.. ..........-...-wa mun t..uuKI or KAKNAIAKA I-HGH COURF OF KARNATAKA HIGH coax: or euxxnnnmm mun L: IN 'ms HIGH com? ms xaanmam, a;a~.r:c-aLoaE: "'»T. awrsn THIS THE 24TH an? as maacx 2o9a ;: 7E " BEFGRE THE HGN'BLE MR. JUSTICE fildkaaxxnmngs '_" ='
MFA Me 3921 or 266?
smwamz V 4′ V
3. G cnxnnnwa
SINCE bacmssn ’53”-Hzs_ L§_iS ”
liai hEELHfiA flffi LATE a £HEKNA??A
Assn Aaou?.53 was §_£ – * 5. *
occ HO§SEHG§fi,fiQRK\_ “W
(b) C sflisryhs ‘x’h’a ”
3/0 LATE G fi£IHfiAEPA
A539 RESET 36 YRS a_ 1_
A;:sa£V£:UL’mar»sVT _
(:3 vsxxktssa ‘_ . ._
sz¢_1m’2: G” caxxrsaeea ‘
Ami: A893? 2s~…f;as ,
‘ ‘ . ‘AGeaI<;1rALTua£"' """ "
3 id} c"H§asH_*
sifl LA'i*E<,G ¢;'}i'i}€?€AE'9A
A583 fiBU?_§6 vas
0¢.A$3ICULTURE
"ALL ARE azam HRXUR VILLAGE
*rQ"K.¢1..LEGAL DIST, ammaaamman
… A9PEhhA§TS.
T “w._ ;gy%sx:. H M umnaxsona, Anvocnma uaasmnw)
1 5 T amraaaam
sxe THARGAHELU CHETTIYAR ;2
Instr: 5:45 CQLONY RANGAFFASAI-{U’I’}~faM(
3ATHYHAHA$&hAH To “””
Tmxz. NAEEEI wars
2 urm=e::a mam I££SUPé5.££CE cc “z.fr:r;-_T
asmcx e’::«*Ex<:a "
149.11 was man, HAM}
3 9RA¥.’AS}£, 330 RA»_TARAJ;..——«
M254 Hawxeuzm 5 –«
PALAKFQAE3, Ki3aALA”~3Tm’s_ ;
— if ‘ aifisvéfixnaxws
{By 3:;-1 M mun ;i>’cz:¢.a.9’*2va;%. ;Ar::?gr. 1j;5*i::;i ‘§2,
R1-NCr’?ICfif”–.{1)I’F3’§_&I’S–§:§.E3′ wxjfgg
r«zs*.as.v”ss’z1..i-;f::~?’I.f}’I;*+:Vv–1′?.3–r.i2 ‘$3..-‘av ACT AGAINST THE
15.12.2505 PASSED IN
we N-a.A’«;4*é;99.__.i:>i§fV.§**s:é”=?:Lm :2? ms: ABEL. CIVIL
wnusa _ {BR.fi}.I} ” 52-I-:3 EANDYA, EARTH? ALLOWEKG
ms ,,::_.§;..é.::m wm1:¢n_s’oa <:<:m9E1~:sA'rIa»N mm ssaxxxs
4:35' ca:-wausavmn.
– ..,,…… ur .wum.mm rm.-m count or KARNA”!’AKAv HIGH coum or KARNATAKA HiGH COURT or KARNATAKA man cc
.*f %w~ camlng on for nearlng this day,
theW§6urt.fi§livered the following:–
JUDEHEET
iéona appears far the appailants.
2. Heard the counsel for 2″‘ re5yvndent–
«insurance ccmpany.
3. This appeal. is by the claimants befara
the Tribunal seeking enhancement af campansatioz:
3*»
.1′
– -_,–..V….. .. .u-….m..m» ruul-E uaum or KARNATAKA3 men comer 0? KARNATAKA men COURT or KARNATAKA HIGH cw
case for enhancement cat’ tmmpensatiesn an any
fiurthar gratind .
Appeal therefore stands dismiggegl.
M511