High Court Karnataka High Court

Sri Mahesh vs Sri K R Rudresh on 26 November, 2009

Karnataka High Court
Sri Mahesh vs Sri K R Rudresh on 26 November, 2009
Author: N.K.Patil And Gowda


1/ .

Tyg1rA.N0.5349;e6

873 MAIN,
MALLESHWARAM,
BANGALORE — 55.

2. THE DIVISIONAL MANAGER,

THE ORIENTAL

zwsummczm co. LTD.,

m.No,7,1~:o.1,

RAJ MA!-{AL mw sacmon, _,, V
MEKHRICIRCLE, __ .,.M;5
BAN(}ALORE–80. ._

{BY 512: R. GUNASHEKAR, AI)\fC}CA.”f1E):_ ”

This MFA against the Judgment
and Award :11″ MVC. No.1676[ $03 an the
file of the xx. Adc1’l§”J’}1:ig:aV;” §éAm’–?, Court of Small causes,
Ba1_;tgaA1or¢,v allowing the claim petition for

cnhanccmcnt of oompensaticn with 12%

‘ ” M?A éomjng on for Cirdars this flay, this Court made the

figFA.N{).5849/O6

onnnn “”

as.-mwnuuuu—-nuns»

Smt. B.H. Sunitha, kzarned Ceuixagl scwéks’ vi..=:1V1 fin fxie *

Vakalath fur Appellant along with lcamed

Counsel.

Accmiingly, ten days_ I

If no days, appeal stands

dismissed for 3,1011 _prci’sé~:«:f21j;:i{;:1 wiflimut any further Orders.

a 3d].

….. JUDGE

Sci}-

JUDGE

‘*Cpy’

— ” ‘
V :5» ~”:<m:1 cf Itarnatzika
T 33-ngaLo1=e~«530€§31