IN EHE HKGH sonar 9? xnawaraxa A? sgmsazgns
'THE T *
BRTEH THI§1{" may GE AFREL 20@8W f } R
BE SURE
Tam HflN'ELE MR. JUSTICE ma3Afi*aaa£r&§é§svfiaK:"a
K.E.A.RO.73fi? my 2b§%;fi?3'"_ »v:"a
BETWEEN:
rnxag @ EAYAZ P&SHAs_
AGE 23 xsaas ' "-
sxo 333332
Ric SRD CRGSS
vzsnaaasaaa 4fU_ 1 z:.*g»x -2'
wuuKmR_ ;";_- Va ;~~ "'_=U«-y..AFPELLAfi?
{By-§xi?# Eifgm é $§fiE¢£§DA -Adv.)
MID :
--------nmuuu
1.
S333 Ragga’-, .
£ia_s2En~§§H3n’
j§EBR§MNYASfia%E TEMELE RQAB
.’E H EQEQKY
‘~”EfiEx§R7g’=
:3 inn NE? innxa ASSURANCE CGMPAN? LIMITED
‘rBn§ua»5Ho9PIHG CGHPLEX
.V E.H.EQAfl
“‘n_TUMKUR. …RESPfiNEEHTS
;$y’s:i : E JfiIPRAKflSH* Adv. Fan R2}
I’!-IIS MFA FILE}? HIS 3.’?3{12 BF H’? ACT
*g_ fiGIN$T $33 JUDfiflENT ARE Awaan pa?sp: 8.1.286?
“PaS5Efl IN nvc um. vsxzaoz aw THE FILE Sf wax
II RDDI… FAST TRACK CCFEFRT mm EIKRCT, 3″13}53<UR;
PRRTLY RLIBWIEG TEE Cffiilfi PEITITIQH FOR
COURT OF KARNATAKA I-1:6!-I (;UUKAi,.-£1'? nAI(NAiAI\A mun LUUKI vr Mmmnlnlux mun LUUKI Ur lU\l(NAiAKA Hlul-1 LUUKI Ur KAXNAJAKA HIGH COURE
The claimant-appellant 13 aways?-¢__d
aoxrnpen.-aatien at Rs . "F 9, QOCi£- {Rupees
nine thzzuaansd czniyi which is iI1€2l11$i'?'i?§:. 'Cs§=:§'iE:€: V'
award made by the tribunal w.i -in -as ..'"';:'.I'1'Lt_.E§:'.:1.;.VT¥–*":°.v't:V
enhanced. coumenaation fztxéi <i; §.te3 «.
petition til}. tha date <f:»f–v..L:'L§'£§»aliA..éa_1;i::3fi}_; St
the as-ra.r»:i arwunt: shrgll ,}:':'é any
Hatiaxxalised Bank. at rm:
:1 péri 051 ‘*5 ‘ \t:1ai:aant-
app 91 Ian: withdxzasrz the
B«”.’..”§.’3r11eg;1 ~” ta times. $33
rwiainigifi ” diabuzaed to the
c1aimant~a@p,él1.ant. .%i’is.i*é rmzims aazbatitutea the:
“a??-3£1iijj’3’17?ir$;%a._d «txihunal be low .
Awam shall be dram.
Appeal :3 in part.
~ .. .9’5* 1
Iudgé