IN THE HIGH oomrr or KARNATAKA arr BAflGALORE_-«._ _'~.. DATED THE 10"' DAY OF JULY 2009 BEFORE m-----.-----..----_ .---..-..-u-.._. «..--....---gp--u.-v---.u 1.
GURU RAG _ *
AGED ABC{{}T._{‘;} _
2. BINDHU MADSAVA X
%%S/0~ GU5RURA0. A
” ‘.AGEiZ) A£z0’u%:’ YEARS.
VIJAYEIWIDRZX H
s/0. c3 i:’:RU—.’§éAd,
” ~ ‘,AG’§3p TABQW 27 YEARS,
ALLAA;31§’E’AREsIDING AT No.45,
T .fMARUTHI MLAYA,
MFA N0.10’?94/O8
__________ -1-:-u-I-ummununnuuaouunusvn-uncut-an
11% MAIN ROAD,
27TH CROSS, BSK II STAGE,
BANGALORE M 70. _ A
(BY SR1. R.(3HAN{)RASHEi{AR, Sm. Gmsfi
AND S.J.KRISHNAJI mo, A[)VOCA’I’ES)’*~. ‘
unu|–h>—-
D.N.C. MANIVANNAN
S/O. mm cHINNAs§»*AMY;_,’
M/S. D.N:_:C1,LflfB?3IC£§.iSI’}’S.. “- .__ . ;
No.32, Apmvoo NAGAR;
DHARMAPUR1~é6367Q1;;_ ‘
f ” THE ni1 \}~1$;.¢r¢AL M;’&i\ii’:-GER
“VxmrficreNAL,_1I~ss:11’eA_1§CE COMPANY LTD.,
uI”v1_s1Q14£”G¥:=§§ici:;-no.2, No.54,
SATHi..4QOMPi_.E;X;
_ _ L»4§LBAGf§£ RQAD, MISSION ROAD,
if * ‘E§ANsA;,0§E — 2?.
.RESPONDEN’I’S
.3
éf-z€,¥§?%§w»
am 45
gvx
W Sf–/L /E}
-*%::se§s:2?;:*
§:%.’-: ,-
% ,~:;,;
ad”
T
MFA N0.10794l08
_______________________ _-._ -3-
This Miscellaneous First Appeal filed ms 173 (1;L’bf _
Act Against the judgment and awani Datsdz 27 .12._.’a33»{..7′-‘*.V.1A4’_%/’::’ g)éa*3;$:cdA
in we No.41′?/2007 on the file of xivm Addiuggjgz .;mag¢;%%cou;«t% ‘V, T T
of Small Causes, Member, Bangalorgr
petition for compensation and _ of
compensation. ‘ ‘ I R x
This Miscellaneous First Appeal’ orders on
this day, the ifallowiflg: ‘
-b§nfik*
P7i;1a11y:»»’:i_’wQ_A’*.Vcek S” ___g:___.is granted to comply with oflict:
objecfiimgs, the appeal stands dismissed without
;:fef¢rc31cc ._
Stif-
JUDGE
r’-x’~
r-_/’ ~
COPY’
A . €§;”””‘”” §”vif.-fa’)
I ssissam ;<'€:f;H§!r!=1!':§-f€:..';::"
High Court 3? ¥<ar:::.::r:ggg
§""'3¥§§::e~.§éi-'J W;
u\"