W-‘DIVER E \wVnF\all\)fi -‘=I.rw.- -:\n-“Iemus-wr’n->:r’\lu-9<— pg-'my; ,. WWW"
I . – r-W.-wwm-;-mwse-ugua_~w; mun
— 1 _
E ‘§’fiE HIGH COURT OF KARNATAKA AT BAHGALORE
DATED ‘YE-Ifi TEE 15’-V DAY OF JULY 2099
BEFORE
wm KORBLE nm.Jt1s*r1cE v.JAm1mai%$§fi ‘~ _
BETWEEH :
SR1 JAYARA.luEGOW-Ila
am mnnmecwm
AGED mmrr 47 mags
IAK vmmcm _
KASABA HOBLI, BEL{IR«.TA7LUKg” %
HASSAN nxmmcr. ‘ ” I APPELLANT
[By &*i: as V
1 sa1%TwRuw:m:w
:3; Q
mm ABou’r2tz&1r,aRs
x-1mxs1a.1m*=«1:,1.:’:;V@,
” emzmmu HOBLI
I:éIUI3I§3ERE’*i’Fd;IJK,
DISIRECT.
BEAEQH osma.
zfianmnansa ems}:
Kc2LmH1RADAmaAmM;P1.E 312133?
c .
V’ V REP BYTI-E HEW INQIA ASSURANCE CO LTD.
BRAHCH OFFICE
EBA MAHAL RGAIJ,
1I1i’%’I”LI-E1 ,
HAS.’E’u§.I*i’ CHY. RES§DHE)EH’i’S
(By Sari: AK BHAT, &D’V.,F€JR W]
!!3!$Vm~.’) V *«w’\mf”W,;4e’bm«
‘J???’ §’§flHWA¥~}’-iiflil WEB” §..={.’3i_§.£W3 K)!’ KJWAKNMIFKIKM HSUW Luueu ur i’\l’fl\lVlP’\IdWI!\JW n
.. 3 ..
ms mm mm U/S 173(1) (31? mt ACT, AGAIHST
THE JUDGEMZEHT AND AWARD DATE!) £)2.€>6.2:008
PASSED IN Mvc Il0.1533i2006 cm TIE Fm. OF
amsmemi. cm wma :s1=e.1;>x~z.) & wnmmm.
mm, mssmz, mm? MLCWIIHG _¢::1r..Am
PE’1TI’IOH mR C0kWEN&&’I”IOIi mD%AA% &SEE1mIG
ENI-IAHCEIUENT ma cozsmxsaflax.
THIS M.F.A came cm mic oRr3&:R?s’?r:§1s:.A
‘rm: COURT DELNERE-D Tim I:’st)LL;::a$r1H_t.”::e:– % T %«
J2 :9/ah §A;..-$3-r 1 %
Heard bath sidw an 55
2.. The appenant fim
an the was on
the lower m be mihamzed
13;;-L%or of life and nan also
aufierhzy.
” aides in rmard to that abava
and talimg note 0f an mcard
by the Tribtxnal, tbs income: could have
Rs.3,fimf- pa’ month and mxltiplier at ’14’
H K . equeantly, urxdar the head efkms at’ future mmm
the appellam win he mama m a. furtlnr sum of
1%s.15,6a4;-. ‘rm;-as loss af oinre, I%a.1(3,00G{~
nmmisawaxflmmzdmwardspamandstxfiexftgs,
33>»
….J