Karnataka High Court
Sri Chandru @ Chandra S/O Raje … vs Sri Moses S/O Pedarappa on 5 January, 2010
INT}HEHKfiiCOURTCH?KARNADMQXATBANGALGRE
DATED THIS THE 5th DAY OF JANUARY. n V
BEFORE
THE HONBLE MRJUSTICE L
MISACELLANEOUS FIRST APPEAL i¥i§;'S9S1-/,f20£3S.
BENNEEN:
SR1 CHANDRU @ CHAN_DRA; * A
SON OF RAJE GOWDA..7' _ '
AGED ABOUT 29 YEARS-, A S_
RESIDENTS 0;?'-HEREKALA RQAD, ;
INDAVARA
SHANTI~:II ~ _ V
A
PRESENTLY» "/A¢,_C_/
VIJAYA TEIKEILE COMPOUND,
MAI~1AKA1J1PAD}>U,%JEPPU; A '
MANGALORE
DK DISTRE.C'I', A - A ...APPELLANT
, A_ (BY ADVOCATE)
1.
312;
S0ND_S_v0I%’D PEDARAPPA.
NM&H}R,RESHDENTS(3F NAC¥QflXHflLLL
_ DKOTE TALUK,
_ NDJSCRE DISTRICT.
2; THE NEW INDIA ASSURANCE CO. LTD.,
‘TPLAZACXBWPLEX,
reached by the Claims Tribunal is based on materials
and I do not think that this is a matter to be i:*:1i:’eijf§%31%ed
with. Misc. First Appeal is accordingly rejeetied.-.Ae
akci*