IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE 23RD DAY OF OCTOBER__.:'_:'2("11'Qfl. f _
PRESENT V
THE HONBLE MR. JUSTICE NT;K;»?AT_iL A
ANB-..
THE HON'BLE MR.JUS'_ff(iE§
M.FANG16322/??;0OE3{fI$/Ty}-.. k
BETWEEN:
ABDUL '
S/O LATE AHMED K:1_JI'_JHI," » _
AGED ABOUT. 431YEARS;,._
R/AT SEENAJE HOUSE, _ 'A
VEERAKAMBA VILLAGE',-.._ * '
BAN'IW'AL TALUK. . '
D.K.DISTRICT. - V _ »-- ._.."_;ApPELLANT
(BY SR1.PL:ND1KA1 ISHWAR BHAT _ ADV.)
mD_:_ 'V
1.
A3333-r.;AK1:Ez§_
S/O MOIDU K’€iI\IHI BEARY
VEERAKAMBA VILLAGE,
” ” 5 1 ‘f BAi\§’I’WAL”TALUK,
‘ D..jK.’DISTR1cT.
ENOEOW INDIA INSURANCE co. LTD,
BRANCH OFFICE,
” BHAVAN COMPLEX,
O * KODIAL BAIL,
MANGALORE3.
D.K. DISTRICT. .. RESPON D ENTS
[BY SRI.G.NARAYA§\TA RAO — ADV. FOR R«~2,
rs
Out of the enhanced compensation of 32, 17,500/9- a
sum of ?1,50,000/- with proportionate
invested in the F ixecl Deposit in any
scheduled bank, in the name gjflmtirire
period of five years renewable by
liberty to him to withdraw’ it,
periodically. . i it
The remaining sum ‘ of-1 ‘vfi1th’_’.proportionate
interest shall” I the appellant,
immediatelirgj
l V V
sali
Judtié
35’/5
J’t1H§”é