BETWEEN:
2 Cheiradrzasheiihaéf "
3,' Ger:-Ath. Bai
4 Preniéa @ Prenla Bai
IN THE HIGH COURT 0}? KARNATAKA AT
Dat<~:d this the 8'" day ()f I'i€»3VbI'Ll£1l'.'g';' V
BEFORE?' 4 N
THE HoN'BL1«:: MR.JUs':*:V1§13.V_1,
MISCELLANEOUS FIBST .8205 'o'i*2o'O8 {MV}
1 Ro0pla:V
S / 0 Ku.b_ya N3;i¢3;; «_
52 year_s .. V .
S/0 R'oa_p1a_ Nam
Zflvyears" ._ ' "
* V _ :1,/Q--1:g<)o;5;.:; fxiaik
' ._ "
AA V{ D/dfioopia Naik
" _ years
All are coolies
'A 3 'Fhe, Divisional Ma11ag§er
R/0 Thoiahunse
Viiiage. I)avam-1ge.re Taiuli
And Dis1,1'ict
(8); Sri Jagacleesh Cvowda fia_--;__i1'; Adxz»;}t%Véz'§e] 'V_
AND:
1 If). Paramesh
S/0 Doddabasappaw ' '
R.C. 0_vm'--»s::' €iI'V_the'vn'131.01jcyc,:'iefj v
R/0 I"¥e1sbfi'a_\?i C%1'cEé»:"vLA '
om Micldii-: :3ghoo1,'E2o;:d'* V
I;c1§{ifia'z1aé3he£iij/Compouncl
D;1\ra.n3.ge1"7;eC_1'iy " _ "V
2 I). Kufi1,a1"' V _
gs/Q Nage11'aj '
.....
V Pri-:\fi0us&_RC owner of the vehicle
” –. .R,~’.Q Haéneig-awe1di Post.
. Pi&1’i’h.gi1’2a,T’T2:’1uk
“‘vV}f)avé1ré’z;gg,{§*1’:’e Disirict
., A ‘ —._Uniied India Insumnce C0,. }’_.t,d..
* . _ Divisiorzai Office
P.J. Extension
Akkamahadevi Road
‘.J>
z21cC<)1.1:1E. of death of his wife in 2.1 motor vehkile 2-'l(_'T.t'.?.1'.C§'€.E'.2'E…;' §*;f1;i5§l'I
is 21 be1'1ei'icial Eegislaiion. The ends of justice 'wQt.zid=h'e 3':'ic:€ _iI'b
the rnatter is remaraded for fresh C§J'riéi'CEcr§1ii£Qr1.;.< .Hc:~r_1c<:V."i' pass
the i'0ll0w'ing order:
The appeal is allowedk’Eggs’.u£r72;aiigaVéQE’:juagment and
award. is set”. aside. “the Tribunal
forfiesh con.s1′(ierazi0n. dispose Qf the
pet.iI.1′.on as exp£§di’:?p:r:z’sIy:1as matter is Qf the year
2006.
Sd/-
EUBGE
%%%k~W