High Court Karnataka High Court

G D Leelavathi W/O Late G E Dayakar vs B Manje Gowda S/O Gowdaiah on 12 March, 2008

Karnataka High Court
G D Leelavathi W/O Late G E Dayakar vs B Manje Gowda S/O Gowdaiah on 12 March, 2008
Author: Lok Adalath
HIGH COURT LEGAL SERVICES CO  BANGALORE

IN THE HIGH COURT OF KARNATAKA AT BANGALORE;  

DA'I'E,D'I'I-HS mg 12" more? MARCH 2903  T f ~

CONCILIATORS PRESENT

'I'HE.HON'BLE w.JUs'IIcE H.N.N AGA-\&0I---.A     it

AND A %
sm AJCBHAT,'  V     A

1\»L§.$ go.se35d@_5 .__
(Lek Aas:a£iTN¢.--45z$méo'a§Q;%    

BETWEEN:  V  % If  

1.

V.

342 ms, wtéomgfn G.1gmAYA;;AR

2. %
9 YE;%\_RS,’ sxo Lzms, G…

z>gfiY_.uLm
VIVEKABAY 7 % ‘
s/:0 _LA’l’E C133. AYAKAR

‘ _ gARE-3.20 fiODU VILLAGE,
V ‘ – .SIiA_MVARASANI’iiE HOBLI, ~
_ TALUK,
” ‘K(;>DAGU DE$’IRICT.-

” _ T?Em ANDGUARDIAN-“I

S %

KAVI’i’HA.H.C., ADV.)

/Dkav

1. EMANJEGOWDA.

S/O G0′.?¢’I3N.AH,
LORRY OWNER
BOOVANAHALLI,
HASSAN TALUK.

2. THE DIVISIONAL MANAGER.
ORIENTAL msmumca 00., 1313.,
DIVISIONAL omen,
VENICATESWARA NILAYA, I
B.M.ROAD, HASSAN 573 201.

(By s:i.o.MArmsH, Adv.,) I

MFA mm) ms 173(1)” 24»: AGa\n~zs’r TI-E «
sunemam AND “AWARD” DA’_I’ED_ IN MVC
N0.242/2002 (om MVC z:0.191mm2; on ‘i”!:_EL}-‘II.;E mm mm. %
cmx. mm}; (SR.DN)~vA?JII}’h+fiMBF,It,~~AN£ACT,- PAR’i’I..Y~
ALLOWING um ‘Fog commzsanox AND
~ szzmza 05

um mm Lois
aflser being referred _. i9.2.2’008, the feliowing .

ONO

V

the claimam –

the steamy byaamow/~ %

%AA <aup%mFi»e:akhmw)hmmtommmmmbyme

% infizflandfinalseulmemoftlne claim. %

-.\ W