IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 251? my 01? MARCH 2ofof9 ”%;’–VT: .
BEFORE é ._ …_
‘I’IIEHOH’BLE
GRAVIKUMAR
s/0 R GANGAPPA
AGED 27YEARs
Rmr SUBASIIAflAGAR”””V.; % %
I cnoss,
[BY )
%:mA;;m.=.
BAMLORE I~lETRQPC2LI’1’AH
% ” .G0RpoRA’r1oH
% 3.u:e3.1.<:~.1=z.a;;:?;
RESPOIWDEHT
% §I:I1§I:_I¥.'V.§.$.DAEALI, ADV.)
— % MFA IS FILED U/S 173:1: 01? MV ACT
” TI-IE JUDGMENT AND AWARD DATED
%%%’***22.;s.2o0~5 PASSED IN MVC NCJ.621/2003 on THE FILE
X ” (scan no.2), BANG-ALOR
CLAIM PETYPION FOR COMPENSATION AND SEEKING
ENHANCEMENT OF COMPENSATION.
% : E*€a§fl1§23a£h1e fer um flaky am
Z rwwn Wum UP mmnmm a~wj§-g wwm W mmwmfi HEW mm? W mmmwm mm-I cow? 0% mm~m’rm<A mm mun? or-F Icnmnsmm mm
mm mm as 3% fiisability, am me? has grammi
¥Es.i'fi,§{~§ iawarés ampzxtatémn cf 'aka we
Ra;:25,r:m,z~ tewarés am sf ammszics
such} rm is w}.%
4. Taking ‘mm ammfant “;e:bava~e
i am asf the View that 3.
fL1r% mzm mi’ ism,
. view ef the
mesczaasity ta” aka rmu..*n%’%
aldn is awmaad.
maid
‘fins rwsétzsafhigfi ‘ gm
fir R-§..:”:§Q;._§£%fif’> . agmufifi will mm}! izflmmz at 6%.
V : aims mad Em, fiimmi
mid in the afmamz cfaw
% gr ma
V H fiught K: have aw izztwmt fivam 3% date
é afclaim ggfiaanitsaa”. é’i.c::«mrfii1gIy,%h§ igmmm the
V’
– -…. ..-mm nnlmwfifl \ahFUKi
campsmatém awarsém 13* am Tribmxai Wm he frrpgna the
data af alaim petitinm V. .
The aw: is was aaewea in mi»:
cftheaward.