IN THE HIGH COURT or KARNATAKA AT BArIGa.Lf;}2?.E "'j%%.T: DATED THE 5TH DAY OF ROVEMBER 2008_, " ' BEFORE THE 1io1~z*nLE ma. JUSTICE B.sREENIv;§s$
MISCELLANEOUS FIRST APPEAL’*vl§G.49$?– ()3? x
…………. am-
M.M.v1T’mL ‘
S105 MU’I”I’APPA, _
A(}E’;D ABOUT 58 YEA-RS;:_«<._V ~ _ ' .__
OC(1UF'ATIQN: Bus1:VNEsSr£}§N, A
}'€/£_).MENASI?'.-
SRiNGE;RH’ALUK’,-.A 1′ _ ‘ V’ V
CHEC1K!v’§ANGAL{}REVV’I34i€3’FRVfC?I{ ”
{BY SR3, ..$ANi1f:1:.();;;A§i $.NAéAI2ALE AND
SR1. ‘v<1qA3"A.§;uMA3 ATPATEL, ADVOCATES)
AND:
Sufi’. sA*i*’2;;S§¥§ ”
.. APPELLANT
MFA 130.4967 I 08
S/(). RAGHUMPATHI
AGED: 39 YEARS,
OCCUPATION: AGRICLJLTURIST,
R/C). SUNKURADI, ‘
SRINGERI TALUK,
C-HECKMANGALGRE 91.sT::z1.g,”r.
2. HR. RAGHuMPATH1_ «
s/0. H.V. RAMA R:”~’f.Q, _’-
AGED: 50 YEARS; 5:i: …~;.” ‘
OCCiL¥PA’}’I{)N:V AG’iéta:;uLTt_,rRiS?I’,«– V:
R/0. sUNi§t}’:éAJiéi;;.V
SRINGERIWALUK, . _
CHICKMAN€}fi..1%QRE”I).ISTzi?I’§§jT.<4 V
35 "';~'m:,' MANAGER-«~'
'~:sI_gmjQ–NuA1.w_, V1r€s::f2m_~:cE 00.,
(::_3'§K.?§;:l%N€3 AL§)Rri;a~"..
A ~ .RESP0N9ENTs
Niigcefianeous First Appeal fikd U/S.173(1.)ofMV
' ' the Judgement and Award Datsd: 8.2.2008 passsd
mm N0.4967l08 V com-v. , .'
…………………… _. .3. FM'? 7"/r:f:{(F:V~'~~—-.,,W¢;;.'tgVr€ '
on MVC.No.12'vfS/{)6 on the File of the Presiding DffK3f;f;'~.p€}1fflY
aiiowing the Claim Petition for compc1:1:s.atiQAn' 33;i;d* A'
enhancement of compensation. _ _ _ . A .
This Miscellaxacolzs First Appeal is–"o3:; fZ};IV'V(i!:I1I31"f?:}vC"'S "iC2a§£]'V'
this day, the Court made the fofiojfifingz
Six weeks is}; -for compliance of ofiicc
oI::jec'£:i0n, failirxg the Lmtands dismissed without
reference to be:-3§::h.,
£5'?-Q-M09 W '