High Court Karnataka High Court

Shri Usman vs A Mailswamy on 14 October, 2008

Karnataka High Court
Shri Usman vs A Mailswamy on 14 October, 2008
Author: H.G.Ramesh

IN THE HIGH mum OF KARNATAKg&f”*- I .~

cnecurr BENCH AT :3HARwAI.fi j ‘ %

DATED THIS THE 14TH DAY QF 2565A ‘

Bm§fo_RE _ V V
THE HON’BLE MR.JU’fiIc.E H.G.i§A’!»€:ESi?§: W
M.F.;a§.’NQ. 1§g4″5}o:’:g§§7.% {Mm ‘

BETWEEN: _

Shri Usman,

Aged about 27._ye:$_i*s; . I
Occ: Nil, Rfo: K*– ‘
Tq: Hukkc1§,–V.T1fq:. «. ….Appel]a11t

(By snluagadish’ ‘;>}mL

AND;’ »

~

“Majdr.,V 00¢: Business,

H 12.; 0: Rciyal’T:’-fiansport,

Baiioor Post,
Tizchgngode, Namakkal Dist.,
Nadu-637 608.

V’ ‘ -V .» _ Divisional Manager,

« United India Insmancc C3o.Lt<i.,

Diviaian Ofiioe, P.B.No.25~ 16,
Jawaharlal Nehru Stmct,
Pondichcrry– 605 001.
Through by, its Divisional Oficc,
Maruti Gain' Belgaum,
Dist: Bclganm.

3. Shri Munccr Bépu Attar,
Aged: Major, Ooc: Business,
T/0 At Post Nidasosi,

Tq: Hukkeri, Dist: Bclgaum. Z

in-it-£’

mmqmmmfimnmmsaanwmgfimmfifip
against the judgment and .Vdatcd~28.7.2{}UZ ‘passed ‘

MVC.No.1963/2001 on the file ‘L-:{ the PrI.”C§iv11e_It1dg:: (Sr.D11.)
and Add}, MACE’, Bclgaum, th–e_cIainfi petition
fair compensation “L’.._cnhanée1Iient for
compensation. T ” I v

This appeal comingvifin this day, the
cmmfiamgflgmmmmgx “*.’V

“J.G.mm\

…..–.-.-..-.._..–.-u.——.-.-.,…………..

Heaxjdg EQGA Appeal dismissed.

Sdfn
Iudge