HIGH COURT LEGAL SERVICES CO BANGALORE IN THE HIGH COURT OF KARNATAKA AT BANGALORE; DA'I'E,D'I'I-HS mg 12" more? MARCH 2903 T f ~ CONCILIATORS PRESENT 'I'HE.HON'BLE w.JUs'IIcE H.N.N AGA-\&0I---.A it AND A % sm AJCBHAT,' V A 1\»L§.$ go.se35d@_5 .__ (Lek Aas:a£iTN¢.--45z$méo'a§Q;% BETWEEN: V % If 1.
V.
342 ms, wtéomgfn G.1gmAYA;;AR
2. %
9 YE;%\_RS,’ sxo Lzms, G…
z>gfiY_.uLm
VIVEKABAY 7 % ‘
s/:0 _LA’l’E C133. AYAKAR
‘ _ gARE-3.20 fiODU VILLAGE,
V ‘ – .SIiA_MVARASANI’iiE HOBLI, ~
_ TALUK,
” ‘K(;>DAGU DE$’IRICT.-
” _ T?Em ANDGUARDIAN-“I
S %
KAVI’i’HA.H.C., ADV.)
/Dkav
1. EMANJEGOWDA.
S/O G0′.?¢’I3N.AH,
LORRY OWNER
BOOVANAHALLI,
HASSAN TALUK.
2. THE DIVISIONAL MANAGER.
ORIENTAL msmumca 00., 1313.,
DIVISIONAL omen,
VENICATESWARA NILAYA, I
B.M.ROAD, HASSAN 573 201.
(By s:i.o.MArmsH, Adv.,) I
MFA mm) ms 173(1)” 24»: AGa\n~zs’r TI-E «
sunemam AND “AWARD” DA’_I’ED_ IN MVC
N0.242/2002 (om MVC z:0.191mm2; on ‘i”!:_EL}-‘II.;E mm mm. %
cmx. mm}; (SR.DN)~vA?JII}’h+fiMBF,It,~~AN£ACT,- PAR’i’I..Y~
ALLOWING um ‘Fog commzsanox AND
~ szzmza 05
um mm Lois
aflser being referred _. i9.2.2’008, the feliowing .
ONO
V
the claimam –
the steamy byaamow/~ %
%AA <aup%mFi»e:akhmw)hmmtommmmmbyme
% infizflandfinalseulmemoftlne claim. %
-.\ W