- 1 - IN THE HIGH COURT OF KARNATAKA AT B4'9\é§ALWE DATED 11-as me 15"' my or % H THE HONBLE Ma.JusTIce m0wga~s%'5;4ANT%A~g;éggspA§%%_ .F.A.5$3c«.«§134i2fiG7V % etween: V» ' I V 1.
S. Utmtsh _ ._
S10 Sefitharenmaizm A
Age 52 yeznég _ —
R/a No. 1’2}-1,,’ .
Of’Ag.fi§ir1mfé£E,’–Sci§fiée
Quafiets; I-ictbbal ‘ « – _ _ ‘
Ba_I&1g:a_l0I”e.._ ~. ~ . .
2. BA/’. !Sa_:vama:;g+;=-ja’ «
;’¢.r;_o S. Umessh ‘
g ‘ Aged} ahqut”
R’/f*a Nb:-AD~1, University
” ~ ._OfvAgxi§:ix!t1na1, Science
Qliartérss. Hebbal
..AppcIiants
(£3y.3§i«»’1*.’A. Kanunbaiah, Adv._,)
‘ 1.’ Veerabhadm Nail;
S/0 Krishna Nail:
Age 46 ycam
KPTCL, Mudigcie Post
Chikmagalur District.
2, The ii2)r(:<:ut:ivt: t'iI19,ineer
KFTCL (KEB)
Ch ikmagahn:
3. The Director
Karnataka Goverllment
Insurance Department
Motor Branch
Vishveswaraiah Tower ‘
Dr. Ambedkar Veedhi . –_ _ ”
Bangai0rc- 1. .’ A . v.’.§°<I::sj1u'a'uict:1s
(By Sri S.N. Sa'lh3«'a.11a1*ayan.a,'Vufisjfi.. I01'
This MFA fiie(:E__i1"1,;c1¢=:1_*%:'im;:;…1'71;S(1) of Mv. Act against
the judgment and aixfzxgxi '~.§a";':=:e}! in MVC
No.392S2.[ 2003 on the file of the: _S-CJ, Member, MAUI',
Court of Sma}_1"Crausc'-3; Bangalore (SCCHQ),
partly claim: ixitition' fbrgqinpensatbn and smking
enhancem-cut (_c_~:J_rm}3cns.*5;t:io:_a if .
V –'£'i:1is Fui'}4;'}§ final ltmaring, this day the court
delivered the f€;3!<)w"ixigr;V '
JUQGH§§'3'
_ ..:}ig}pea1 is filed by the claimants praying for
.' A of the (ypetvaiivc portiqan of the judgmmlt and
awbatfvtf; by the Tribuxlai b¢':i(}W Ifilflfiflg 'in grant of
3 " V iimgrest.
2. Heard the ktained advtxzalns a.ppc:ar.mg on. behalf of
boil: parties and peruscsti the matcfial on ztxxriti,
\»/’