High Court Karnataka High Court

Sri H N Manjunath vs Sri H M Shivanna on 4 December, 2008

Karnataka High Court
Sri H N Manjunath vs Sri H M Shivanna on 4 December, 2008
Author: H.G.Ramesh


_a_l1.F.A.&.10914i
IR THE HIGH COURT OF KARIIATAKA A1′ BANGALORE
DATED THIS THE 4-73 DAY OF DECEMBER 2008

BEFORE»

THE I-IOWBLE Mmusncs I A’

BETWEEN:

SR1 H.N.MAN..§UNA’1’i~§A

s/0 NAGASHETTY

AGED ABOUT 28 YEARS
BEVUKALLU VILLAGE _
DUDHA I-‘IOBLI u V

MANDYA TALUK 85 DISFRICF. ; j ._.iL£_’PELLANT
{BY SR1 HPAVANA C}iAN,DRA’ A’D;jv{3cATE.)

1 SR1H.M,SH1TJPgN1’%A _ _
3/ Q LATE; vMU:§1s3A;%Aze1A1AH
No.30, zsr F’i.C}OR ,a13’i’~ .c124r>:3s
vA;YALu{AvA:.’_ . ~ _
GAYATHRE VDEV71:-PARK EXTENSION

V, .I:3AN€3ALOR’E~

iéj’ A ‘L”TH§’;”LDI\}1:a;oNAL MANAGER

” ENDEAASSURANCE co. LTD.

D1vI,s1.Qr4AfL0IrF’1cE, J.L.B. ROAD
; “€3′}~IAI£&2l’;\¥D}i.=PURAM
»._MYs.N~2, MANDYA, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATIGN ANS SEEKING ENHANCEMENT

” ” , OF COM PENSATEON.

gisceungneous Fir-sf Aw: m,M1o914z2at;_§% TI; [Z