1% ?fiE fiififi 5333? Q? KARfi§TAK£ A? EEHQELQRE
BATES ?x:5 THE S?” A? a? JANaAa? 2QS§ ,
3E§’O§.E
THE HaN’sLa Ma.3U§f§¢E«&;5.5aé§N§g”7 ‘
§.F.fi.CRGB fi$.ZQ5f§§G§ I§H§.§3§;§fi;23§§?EEV
BET¥EEH:
E. Smt.Shafiaz fianu , ._– ”
¥fc late Thgbxgz Xmas; »_”
figafl afisut §3’§ea:s;5
2. sh3ba§3_Bafi$,’*ff “.’
Efaglatg’?habr$z7K§§fi;7»m 5
A§fin afi§§t*Z§_yga£3,]
3. Farzana Ba§a’x 4.’ _ _
Efa iataf?hs$£gz Kfi3h,’g
Rgefi abmgt 21 y€a33;«>V,”
4. xazmaan Bafiu ‘V g _
fife iate Thafirex Khaa¥
figeé ahcmfi 1% yagrsg
S.VVShar$z %ii Kfian
‘ 35¢ Eats Thatxéz_Kka§,
Rge§_ab¢a§x1§ ygara,
v §}*v Ryhaefié Safifi ,
‘*,_?agk*Ms§a:2a, $him$§a&
V_ win lata fhgmraz Khaa,
-.g;.&§eé abdufilig yaars,
I:al1aé3a’£&sifiing at ?” flzasa;
.E.Cra53 jectara
%** gag Sri;T§.R2ga:a§appa & &s3ts., Afiyfi}
“rLfi§fi:”V
. ………..~.»…..
..’$UR”£” (3? E(AW%¥fit’§’&KA HEQH €01,133′. KARNATAKA I-RG1-i COURT OF KAflNATAKA RIG!-i COURT OF KARNATAXA HIGH COURT OF XARNAVAKA HIGH COKJR1
3;’ The sivisianai Mgnsgér,
?§e flew Enéia fifigurance €a., Lta.,
fiaiiagga Svmgiaxg E.E.§wad,
Ehimaga.
I
I”
~.-».–«pause wwu
nrw5r”Il’V;.H\!f’li5’\P§’\l”§ ruwn yuan!’ my Mmn-mxn mm COUK? or KARNAYAKA HIGH couxr or KARNATAKA men COURT or KARNATAKA me:-z Com!’
2. ?:aka5h sic Eunrafia,
Agefl aheut 35 yeara,
fit” crgas, Hasamané; Y”*§ _ u;_u
Ehimnga. …RE3?GHQEHTS % S
This a.F,A. Crab. ,isf £ilQfi”~égé£fisEifthaK
judgment anfi award VdatedQ_23,lS.2QS?* passed Eifi
M??? Ha.§iéffl§ an :as- file’ of Vthg gVm%@d£1CiVi1
Judge{Sr.§n3 & CJM, Shimaga. * ‘ *
This M.F.£;_Cr¢$:”c§min§ an f6z~§rders this
day, the C9u:t’§e1iverefi tn? f¢1lowi&g:~
Lea:§é§gfi¢u§3§i_f¢r th& 3:333 Qbjactera has
fi;a§_’ai’%§@¢ §§£%§»_é.§.§9, which reads as
L It Hifi Vfiéfiyed that this Han’ble
fi$u%ta *ifi v£ew af fiisgasai cf
VT g,?k$LH$£23fi5f§§, the abava crasa
:_a§peal ages as: fiurvive for
ywméfifisidaratian. H3339, same may be
.¥£3§i35ed ag méthérawn in the intexest
‘g éf fiuatisa anfi aqmity.
2, :3 view af t&g mama, appeal :3 fiiamissad
33 infxufituaug.
Sd/-é
Iudgg
3:1.