High Court Karnataka High Court

Sri Ajmal Pasha vs The Managing Director on 24 April, 2009

Karnataka High Court
Sri Ajmal Pasha vs The Managing Director on 24 April, 2009
Author: V.Jagannathan
 :;a:.>, "av.:j P§£AY§NG TO ALLOW T'I~i§3 (mess

 44_"v.,3@.4.2e§?;. PASSED 3'; ms LEARNED Asm. CIVIL

 "..ju3m:;--::;I.e: (snfim AND MACT, RAMANAGARA, 1N MVC

 T.":afi:jr';':--{j;o5 AND ALLOW THE CLAi?sI§ PEFITIGN5 AS
   HF_?§3AYED FOR, EN THE ENTEREST 0? JUSTI{.';Ei.

DH THE PKGH CGURT GF KARNATAKA AT BANGALORE

Dated: This 1316 2431 day of April 2009
BEFQRE'.   
THE HUMBLE MRVJUSTICEI V.JAGANNz§'FHAN. j  ~  

EvI.F.A. CRQB. No.2'?'4/'5§O{)8  A   %
1201 36%:  '   A
BETWEEIVE:   j; '

SR; AJMAL PASHA .
S/O. NAZEESLR AHMEQ " _' 
AGED ABOUT 2? YEARS V' 
RJAT INDIRANAGAR  
REGHT SIDE 4TH. e::~:2_oss*
ROAD,13£DADITALUK_   ,
RAMANGARA DISTRICT'.    

  CRt::i*..s;s":::_£s.113":C'rc>R

(By Sri K SHANT§'éARAJ,§;Afl}V_,'V.Ai)   V' ' 

AND :

*z*&:'i!:~-aq,§§;'m;<§§:§:;£; s;*.t'§~e-§:'£39:*f<:;--:-aw. 
     --
K-H £130,943    _

BANQALGRE 1--..5<es{:n;:s:{_ '7 

4' V ' ' s  RESPONDENT

” M’:.?.A;1gE0SS'”:;::3JEB’;’iE;{::’i*::*£_:3:._2§g’§NHAN{:iNG THE CQMPENSATION AND

MoE>::’:’«’3{=~*1f;%;$ JUDGMENT AND AWARD DATED

CROSS Qmamzaw C{}Mi§\EG cm FOR 0R;::»§:’§2$*._V
‘TEES BAY, THE C{}Ui9-?”£’ {EELEVERED ‘}’I~§E1 §’;,;,<3w.§.:§15:;;':' ~ ~ V.

JGDGMBNT

Submissiorz made by the Vigeazzaegi ::r;:L2.:jfi-;:<%i'=f__:’ I- .’

the Cress objecter is that $331353″ :3,b§::+::f{.i€.=fi”:§g’i}1_H:10}:
mjrvive 3231166 1316 appeal héisg 3:-g:-en .’ d.i;.S};$Gs€ki cf
airaady.

2. In * of ‘€191: — :;§.bi:}vA'(‘: ‘~:_’S1;’§§I::i1iSSiOI1 made,
cmgs Qbj€C§5,i’f}§}”‘i§$ Véziiis-n1i*s9éCdf’; iut,,déS Iifii. smviva for
C{}I’1Si€l£§V}”?it1%€}31..::» _V ‘
Judge

A{.D.m — – ‘