iN THE HIGH comm' or KARNATAKIS A '
CIRCUIT BENCH AT.£)HARW¢Ab[.V'." " '.
DATED THIS THE 18? DAY Q? Qfc,*T03aR'2 oo 3
BE;"§Q':{E V 1
THE HOIWBLE MR.JIjS'l'I:(}L'v.R42§2vLAi;*{§'€5_ ii
MISCELLANEOUS F1ié;%:T%AP§2.:;§L_§;e,; *;159_3/ 2006 (MW
Smt. Parva*Ei4'VB:;zl'a:: ; V
Age: 35 "
R/o as .Appe}}ant
(By Raddy, Advocates)
.A..N...Q=_.
V'
M.S.R.T.C., Kolhapur Diviskxn,
'I*IeajrCé:2tral"B_11sSta31d,
*
(em-her as Ir.§u£er of MSRTC
Brits No;.Mi,L–’12/AQ.8255) Respondent
‘ ” L k’ “(By Associates, Shri S.V.Angwdi, Advocate)
This miscellaneous first appeal is filed under Section
wI’73(1) of the Motor Vehicles Act against the judgment and
.. ‘ award dated. 10.06.2005 passed in MVC 130.305/2002 on the
file of the 11 Additional Civil Judge (Sr.Dx1.} 83 Addditional
‘
MACE’, Bclgaum paray anowing the claim’ £§_;’~
compensation and scekaing c
This miscellaneous fixst appfial
‘ fed’
‘ this day, the Court delivemd the foflmsingi ” » A ‘~ ”
Junaméwr’
Both the panics -counsels are not
present. No Iepifiscntafifizyis $2 of both the
I. S.
Thisvapfpcéil féivi” :zO 11–pxt3secufion.
Sd/-~
I udge
‘ v , Kms*
nhancemcnt of ~s~empc:1safion.,?_ ”