IN THE HIGH comm' or mnmrmm AT
DATED mm 27w DAY 0? AUGUST 2069; "
BEFORE
THE Ho1~:*3LE mm. JUSTICE 1 'V °
MISCELLANEOUS FIRST APPEAm§ o._ 1336- '£0092:
RAJANNA,
S/(Z) DEVEGOWDA, _ 1 . »
AGEDABOUT36
R/DINDUVALU vr,I.,_i_..Aaa:§'E;:j_...; . 4-
KOTHATHI HOBL;,=i , .
MANDYATALUK__§s1:*»:.s*§*.%:.;;.,» * APPELLANT
(BY SR'! 1<:.L. s1'::EEmvA£s,V --A_fi)¥fO~f3A'"i'._E}-- I
AND: _
1. rm. HANi.JMAN'm:. .1R;.. " -A.
R~,lC}.S;;3,.Ivi. _RAO«D;"~--.
NE}LAMAN'€$AL_A
BANGALQRE; - -
ME oRi'€N'Ité;L -.
'~,_IN:3I_} RANGE (Sf). LTD. ,
% ' * kmxi ROAD,
""MA N'{")YA'~.¢ $371 401,
B3', fifs' BRANCH MANAGER. RESPONDENTS
…2
7 my.
r\&_.§.’¥3i3q’. Q “.5 -H3”.
Hgéjfi Cmm u{i<1z*1§'"3:'3"3
t:ias'=g;;1k1:.c« 545E001
\
g('L§..')-'}fi1v
MFA. NO. 1336/ 0?
_g_
This MFA filed U/S 173(3) of MV Act ime.
and Awaxti dated 26.10.2006 passed in mm N¢.”2Qé3[2c»Q5′..ga%1,
file of the Add}. Dist. ‘Judge, ané MAUI’, ” the
claim petzitisn for compensation .’_VS:c¢.1$ifig__V1}:flhanc$ment of
compensation.
following.
\§3f:é«{3l’:’%8 vés—-«gI”ax1ted for issuance of notice to
resapondzé-n.ts,Lhc appeal stands dismissed.
. . V V., Sd/_
* JUDGE
T By’=:._KL– ,V
Hifi’ C’-‘in’! K.’z!’u3_g3lg_3
Eifirzgdiraxe w Ji*’€\:I?o {pg 3
V ‘ g r3\SL’%€8iC&I?”5 5?.’gMtrar,
/’
#;»[w¥w*”