High Court Karnataka High Court

Bharamagouda S/O Ranganathgouda … vs G M Kadadi on 11 June, 2008

Karnataka High Court
Bharamagouda S/O Ranganathgouda … vs G M Kadadi on 11 June, 2008
Author: Manjula Chellur K.N.Keshavanarayana
IN THE HIGH ccmnr   & L

BANGALOaR!j$._ ; * % %
mrrgn THIS THE 1293 D§LY.§F   
PRE§fi§I?:_ V  [V _

mm Hownm :§2..%;HJULAvéHf:LLUR
THE Howazg.'i§§;R.Jfi=$rz§gKJ§§k@gA§mARAYmA
"  _V5».,E"EE:--F;A;K§§;'i~7é12§}65(MV)

  t   k     
1  RANGANATHGOUDA PATIL
gem: Aanauras 
0CC:AGRICULTURE-

5 ' 0 DYAVKKUR, "l'Q:KUNDGOL
~    APPELLANT

 A ;(ByVS::i_':.1$!§§§i1§E8HWAR s 8!-IASTRI, ADV.)

 1 "G31 KADADI

A % V mam
. _  OCC:0"'WNER or TEMPO N0.K.A 25/8745
" R10 ADARGUHCHI, 1'Q:HU3z.1
n1s*r:DH.a.RwAn

2 UNITED INDIA. INSURANCE CO LTD

LAMINGTOH ROAD, HUBLI DISTRICT
DHARWAD BY ITS BRAHCI-I
 RESPONDENTS

_ Rsflivs ”

7. In View of the above discussiofi, the foI’io:Wiz:_g. oz*}ie;w..is’V’

passed.

The appeai is aIlowed in e~ *’
compensation to Rs.75,00O/4’V”[‘e’e§?V» agaioof. with
interest 3’: 8% from the dete of deposit.

Deposit, disbursevment …. shall be in
accorda.z3ce_wii*i11£ I

Sd/-

Judge

Sd/-

Judge