IN THE HIGH COURT OF KARNA1’_A§_:é..” ‘A
CIRCUIT BENCH AT’AGULBARG2\;: J V’
DATED THIS THE 23R» DA§%._oE1-sEP*fE§&ABER ‘;.i(::.)_g=a
BEFf{_)RE 7._ V V
THE HON’BLE Dr. i{.VvBHA}&”ITVVI§iA’:VA;Iv?SALA
M.:F;’2g_1gg§_.;§m465,f2fGoz
BETWEEN: H
The Branch ‘V
The New India: A$si1_Ia’nce’_’Qd;..Ltd.;, V .
Konja I-louse, Opp. KSBPi1:fzj1ps;– ”
_ ” _ ” ”
Pimpri, % ,5 ii ‘
P1mc-4 ]E__1 O_1~3.V V
By its Regional 0fi’v:c;”. ‘ .
The New India Assutvaficjc Ltd.,
No.2-£3, ” Unit Buildings Annexe,
‘~ ._P Rag Roaii’ Road),
Banga1ore;55e._p27.
Refiafientédv Manager. Appellant
Sri Ifiajuéfidm, for appellant)
I; ?S:fi’f.}iga::abar Rao,
– _V 33¢ Ramarao Yevatc,
nlvn Ur £ARNATAKA HIGH COURT OF KARNATAKA H!Gl-i COURT OF KARNATAKA HIGH COHRT OF KARNATAKA HIGH CO!
% ‘ A A. 2″. ” Dashrath Rao,
~’ S/o Ramzao Yevatc,
– us: an’: 1;-sun-111;’
“”” “””””” “*” “””‘”‘”n-\-I nuan uvun: Ur a\I-IKNAIRIKA HIGH COURT OF KIKRNATAKA HIGH CO
4. In the above said Ma_1:1ava1a..ga11’s casc,_ ‘tf}1c’
mated by the Tribunal was incI__rasc_;i 112511;” =i¢g;é’;5s,gegj; V
Rs.4,00,0()0/~. In the instant case, tlaie. *
deceased was the mother o:” th§ wéts . .§,=1so
earning and supportzing ” cofizpcnsafion of
Rs.2,65,000/- awaxded thé: favofiruor her children,
cannot be said exoI*bitaa3..t _ in the appeal,
question of ‘si1J;d”ii«.A.II/O8 does not arise.
5.” fails and the same is
is directed to transmit the
statutory the Tribunafor disbufirsement.
Sd/-
Judge
‘ “bnv* ~