High Court Karnataka High Court

Dhamaraj S/O Mallanagouda … vs Sharifsab S/O Tipusab … on 5 January, 2010

Karnataka High Court
Dhamaraj S/O Mallanagouda … vs Sharifsab S/O Tipusab … on 5 January, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA 
CIRCUIT BENCH AT DHARWAD A

DATED THIS THE 5:11 DAY CE JANUARY;"'2O_'m'A«'  

BEFORE

THE HON'BLE MR. JUSTICE: {A%;;'A,c;TAHNTA*TTr:A1AN_T 

M.F.A.No.2I018/.?#O.Q§5--.V(MV)   A

BETWEEN:

DHARMARAJ   _ 
S/O MALLANAGOUDA ANANDAGIRI,   

AGE:24 YEARS, "  

OCOAGRICULTURE,   '

PRESENTLY NIL,_f   '     

R/O BI~1IMANAc}AJ3L1;» V    1'   

TAL:BADAML.-        APPELLANT

(By   A'
AND _ _ . ._

1. THE BRANCH MANAGER
THE NEW INDIA ASSURANCE C0,, LTD.,
 'TU'PZPAD'vT--BUNGL'OW,
C A ,NEAR,C_.AN1)H1 CIRCLE,
*    

2. ‘SHARANABASAPPA
S1/0 =3/EERABASAPPA OTAGERI
AGE:MAJOR, oCC:BUs1NEss,
‘ .. ,R/OMAROL

_ _T’Q.:HUNAGUND. RESPONDENTS

. –. :(‘By’?Sri.G.N.Ra£Chur, Adv for R1,

” Sri.Sadiq N.G00dwa1a, Adv. for R2)

Rs.54,800/–. The said amount will carry interest at p.a.
The award stands modified. Appeal is aiiowed in

enhanced amount be paid to the appellant.

Jm/–