z'aeA.:.§?.3%? A
K.H.DOUBLi§ROAD .
SHANTI' ', u
> "
QGNTROLLERE
N;W.K.IP.T;€3 » ~
aaisaa Di'«?1S§§3N _ "
GADAG REP'vBY"4CH_IEF:LAW OFFICER-
NOW! KI ' '' pt I IT -
54,B,yfszj: KALEEMULLAH SHARiF'F', :'\'"v' 3% A
" ''*SHAF§fi!KPfi;A w/0_ BASAVARAJ TOTAGER A
3"hGn\rnDA_l mrvrnnnnn
_l1§fl'l."II\l'lR-I "I 'J I \-!'l I-V-_lI--_l'l\
"AGE;34YRs
HCIUSEHOLEJ wow:
'A *=._R/O MUDDEBIHAL A
- BIJAPURA DISTRICF. % % ,,..RESPGN'DEI'w'T'
THIS MFA FILED UIS-173(1) OF Mv 'ACT mains?-
THE -JUDGMENT AND . AWARD "DATED: 1210512005
-"PASSED IN Mvc: -NO.254I'.2001 on THE FILE OF THE
,L;EARr.'En czvn. JUI-')GE- {sauna} er; 'MEM_BER,_ MAC'I'_--8,
MUDDEBI HAL, AWARDING COMPENSATION" I OF
2
S 13,e..o,:-- .c.)(.}_._H1;12 wrm cosrs AND_;i'f€TEQ'ES'!§" AT
'l'Hl§ PPE L, COMING oN~~mR Qié%'VtEi2s,V'*rHts DAY» _
T 7E CC/DU RT' DE' TVISRED TH ' F7GL%%l ' A .
returned the ezi&uri3e1iiefit_*if1erf"+leue auumss". .he
appellalgut. tp oormect address of the
respq1_;de:.1t."-- 1111 otlxzefkirertiés, the appellant is negligent in
ené-spxigzgt appeal is Lgerved on Respondent
No.1,’ In that view of the matter, the
appeal as against R-1. As a consequence.
” A
KS