Karnataka High Court
Kadaiah S/O Boovaiah vs D G Nagaraj S/O Gavigowda on 1 February, 2010
N D:
H-
__E3anga1ore --- 560 050.
IN THE men comm or KARNATAKA AT BANGALORE
DATED THIS THE 1ST DAY OF FEBRUARY; v2j0~: e_
PRESENT £%k
THE HON'BLE MR. JUSTICE' N.1~K; P2xTi1;
THE HON'BLE MR. JUSTICE B.S@ENIVfi£SE _(}0'§V1u)'AL.
M.F.A. No. 568';'7"'~bfi?qQOfV3t
BETWEEN:
1. Sri.Kada1'ah,
S/0. Boo_va_§ah, 1: _,
Aged ab£jut§53. y.ea.rSi.,
2. Smt. Ch0W?gia~Ir3iV:jj1a, _ " A
W/0.
Aged'.,abo_ut 46. yegéirs I _ 'A ' ._ '
Both areV.re.~:-idifzg Jayflpura,
Kasaba Hdbli; Raillanagaram Taluk,
Bangalore Rtiral District.
&&&&& Appellants
and Associates, Adv.)
_ Sri. Nagara},
V, S i'o'.. Gavigowda.
* .52/%at'No.257 P, IPB,
Lirle Road, Srinagar.
/éw
p.a. on the enhanced compensation from the date of
petition till the date of realisation.
The Respondent No.2 -- Insurance
directed to deposit the enhanced
Rs.63,600/~ together with interest, withtnA'i"o'u'r
the date of receipt of copy of'judg1:r1e:1tf
On deposit of. the Jlnsuranee
Company, the same in favour of
appellants N03." .2;=._¢q=:ga1:1y'§" «V
is -- award, accordingly.
.....
Sd/..
IUDG