xx was HIGH COURT or KARHATAKA A? séaéabanz «' paras rnzéfxan 31sr DAY or"ocwoasa 2303 y. 1. .\ D _; _ Bgyeag . > )3 'i'$§s Resigns MR. JUSTICE B.SREENIVASE cash; f3=7*'"
“‘g;scsL;AnEog§ sgggr APgEA£ Rb,”§QZZ e?”2§§3;=[~_ _
x ‘ a V ‘ .4. ~,,’
BETflEE§:,
Kum. R. Kruthig V_ z
D/o 3:1. K. Ramtkrishnaiah. =
Agefi 25%: years, V
kesiiiné at JY&£h1 fiad§E} V X7,*
sire fawn. _ : jfW ‘ 2 __
Tumkur D1st;i§%,5§é;3?; i:_.f’i ‘H m;.Appe11ant.
(3?:§ri, A§H,_§a:kgkf,R. §ar§tfiy.’¢an@idhar.J.H..
L;$;’Ja&h§#;a§éiiav£, Sh1vagafigi,HAd§I.)’
1?
Am):
§”1,.sri}_g3 Hgnnufégpa since deceased
ét bf hi: LgR; &hnjeevarayappa.
“g .S;ra ?éwn–572 137.
‘A§eé ébfifittfif years,
R§i$d£fi§l§t Panduranga Temple Street,
4 3§1fifi£fed:Inafirancp Campany Ld..
V __B.H.§a’ad,’ 7
Tumkuu572 101$ ‘ ..Kespondents.
; §fCOP) *
2;;
..2p..
2 ‘ ,,;.4_ “2-°” s– .-.;.fi.,” 5 fa” 3531.; «’,f:5
fmsisrarat Registrar X3.
§’Qh’70ur{0fKarna:akn 5″: *~”
Haxgaknv
max. a:o,4o77/03.
‘ “2’ ‘ ‘ 2 ~.
Miscellaneous First Appeal filed
MV Act; against the Jufigment and {award
passéed-1;: raxvc… H9400/1991 an Vthe..f&11€’§1, ‘
Judge (s:.Dn.) &.Add1t1o.na1 u.2$cr,
allwing the claim pets. t:1oi1=._§or
seeking enhancewant of
. -a
This Misce11az1§”o{is_A!51r:s;t;’. cezagning as:
for orders thigday. fellewings
$V1″:E”‘we§1cs gréigiteéi for cempliance of
egfige w’h$.’c:h t-33$ apfipeal shall stand
:§?;.s:a1ssoVi;z’Lf_: i.*§f§§tjaiace 1:6 bench. * I
Sdfn “*
<'¢5,;1/'ft 3»; K ;gj§U&,r?L_
/If ' Saran?" _ K22 st
'. 9-' -Burt of Kanl-amkn N 5 "7 'J