IN THE EIGH CGURT OF KARRAEAKA AT BAEG§h¢fi$uTTf QAEED $313 $33 1:" may oE_gy$Us$;"2é¢S* _ PRESENT TEE EON'BLE MR. JUSTIflE_ K L,fiEHJUfi§ifi_ . AND % V2. _v i THE HQN'BLE ME. JUSTICE A;s.9Aca$a§URE M.F"A&Hé;§§§§;g§;2GaéH_ BETWEEE: T 1 Lgxsamamma @"9§%TA3§Es3kAm$§7«-- W/O Hofinfigawgfii AfiED 3? YES, ;; «'rA _ ; RxAm fifixfifijfig KEfi&£&RfifiRf"" BAEGAEQRE mGgTH_maLvR?_-- EAfiaALGR3. ' '~*.* 'x 2 CHIKKAHMA"g - V; D29 3owmEGow&A'" .....
, RKAE as 581%, KAMELQNA ,
.VBA§GALGRE~§QR$H TALUK,
EAH$A;uRE,’.T-”
“‘3 cHA$nRA$HE$ARA
._ ‘s/9 KOENEGGWEA
‘*#?aAaaa 1?V¥RS,
»’ RfA$”§0.58fD, KAMhLAN&GfiR,
“yaafiaaaoxz noarg EALUK, EAHGALORE
~,_~R2p, BY THEIR MOTEER & fiATUR&L GUARBXAE
:*sx$.LAsKfimAmm& wa I A?PELL§RT
*§ § 4~SAReJA @ IRDIRA
YMJ
510 EONNEGOW$A
Aaam 16 YRS,
R/Ax NO.58!D, KAM&L&A$§R,w-_
BANGALORE NQRTE TALUK, Ba3GA;0$E;’ _ u.[ __
REP. BY THEXR MOTHER & NA§U§AL’GUARB:A§’f<."
$M?.LkSKHMAMHA THE 1 AEPELANT _"._" *
' . '; vayysmmzws
(By Sri : D s saxmaag & $R:§c,§u:TASwAME,%0R
Appmmmxms 3 é .. .
AED : V W” V
1 NEW IEDEA:AflSURkNCE fie LTEV flf
REP. By,:$s53gxA$ag;z _’j
No’52,5vI§§:’cGH§LEx;«m. 1
E$fia§KLGRE+§ éi¢ “~ —
2 K R ké:’AI\I;;’?tf1<?§:.?:'Ea .jjVs_;c:~..«_1é:uv.£A1A1a
MAJQR;°gAmHAHAEaK3§A£ALL:,
ANEKAL TaLuK,'BGmA$AN9RA PQST,
BANGALORE 9133,,
*~'iF.'x RESPGNDEHTS
{Bf 5&1 Ejséxxfix saxvamafina FOR R1;
reééza; U/S 1733) or Mr: AS’)? Aemrrsw THE
*3faflaaM2Nm,3Nm AWARD DAEED: 27,1’a3 FASSED IR bmc
» HQ 335Q;Ba an T33 FELE GP TEE 14TH aDnL. JU§GE &
‘MA£T,_§oURT 0? sMALn cassas, BANGALORE cxwz, scca
2¥{>.1Q. IE’AR’I’LY AIaLOWIf~3G THE CLAIM PETITIOH FOR
T__ “cay@ENsAmxom Ann ssgxzns EEHANCEMENT OF
‘~, “$QME$NsAmIoN.
This ayeal coming’ on. far ordfi§r_fifiis_ &ay%*_
MANJUNAEH, J, delivered the f011¢Wiflg:H @j
We fin not see any r§assnV t§” adfipurn the
matter, since the apfieiiafit Egg failed tb file fihe
§a§er back for the lag; £i§§:yéa£S;
2. Accor¢ifigiY.7th:$f§fipéfii-15 dismissea.
Sd/~
Iudge
H”*.”M. _____ EkLfi_
Judge