IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2% DAY OF SEPTEMBER :2 o7(§gg;
BEFORE
THE I-i()N’BLE rm JUS’I’ICEV’E’»€.a1:5§;}ai;\NI)A}’; A
MF.A.NO.2326 OF..2008*—-u§&€1j”-» %
BETVVEEN:
1
SMT N NAGARATI-INAAV’
W; 0. LATE c sHAsH§.-*;H.ARA=._
AGES ABOUT ~ «
SR} MANOJA
s/c>%”‘1..~:.ifr’::« c §’EEASHE.V1jH’ARiX””‘V’*
;:;a:9_ ABO’iJVT_.1″YEARS-.,__ . ~
T i5AQvATHw’LiA» . J’ ..
w 1 0 VLATEVvCHANNAPP?_yV
AGED AEOUT, 5-9 YEARS
_;AP1=.:.. 2 IS M.1_1gIOR REP’ BY NEXT FRIEND
‘mu NATURAL ‘x’;}{}ARDIAN viz MOTHER
« _ ‘ SM’? N NAGARATHNA,
” 1′ ALL AR”:1R’,’._O 2ND (moss
– I3E.I4fIl’«!L> sow JR COLLEGE,
= ‘–..i~11RI’m–R,’ ‘CHITRADURGA
{By Sn
“AND:
1%
… APPELLANTS
‘: DR ADVOCATE )
I /s ORIENTAL INSURANCE. Co LTD
‘ – . $3? ITS BRANCH MANAGER
TGMA BUILMNG
18’? FLOOR, J.C. ROAD
TUMKUR.
H V SAIFULLA
s/0. WA}-IEE KHAN
AGED ABOUT 50 YEARS
TRAc:*I’0R-TRMLOR,
NO.KA~05/4132-4133
with the impugned order.
is dismissed at the stage of
ad;i1issiers.7j~ .. ”
Judge
5. In the claim petition filed befor-e’–~:’,e’4
Commissioner for Worlqnelfs
have stated that the deceased K V’
Rs.3,000/- per month and Rs.5e/–
There is proof F batta :9
Commissioner for Worke§:.1?s ha s
income of the month.
Therdbre, 1_ in the orda”
passed _ __ ::__ vfor Work:men’s
ta income of the deceased.
7. Iri om: discussion, 1 dc: not find
Sd/-»