High Court Karnataka High Court

Kadaiah S/O Boovaiah vs D G Nagaraj S/O Gavigowda on 1 February, 2010

Karnataka High Court
Kadaiah S/O Boovaiah vs D G Nagaraj S/O Gavigowda on 1 February, 2010
Author: N.K.Patil And Gowda
 N D:

 H-

  __E3anga1ore --- 560 050.

IN THE men comm or KARNATAKA AT BANGALORE
DATED THIS THE 1ST DAY OF FEBRUARY; v2j0~: e_
PRESENT  £%k
THE HON'BLE MR. JUSTICE' N.1~K; P2xTi1;   
THE HON'BLE MR. JUSTICE B.S@ENIVfi£SE _(}0'§V1u)'AL.

M.F.A. No. 568';'7"'~bfi?qQOfV3t  

BETWEEN:

1. Sri.Kada1'ah,   
S/0. Boo_va_§ah, 1: _, 
Aged ab£jut§53. y.ea.rSi., 

2. Smt. Ch0W?gia~Ir3iV:jj1a, _  " A
W/0.    
Aged'.,abo_ut 46. yegéirs I  _ 'A '  ._ '

Both areV.re.~:-idifzg  Jayflpura,
Kasaba Hdbli; Raillanagaram Taluk,
Bangalore Rtiral District.

     &&&&&  Appellants

    and Associates, Adv.)

_  Sri.  Nagara},
V, S i'o'.. Gavigowda.
* .52/%at'No.257 P, IPB,
Lirle Road, Srinagar.

/éw

 



  

p.a. on the enhanced compensation from the date of

petition till the date of realisation.

The Respondent No.2 -- Insurance 

directed to deposit the enhanced  

Rs.63,600/~ together with interest, withtnA'i"o'u'r

the date of receipt of copy of'judg1:r1e:1tf  

On deposit of.  the Jlnsuranee

Company, the same    in favour of

appellants N03."  .2;=._¢q=:ga1:1y'§"   «V 
 is  --   award, accordingly.

 .....  

Sd/..
IUDG