High Court Karnataka High Court

Mohammed Aslam vs Ramayya on 13 June, 2008

Karnataka High Court
Mohammed Aslam vs Ramayya on 13 June, 2008
Author: Lok Adalath

1

HIGH COURT LEGAL SERWCES COMMITTEE, BANGALORE

BEFORE THE LOX ADALAT

IN THE HIGH COURT OF KARHATAKA AT 4%

DATED THIS THE 13th DA}? 61*?’
CONCILIATORS PR’i3Z«S}§i–Ai$I’1;: 1 % % A

Hozrsu”. rvlR.JTISI’IéE: S»ABl§i3L
sR1.K.sUnYANA;zAYA1£A;:zA=o, mmm

Miscellaneous Ag 1?§¢;;a6;2o_1_3oaa
L01: AdaJat’1’Ee.5G9I*’2″0t?!:,v–«
BETWEEN: % ~
MO§{AB»flsflED Asmzei”s}’Q.1i}:o:::1i3.s1:)i3£Q,’-7 ‘
AGE: 30 YEARS, 006;: I«.i_Es_0N; » _ ‘_
Rf O.PC’HANAL ‘
TQ.BzIAI\EAVI, % APPELLAHT

sVna*:V,:%.§331isi’.a;j:Tsis-rrvn. ADVOCATE}
ARI):

1 . “12AmmYYA’-Ls/ ®,AMARAY~!A,
2%G,1*’2_; 30 _Yfi:AR3;«–._occ.: DWER,
‘ Rm
‘l’f).”S_ZI’31)’IIAN7{J Ia; DIST: RAICHUR.

BHI§:E1vxA.mH.é:;;Q.nAyn0AYyA,

f AGE: NIQEJQR, OCC: OWNER OF THE TRACTOR,
V£?[O.HU1.aGUANCHI PO. GOHWAR, L.B.ROAD,

‘ ” BEST: RAICHUR.

*_’I’II§i.””Ui¥II’T£’EiI) mum E~ISURAN€.1E C1C).L’I’l3.,

BRRIVCH OFFECE, S’5R»T}f)HANUR,
V ” T-IEROUGH ITS SWISIONAL MAINIAGER,
DIVISIONAL QFFICE, NEAR GANDHI CHGUK,

A ‘ ~~ RAICHUR. .. Rnamfinrzms

{BY 3RI..&HII.: 3 I FOR R1 AND R2 AHB O. FOR R3]

§3~

?2’i§2§ §’EE.~E§ E§§$§§.,’?3{iE Q? Rafi? géfifi’ &§£EE%$’§” TE-ig Jiffififigffiffi’? ;§§§’§
fifififififi §§:’i”‘EE 23-E-«fififié ?A$§E§ Efi EEVC §§§.i3?f§§%4 QR? “?E-ifi §’§L§Z fig
“§”E%E ?§L.EM$§’i?§E.. s}E.;?Q§§§ §S&$E’%’;} & § §&§€§’EL?&§ ?fiE%”F§.r’? _£3:x§gL$E3€E§¥G
Egg Qigfifi ?§’>’T§’§°’§€}§§ §’§§ €$E’*§§E.’9$§%5’$é1§’§*§§’% §§§§§ “‘§§E§§§§§E§€?:
§P§§§¢%§§§»§?§E;E%”? Q? §§§%€?E%’$;5§§§§§.

$333 §;?:?ag;a §:$§§§§;§§§ §§€ ma $§§$::’.:g%*’:*§§§««’:’9_ .’§.;E:§i;:§:s::._.$33»;

,%§.&%§§.:%”:’* EEEIEQ §§§”$§;Rfi§ ‘€§§§E @§§§R §£%’Z’§’?’2L§__v§§j’;§.e£§%§§’7?§féfig

?’fi§’-E¢G$%%§’§?*€i§ fififififi. ES Rfiéfififi. _–

€§E§fi§§.«§é%”§?’§%’}E§ §.;%§§’;i;%:. : ”
‘Z’§3:% Eaamzéé. amzsfzfifié 3%? &§§£;%§§éa§%; §éét:$$§€.:§
fifiéiflfiéi §€§§’ ?%$§§§:§ée§1i wE:§§:;§a3′;cté’v«.V €;L’§§’:§é:2§§::Téiafig ‘%*’i’i§’§ iém

§?$§§§§&§§%§$i’§§r’é are §§a§m:’;i& V

3. ;%g§t&§:’ jfiffifffigfigéég:L§§§£fi{§£%%§%§’i$%:VAi-.§§%}§V’ ‘§$ Sfittigfiaa “Em
aggafiiaaz 2&3 £3″j%L$§®i’§§%§i§ ~ §i’§$’§2§’§E’§£@%
Q.g::€§§§§§§? @§ §sgi§E§,§$§E~ éfiézgees
Qae Egaafiaiz ‘E’%¥ §e*§;§i3§_ J_;a:;:£§*§ in aééizimz Em fiié ammmiz
avgagéaé E3? ftéza and fézzai aeitéemgzai af the siaim.
é ,§§~:§§:*;§t fiéeé ‘§as3*§:;7§rs£:E§’;a§§ af aha gayties §§ iizig fifeéi.

3. “§%$§§’3e§fzf;:§'<;€-;i§E§%Z..s=* §fiSE§§§fiQ€ Cfifiifiafifi? 233$ sagmmi tfi §&§§$§§

gaiaé' .a::3;?$:z§:i; j 5 weeks fmm fifge éaie 9:' gragsafafiiazx af

__ $:§;a§§;{, §ai§:%;.§"é§*§:i§§3 the fifiié fifiifififii fizaii ea??? ifitfiffifit 3% §%

;%§%-::;e éate 9:' égfifiizaitfi {iii éfie éate §§' éé§§$:§é;

£3? figs aféiifiiiéfifi §$§fi§=$fix§§§§§fi§, §$% af ifia amgzzizt

Ea Ewgi ii; gééaéfi; éagagii fig: {fie Emma 9%" ifis §;§§§§§§fi§ ifs agég

;

9%

3

Natianaljzeti Bank for a period of 5 ywrs with the liberty to draw
the interest; on the said amount. The balancs amoun:VT’».sfsiI1.§11l} be

reieasrszd in favour of the appeliant.

5. This miscellaneous first appeal stands disp-.§s’ed::’ef ‘Tt¢1:€r 1’1 $ éi’
the Joint Meme. The award of the Tztibungfl ‘::.If;aflV”s~t3:.V:’1d

accoréi11g1y. Draw up the Award accordmgly.

% A
A fTHdg’é’

. _ S61′
Iumzsmfik