IN THE HIGH com? mi' Kmmwmm AT _
DATED THE 233» BAY or JULY 2009 f
BEFORE
THE HOIPBLE am. JUSTICE ' DZ
MIS(fELL.ANEGLfS FIRST' APPE}S£._é NQ. ;1'€:2fQ
H-ETWEEH:
GOUTHAM R. SHETFY,
S,IGB.R.SHE'I"I'Y, _ . _ _
AGES ABOUT 43
R/C} M13 SAMUDRA7Ersg*i':~;i%'r5§21s£3$; "' '
4/5, SOUTHERIQ "i§'}§I'L'.£i2§;Y, I
Cr)-0PERAT;vE";3AN'K " '
SESHADRIIYER' mam, V'
OPP. OLD EXEEI-BIATIC)ui\&.V.. A *
M¥5?C"s§.f; ~ _ ..... H . APPELLANT
{BY 31%;: NOEL. A., ADVOCATE)
'1'.' :?i2iDHAMME£§-:%.i?£I4',
'._'_'A£3Efi'A af:;~:.1T 54 YEARS,
5* .s{1::f>L--K;'--;-igssam,
. V V vA réra3V MANZIL,
MFELNO, }.16'?{}/G8
R/0 NCLES/82,
¥{C)Di DOWN ROAD,
NEAR MOHAMMAQIN MDSQUE,
ULI.-ALL.&,
MANGALORE. (QWNER).
2. THE MANAGER,
THE UNITED IINDIA ._
INSURANCE CO. i..'I"D._,*~ _ V ._ _
MANGALOREL
3. THE MAN131{§'f§HI%/"' H 4
THE UNfTED":_IN'DfA 1' A i %
ENSURANCE cCu I;rD.."'- V V'
SLENDER A:*:»:::_\DE;' Z -V
.....
rgixrgegs»-_V5?Q 01:3,; RESPDNDENTS
4 ‘ms re.-am °1f§i1_eéI.I/S 173(1) of MY Act, against the Judgment
afifix 2.5,;20{}’? passed in MVC1 No.144/O3 on the F1}:-. of
In 2 A’ ‘ Judge (Sr. 1311,) and MAST, Mysore, partly aflowing
“,3
MFA.N{};1 1{*3?{)I{}8
-3-
the ciajm petifion fer cempensafion arid seeking :az1i1a§fii;r£:;::;z§:}3f’x?39L
compenzaation;
This MFA Cfllfiillg on far O1’dersV t_Ifi;3.Vday;”‘?he “¥;he
fszzrilowingg b
uuuuuuuuuuuuuuu .-
r. :3
.L_
objectiana, ‘£11: “stz:_–11’;is dismissed without
referencaa to V hv ‘
Sd/-
I’ ‘ . . . . . .. ‘V
“V”: f
g’rf}« is
A:-ssis: “ism R–r:,-:::i as i;’;_:. ;–
I-Eéggfh CT:mrI. of {<5-:r'z":a:,a.k
5C???
6
i3;’ang;=.ls.*:«r:* ~ 34323 55 ;
1: W