Karnataka High Court
Bharamagouda S/O Ranganathgouda … vs G M Kadadi on 11 June, 2008
IN THE HIGH ccmnr & L BANGALOaR!j$._ ; * % % mrrgn THIS THE 1293 D§LY.§F PRE§fi§I?:_ V [V _ mm Hownm :§2..%;HJULAvéHf:LLUR THE Howazg.'i§§;R.Jfi=$rz§gKJ§§k@gA§mARAYmA " _V5».,E"EE:--F;A;K§§;'i~7é12§}65(MV) t k 1 RANGANATHGOUDA PATIL gem: Aanauras 0CC:AGRICULTURE- 5 ' 0 DYAVKKUR, "l'Q:KUNDGOL ~ APPELLANT A ;(ByVS::i_':.1$!§§§i1§E8HWAR s 8!-IASTRI, ADV.) 1 "G31 KADADI A % V mam . _ OCC:0"'WNER or TEMPO N0.K.A 25/8745 " R10 ADARGUHCHI, 1'Q:HU3z.1 n1s*r:DH.a.RwAn 2 UNITED INDIA. INSURANCE CO LTD LAMINGTOH ROAD, HUBLI DISTRICT DHARWAD BY ITS BRAHCI-I RESPONDENTS
_ Rsflivs ”
7. In View of the above discussiofi, the foI’io:Wiz:_g. oz*}ie;w..is’V’
passed.
The appeai is aIlowed in e~ *’
compensation to Rs.75,00O/4’V”[‘e’e§?V» agaioof. with
interest 3’: 8% from the dete of deposit.
Deposit, disbursevment …. shall be in
accorda.z3ce_wii*i11£ I
Sd/-
Judge
Sd/-
Judge