». L» OccupaLig51:; % CLx3¥’i”;c- .. V V’
7 _ ‘Residcnt 0f_Ra:_1 ap_1i1j*..- Tanda
” (‘3uI”azV1rga I}i:e§Ii’¢:-xi V … APPELLANT
B=a.sa;raraj Karcddy, Advocate)
‘1 Mahatab, 38 years
sxa Maqbool Syed
” Gcuupation: Truck
HIGH COURT LEGAL SERVICES c0Mr»a1’11’3:i3;;L%% %7
BANGALORE.__ %
BEFORE THE LOK..fA}Z?A.L’A.;I’.._.: % A A
IN” THE HIGH couafms KARNA1’A;:A %
BANGALi§R§; A
DATED THIS “mg 13’*vA.¥kk(3§mNE2oo3
CONCiLI}’fl’O.R§’:’PRfi’SEi§!:fi’;–.__
THE H0NfB’.{.:1fZ’1MR;;A_1}) BYRAREDDY
%%%% ~,%j~3i{g;%.%%A%g3nA:1f,IMEMBER
M1scEL1&AN:~ic)::s;FiR§_1fA.?PEAL No. 593/2003
949/2003
‘ 1 %
Kusumavati
26 §’€a’«;;’s’, ‘W39 Vl’\é.g>I”;3i3A.T.I_~”£;f:;tl1od
Ehiver and Owner
2. IL is agmud that the appellant shaii recci1vTe’»T.an
additional cumpcnsaiion of Rs.1,10,000:’- under
with interest at 6% per annum from tht: daic ‘
3. Thu ma’pondcn£-Insurance;;Cufi1p:§.Ii’y
deposit the said amount wfihin _$ix. Wzf_t: ks from”-%. ‘daiig: ‘u!’V
preparation ufaward, flailing whi;ih.. agfiall carry
further interest at 6% of ciefmtii, iii}
the date ui’do:pu3i’L< V' V .
The of the Ioinl
Marne, shall stand maxiified
gammrdingiy.
Sd/..
Judge
Sd/..
Mflafi