43? __fIv'-§.¢E.RV.Eii€7.i.T._I_'_~i;;_'i&g, Amt, 3
m ZTE HIGH CQUW (SF KARKAT£§.Kfi AT BAEGALCIRE
mama ms 'IE8 Wm? OF Dacmman 231cflj#Lk
BEFORE
*1':-m Hc::«H=BLE I£1iR..I1'.33I"ICE L,I§A;R;§;YA§%*}PL M R
ma 39,3922'; 231:3; : '
EETWE-EH:
BAJAJ ALLAINZ GENERAL IHSURAZECE % «.
CQMPRKY Lnmrzng -
30.3%, SRH~IA.RECGI9Il"L£X,'._ , x
SHAVHAS Ram, MYSORE e- Q44 _
REPRESENTED B? fl'SRrf:ZGiOH.$l:_ £?sFF1€:f':;E},
3333.3 ALL3.fl*Iji'.'~f}EZ'fiEE§&l; m'sU§aE£;_E;'
CQWMY ~ % g A
GRCZEIKB FLIék1w<:::;31%;%%{i% %
TBR ' "
NEW mssxsfi _
AmAcr:m*.*:'0 JAiI§%%<:QL1,Ea3E*§
BAI'€GALGRE -e :27 ' k
BY ITS ASS?' VECE .HQE$Iji3ERT {cums}
~ ' = NAFWLLAHT
1.
” X : “£§’ v ‘ 9* Q késamcma,
sq REGO§VDfx,
A§E33 ABGUT ’42 YERRS,
” V ._ _, H MAHQHAR S.
81$. SHANMUGAM, AEULT,
‘\
No.83,KEMPAm.1A STORE,
18? CROSS, 2ND HYANDAHALLY,
THOTADA ROAD, BARGALORE — 39.
RESPDNDENTS-V_f”~_ “:_
‘I’I-HS M.F.A. IS FILED UNDER sEc’I’Ic2§:’= 17.3Fm %T
01-” MV ACT AGAINST THE JUDGMENT AJ!D_”‘~AWARD .
DATED 22.03.2010 PASSED m MVC ‘I~IO.£7i65v!f2vE!C’8’ 01:1
um FILE or THE cxvn. JUDGEAqsnmi.1251-:13-MAcT;»{ 7
MADDUR, AWARDING A COMF’ENSA’TIOH 1
Ra.3,98,000{– mm m*rERE.s’r..@ 5%. RA. ‘rm ‘
DATE or PE’I’I’I’ION TILL REALI$i§T{ON.’..
THIS M.F.A. comm oRt)1;-msj THIS
DAY, 11-1}: couprr nnuvngan %m;.Lowmo=–
– Inauramze
Compaxiy has “for withdrawal of the appeal
Memo is W
of memo.
Sd/-
JUDGE