1
113' THE BSEGH coum $5' KA.RI~¥A.TA$A AT
DA'§'ED ms TIE was my ex-' mxmmER%,;»%2e1;é: % % A
PRESERT " . _
THE I'iGN'BLE 2.m...:z;sT1c5 H."1§:. mg;
mm HGNBLE m, k
M.F.A. I~ze.:§;;*5.}--3,h W %«
1. Axmm
samvxs %
res? m::..o1z:«. %
Q :
mam.
MR» 9? I" .'
2. A1m~2a%.%¢ A _ .
W£f3.AISEé§_?; %
Rfik sgzsrm
mgmmga V %%%%% ..
V *BB:L'1mr:eM:>Y TALUIC.
3. " ._
;«?s.£El') gaézrf 44 Yaw,
!x".I$MAII.., 2:*<:xsA:91"m Mmm,
ms? KILLOR, 3m..THA§{iAm* TALUK
swaamzamma Sm. SAVITHA suarrv, ADVS.)
.
1, Mflflwflifi
sze mm
was, zwxra mam,
Im.mmY,UDu1°1'rQ.,
2. I{AR.I""i% Sffififl
M31803, AFAL co-era,
EOUSIRG scscmrv, J.B.NAGA;a__
Mflfiififll - 59. '
3. okmsrrm. mstmancs-3, zxm, %
mmoa, BALFAN APTS, s;v;1;s§,<;a.w,<V
IOGESHWARI(WEST) '
am V
me; awe A _
4. Momww 1" %
nmcmnmars
(By Sri g saw 1=4~'.<Z)i§T1:?..??l '
32 - NQTICE 3:;«::=,1=}3:z~:sm v.'mz--vzo. 19.09.2902
R1 & R.45..;.
L% . 3i 3€P[§§.§5 1: Q &&&&& Rbxs 173(1) 0? MV ACT' AGAINS'E' mm
Awaan Dam; 23.7.2904 PASSED m was N0.
aséswas. 02mm: 0? THE nu. ma. JUDGE zsanm.) &
ADD'; PARTLY moms mm CLARE
mmcfi ma" kcemmsanou Am awea mmacw
L « .. L as cowsrqsxrxcm
V *i*:_1:Is AFPELAL cc:
OH FDR HEARING, 1% DAY,
33:. 'K. J, DELIVER THE Fomowme;
3
JUDGMENT
Tlfis 333%! is dfmwtaai against the
j and award dated 20.07.2064» 3
No. 654119% an tha ms of me.
(Sr.Dn.) aaaaxm na1MACT, I§é}.1pi[Vi3e1-u;;m_v.'”” gm ‘ “
m as 'Tribunal' fer I:rrevity}. im amp-umd gunmen: of
Rs.7,488z- with 3% the date of
1″””‘”‘-“°” *5″ wémd W
the quanmyza by the Tribunal,
the this apmax seeking
tsf
Ti.’-s of the aacident and reazsultant
are wt in dfipum. The d
‘A’.f:}if’ about tlarw days and midmem
and ha hag prwuwa mg mama’
. ‘Tim-‘ §§,?88{ – and thaw xngxht ham spam rmscmzbie
towards ooxrveyanm, 3911115’ {and ax
AM
1/
4
amxsziant 4::-hargm. This aspect :31″ 11113 mafia”
been Ixmkfi” imam nnr cansidm-ad. p:2′::per1y_
‘I’:-ibml and awaréed nmwge cxuxnpcmation : – 3 >
appcflanta and the fa;
rwP0&ant-~Insurar1x:ev ‘
5:. Lcarnad thy: cmtset
fairly proper if
axmtmr adaiaon ‘tn what has
been’: awaféefi The aaid submiaaimx Tm
.. V
pmmzsal of the m1 and
and time submiagicn caf the
V lflarilfi far the partam and tak:mg’ ima
‘ the facm axfl mr::%’ tanam of the case,
‘ it 5.1; ta award anatw” ?T2C§,OCW]~– in additian tn
$4
,5′ _
V’
5
the eampenaafian awarded by the Tribunal, in
flu} aerttlemant 0f the claim.
6. The Respcndm N03 – IIm2.zm.nx::e_
(iirwtad ta deposit the
!2e,amf- with intaast at p..jé.;*– fIfim»
petition an the date of rm11$a’ at’
three weeks from the’ c::;V;5yVAVVof the
judit and award. ‘» h’ ‘V
7. On gf the Imuranae
Compa11}*, :1:}m equafly in flamaur
efafl um
aljflw accardxng’ ly.
Sd/-3
Iudgé
34/ ’91
Judge