High Court Karnataka High Court

Sri Nagaraju @ Nagaiah vs Sri Anwar Khan on 19 March, 2009

Karnataka High Court
Sri Nagaraju @ Nagaiah vs Sri Anwar Khan on 19 March, 2009
Author: V.Jagannathan


Seléculture Pass Bank, and therefore, his iz1c:ome:__c0L:ld

not have been less than R5.4,50O/ ~« per IIi0I’11″h; ‘V.

5. Accardingly, the amount under the éfif.
futum earning capacity will
and the an1o1mt given b}f.»’i§3.§fa Tx’éiVb:i’I ia1V *
being Rs.2,41,9’2Q/«, the head
will be Rs.i2,11,680;;:§_;’:’– of income
(i”L’£I”}I}g the sum of
Rs.1:2,ooo/e thereby the
camgmggaficfi7§g§}gfifi$&£§[§§§ésggxaeso/3«whaix

amoufit .Wi11 ‘ _i’111::u::r*?:3s’»i; -‘at 6%. The award is

accortiijiglfi r:<tg)e:iiii_t€§L¥VA"E::3,}: the appeal in part.

Sd/-

Tudge