.1.
nu THE HIGH comm or KARNATAKA AT ameucae
DATED "rs-1:3 1:-as 11*" mm or oacsmeea zoos
BEFORE %
THE I-f0N'E..E MR..JUSTlCE SUB!-{ASH B.AG§."-' ; " k' %
BETWEEN
1 v manna wamv
3:0 VENKATAPFA susmr
AGED ABOUT 33 mans
M? NO 25"" MAIN
13*" {mesa LAi»vs.;_ _ V
Ann %
1 MRS MARY K :3
wro VJ mm _ ._ ;
MAJDR .... ., ' '
#13311 MiCHAE¥_-- PALVQ7-I
1STGRQS$1_$TSf.*v3E{ .
£NDtRANfi;£3AR4BANGAL O§§E=38 "
2 hlATiGNAL EN-."3U¥?£ANCE CC
N0 9 LiNGARAL§i3 CC}MPLEX'--. "
GANG?:ii EMZAR MAIN ROAID '
4 BANf3§!;LQRE-5&4 . _____ .. " RESPONDENTS
(B’°{vSR,i: Slifiéi-“-£4 8; F?.,AN’£ FrSSCK3iA’¥”ES, ADVS. FOR R1,
SEE.’ -AM, V§:’:¥Sli{iETE8H;~.§e{3’f. F-“GR R2}
;m:é –.s.§1=;i”:.e:é”.’;1″s:~.e;’.$’Luis 273(1) or: how Act Ac2.A::~3sT THE JUDGEMENT
1 V *fl%?§{.’} AWARE? DATED 19-134.200? I”-‘A$%[§ IN MVC NO,1 ON THE FJLE GF
MEMBER i!}iAGTv.-f Xrfiii£}i3i’¥i$¥*3:§L JBQGE. BANGALORE, $E3C»H-‘£5, PARTLY
*Ai.LQ’sf\llN{§ THE CLAIM PETiT¥()N F0?! CC}h$PE’NSAT¥ON AND $EEK¥NG
” ” £€f’~¥P.=ANCEMENT EQR CQMPENSATBN.
‘i”§~§!S A PEAL CC#MlN{§ ION FOR ADMISSEGN THIS BAY’ THE COURT
A’ ” « . DF-ELi’s?E$2£$ mg FOLLOWING:
1
1 L : Q ‘ ” ‘ms is ciaimanfs appeat for enhancement at compensafion.
ggscggmngous F1351 _;As_=n_;;AL m.15s77g§ 9 rm é ‘ * k
I
géfiim
-e.