IN THE HIGH COURT or KAR.NA"I'A..KA AT BAKGALGRE DATE!) THE 27TH mm: or JULY 2009 BEFBRE THE HOITBLE MR. JUSTICE i;-3. A;§rARbA% A
Mi8CELLANE(}I18 FIRST APPE:’isi;”KO.235§ ‘mrfgciiié
BETWEEH :
s§:«za;iaNNA, ”
S/G. £{L?I;LAIAHI°£_; V 3
.:’iGED ABx::2:n.:-*§”‘ 3:§”i{é’},é;iz«s;,
Rim’. £1’~aA%z::;r;;r*s.»%;$;A’L:jz5n,%’ §?i;;;LAG§*g,’-._’ ”
yiayrmmgzz H
f9i§:N{)”*’x’£’s
MANDYA D1;s?m1:iT. APPELLANT
g:a_§9s;é:’; s§;¥’1′.:ir4}i}»% AI3i}:f:>cATE;
‘pt; — E. srii’i.v}.1ie’AJ::’;
‘ ” ” ” »;:>.., Eflffifibwiifi,
{:;3AAc:5_”;%3+._PA1AH {?C}MP€}UN1′},
SHANKAREGOWDA I~i£)SPI”?AL,
~ “C, RGAD, MA?¥DYA,
A’ * “,2
COPY
/.3
/§:””
Amisz 35.13. ¥.€eg::st,r:;as= I
H} gh ilrmri. (2% :’a’a:§?fi;§5§i
8;=:r::-flair’-“*.: ‘
4%,
V. First Appeal is ccsming on far axflers on
uiitifib mafia: the faiiszvwzing ;
MFA..H¢.fi35fi I39
—– ——-m——– —-p— .-nu–s
a a
‘.2.’ _;
THE GRIENTAL iNS£}’RANCE
cam. gm».-,.%
QPPQSITE ‘F0 KPTCL.
M, (3: man, ” 3
BM-IDIG€3WDA LA?0:rr; _
{Q
MANDYA C1§’i’Y,
REFRESENTEIL) BY _ , A
mg ERAr~:e::.H E§aIANA£3I§fii ‘V > “¥T.’j;.Q’-§1’ES}EfC}’f’J13?E?\§’I’S
This Miscfiflamzcus “.1?3{1) 01′ MV Aviris.
against the Judgmeni passed in MVC:
N0.;’}21E33 cu” ism’ of’ 31:3 Judge (Sr. 911.} &.
mm 5% !g=iAC’.*.’I’, the claim petiijen for
<,20mpen3aivici:;« and an hééificémeni af compflnsatiang
cf???
…3
E§FA.Ko.2356/09
nnnnnnnnnn …_-…-..———–«.-u–
-33!-
GREEK
finaily, tram weéka {glue is gmnifid é}:.rni}3_1}?'”
objections. failing wlzéch, the .sztandAi-3 a V L’
ref6re.:n-Ce to tht: Ci{Zi1!1″‘L
‘g_xJ§DGg