m<3H caum' LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE {cw LOK ABALAT
IN THE HKRH COURT OF' KAFRNATAKA AT BANGALOLQEET.
DATED Tins ms; 13% nu or FEBRUARY "
CONCILIATORS PRE SENT:
Horrnw 1\m..ms’r:HA3§ RAG 13_.’1′<;.,~
AGED ABOUT 1;? YEARS',.. ' _ .
{HAT RAVICHAI~iDRF§N.NIL€£YA,._
1ST MAIN ROAD, N.G.~.HALLI,* . ” ~
NAGASANDRA POST, 73,
SINCE MINOR RI3PI2E’:aE_re’*:*1i::::) BY HIS
FATHER] maimnnx, GUARDIAN MORAN
Joe: B’;!{. @’-Mm-:.AN»1§As B.’E§;””‘ .. .u=1=m,1..a.x1*
V Ti T. fi’fi§;’§,AWYmB um, Anvocxms;
.1 _. ms Dwrai::a1iAL MANAGER,
” ‘V V HEHED INBIA INSURANCE CO.LTD.,
_ DIVISIGNAL OFFICE V1, C003 N0.0’71600,
15:91.39,’ 2ND FLOOR, 11TH CROSS,
jj __ “sm.a’;PIGE ROAD, MALLESHWARAXEE,
T — 56€i£)£.)3.
V. ~ .. ” 1§.T.GovI1«IDA:AH. S; ().THIMME GOWDA,
1330.16, Ii} CROSS, HEGGANAHALLI,
SRIGANDHABIAGAR, BAEJGALORE – 91. .. REBPOHDEXTS
4. We are satisfied that the settlement arrived between the
parties is just and proper.
5, This miscellaneous first appeai stands disposer;
the Joint Memo. The award of the ‘I’rib’aJ;1»1a1_ _
accordingly. Draw up theAWa1d