High Court Karnataka High Court

Sri Chidananda Gangappa Badiger vs Sri Basappa P Nayak on 14 December, 2009

Karnataka High Court
Sri Chidananda Gangappa Badiger vs Sri Basappa P Nayak on 14 December, 2009
Author: Subhash B.Adi


2i111eg§e(:1 that’. {Em dt?(.’.c?a=1s.scrci was ca1′:1ii’1g Rs.3.()OO/– pins

R350/– bat.e.’; p€’}.” deiy. except the SEEM se1″vi1’1g_§ st_a1er19;1ue.ui.

of1;he c:1air1’1am’.s, no ot:her riiateriai is prodzicc.-.g’i’;”–r1.t)r.__i:1*%¢

t;-‘mpioyer is exzmiiricd. T119 C()II1H1iSSiOI1€*i”–»f.Léi}§,iI’i§§: i:T1t,Q ”

c.:cmsiderat.ion the iI1C(‘)fI1€:’ at Rs.3:=,()OO/5 flpcr ‘n.1′(‘)11’t.’h'”arid;iA

also age of i:1’1€r deceased at72Q, 21p”p3_yi_n.g *{;.i”1’€.~. ‘._;’v=.:*?_v(_V1_1.1i:_:3ite~_i
111111t:ip1ie1′, has c1e£’.e1″r21i1ic(£ »”E:Ef1c-, ct(‘>;;1’1pe_111sa.t:ii0I1 at
Rs.3.36.000/~ along \xr’i.1;.1i _iri.i:er1::;e::si:”‘*:ii2- Afile rate of 12%

from the date of»7.7.2006..:”CO:ie:ai_d11″‘()f’E;1\v in _. fi1,iSV…z1ppea1.

A(:(‘t(‘)rd’i’i:1gg’Iy, V21-§)}’§k’:£1VE”*fai1S E}1’1d sauna disn1issed.
.,’:i_Si’i;b_..,,S.VV.Hegdt: **** ‘ii/[L1lkI1e11’1d, is permit:t:ed to file

“Va}«;ziI’af,h*witPi T 91.3 1* weeks.

Sd/-7:

JUDGE

.:”‘_,/v’_>.I-‘3/-