1
HIGH COURT LEGAL SERVICES COMMITTEE, B£'xNGALORE
BEFORE THE LOX ADALAT
IN THE HIGH COURT OF KQRNATAKA AT BANGALORE
DATED mxs THE 18"' mew or MARCH ;¢::§§"%%%kT:L%%%
CONCILIATCIRS PRE'$EMT:
HON'BLE MR.Jus'r1cE RAM=__MQ.HfiN--.»RE£3D'!~-,_ 5
SR1.i(.P.KUMAR,.___VMEMBER *
EEFW H;
Asuzsen @ ANSER SHERIFF; 9.,k o;1-Manjéxaoii3.=s3.gR$£%$, ' "
AGED ABOUT 25 YEARS, m4t:;1:.:»"3s£.",. 4?" :::_Ross, *
JANATHA comm, MARALLR §.3'.IN--NE,
TUMKUR TALUK, ' .3 »
_ _ _ V A ' APPELLAHT
"{?3¥[.2§{Rs. §f§1'UsH~A§i: Kajiélhé, ADVGCATE}
1.
VASUDEV SMABHU; $30-§is..mi;:a._$Hu’;
smog, s:;o*:=11;1; 2?, L:_:~.:3:2rE9.4Bt..;:IL::>:::~zr3,
3 AC . RQAQ5 BANGREHQ RE. V-f– 568 $32.
_ gowragg: OFLAGQODS EEEHICLEV KA–0I.~–6182).
Z. THEVOFEIENT L I¥~iF§URA¥%3CE CGMPANY $30.,
‘-_BRfi;N€HV G–EF,§£E,,Ki5«.RVE ROAD,
E3%:iA¥{}’:*3A T¥”3Q”.§._8i8i~,_ SWAPNA NAGRI KE SAMME,
Pi,J?*EE ‘=i!1.1 GG4_”{5ifi&HfiiRASTRA),
P.i’s1C!;ISIQEIGGGXQIEGO/3il6144i9S
‘ “v’AL3ZD”i;JPTCZy’ 6.196. .. RESPGKDEHTS
A A T “(V3.55 554?. HAEIHI smxvmaauo, now. son a-2)
“rs%Fn. _F:L::a u;5.:?3(1} OF W AC’? £tGfizI§%ST THE JUDGMENT AND AWARD
– ..’f.–:>;_é.’rEs;_19rs:2’ao5 passer; 1:»; {we i%§0.83G,!153§5 on THE FILE 0? THE A£3Er£..C.J.
gs::.m;s,) ea mgr, mmua, MRTLV Azmwme THE CLAIM ?ETI”TIQi3N ma
V V c0:»:.9g:~:.5;:4rroe4 AM?» segxrme emiawcamgmr as COMPENSATION.
“,”‘f”HIS APPEAL COMING $5? FOR CO?§CILIATI(}N EEFORE LGK Afis’-XLET RFTER
BE1’5″*–iG REFERREB VIBE GRDER DATEQ 4-=~.’2»2D€l9, THE FGLLGWIHG URDER IS
‘<..?A$$i«:i:*. .