IN THE HIGH COURT OF KARNATAKA AT BANGAI:ORE}__
mxmn THE 27TH DAY or JANUARY 2019 % .
BEFORE
THE HOIFBLE MR. JUSTICE L. NAFAYAHA
M1s{:Eti,LAr~£}§:ous5 FIRE!' APPEAL Ni}, 8:3oA.{)F'~20{>s§'
BETWEEN:
€.}E€i§%33'\E'1"A£..-i}'~fSU¥2ANCI%3C{). LT1?:}:,'~~..4_
1:>.:::.Nc2.x, #213-217, '
:;FL0ze,3RD MAEN, V
4??! {:R0ss,cI1AMARAJs>}:.%1é_1"V
BA§\'(}ALOR'E-- 18,- V * * '
NOW ::e1s;1'«"1'::> BYVVITS M
REGIQNAIJMAr§agxGER;'V"'v--". _ _
{}¥%§§3N'FAL msmaye CE ::::;:{.";'C,}%m;',~~
£¥1%:GI€)NAL s:_J12':4*1c1«:;1233.44./45A;~.,u '
LEO .3H0Pp;,,rq%f§3" c:c:1MpL'r:;-§=:.._. V
RE:S'*éz;1 ii:'xs:;'i:if3 Cmass, """ H
BAN §a;§ " . lid! APP1'+';LI,AN*r
$21 A. N fire; $_1»§1's%;'%;2x_ SWAMY, A!}V€}CA"i'E)
«V VENEATALAKSHMAMMA,
j, ._ I ¥.;ATi:;"{1I~iINNA'FH£MMANNA
COPY 7;,
A2s:;:1s£;£xm E-i«:*zf':":i:t';:g:r
' 31$: Comm :3? §r€ » 9:21
::'::;i
Mm, No. 850 1 ()8
M.(_'.~H. TI-iIMMAi\¥NA,
NOW AGED AB(')U'T 47 YE-AHS.
£43,' (3 HOBALAPURAM VIi,l..fiGf3.
DEEVARABANDE PQf3'I',
DHON MANIDALA,
KURNOCEL If)ISTRIC1'T,
{:94}
SMT, VANDANA EJHIMAN,
Wm VIN(){}!§}H1MAN,
MAJOR}
fifiéi No.r«i'.sm/:3, .
EJPP. zsmva NURSING HOME,----.. i _
'FHANISAM')RA MAIN" man,
BHARATH N.}3.v(}A_R, v--"V _» » _ _
fiA.N€_'Z'rA§.-ORE ~l<~{m~. % ' REESPONDBNTS
1.
of MV Act against the judgment and.
Zuawanfi <u1A2fiV:€1_= in MVC No.5-310/(36 on the file of
:':E§%i§"V;%iVI!i §,¥1if'i:5é,f3,A'{:011I'f of Small Causes, Member, MAC-T–4,
E3a:1ga1¢::rc:, (SC–C§~£.No.4), awardixzg a.
V' RS.2,94,000/» with intmst ggajg 6% pa. from 1116
'_ rpstiitjon {iii dapesit.
MFA. No.8é()/ ()8
-53″
This MFA cmrxing on for (Jrdcm this day_ the ” K
following.
‘five weeks is granted to ta.kc.*St«:%:_ps, wi:.i£i1,__vap;3_«::a1A
stanazis dismissed witheut mfererxca tg the C._0ur_t. ‘
‘ JUiZ}.G’E’..
‘ ‘ Mag?’ Q, 5145;
V’ x ‘ .””*”*”**es%tm
R 8’33”: :%/ ‘ __ ‘V 3 ,.,Irgh Court affimmahi’
?'”‘-~!-v-«seas:
<:: £«:y:§1/ N ~'1'j {fl "*7
::<_.]H
T B}? : KL