F.,. 5 it \ IN THE axes couar or xggsargxn AT aANGALoaE_ marge THIS was 0329 sax or ucvmmaza 2oqa,},7, BE FORE . was H0ni8LE MR. §US?ICE B. sREEnIvA$3jQwé§'_ Iggscsggansqus Fgasr APPEAL fi5; 3908 or 2¢_"§ amrwggfiz M61 3 S/b A%1 Ahmed, Aged abogt 20 years. ' R/o Ho.7. 4th ¢rqssfl,""~ 'v Mangammanapgigagaf . Banga1ore--§§0§§§;'x, "" ';gAppe11ant. §§§"sz ; R} Kafihfial 566;) AND; 1. Suhhash Chg§é:é: "T}' \ Agaxguncg;-gfihdaiu Main R@ad,2 .,_AVE'.Eénafia;1i'.fl. _____ "V$5n§$¥¢?é%%X 2;.T§é Uhi£¢5'india Insurance Co. Lté., z *Eahga1are. ~ gséxc B111 ltiing, _ on .¢. ,,Respondents.
oo2I3ou
C3C)E’Y —
L?-,.C1,&,:5 aw: C/25′ 4’/N’, 3
» :ss.~isrant Registrar “P (F e ff:
5 -hi: “”.0ur£. Ca!” Ha2’11:;u.:k.’-
V =”atmflofi
‘-Em’
%\+
MFA.Ho.390e/03.
…2.. V _»
‘ Miscellaneous First Appeal filed 8/8 173
of MV Act against the Judgment and Award ¢§£é&ff f¥; _
15.10.2007 passed In MVC. No.¢757/06 Eon. 3
GE -the VII Adar. Judge am-1 %mcT.,
9f Small Causes; Bangalere, Par£}Y §iiwoi?§ the : »
claim petition for ca:::pens%§t~,j§’t¢.:; ark}
enhancement of compens_at.1on.____ ” _
This Miscellanediis “earning on
for ‘ ibrdezrs th1.s”‘day,”1-,1A~;a.-__ Ccgugt’ made the
following: H _ _ ‘V V V9’ VV
815: ‘weeks 3; gfanted fl nail}; for
compli ages c$”£~V affj,&V;:eA’;;>bj’$ctions, failing. ivhicli,
‘appeag1’3’«:.st_$inci_s d£étai…s_sed 9:5. thoui: refebefice to
A’Ben¢h,
Sc!/-n
‘ JUDGE .
‘com 5,
59″” /era
hssisfiazat Regéstrar
gag; »””.c3m*t 0!’ K;mme.:i<:*
H111 Quin?!
n
{,,'\+
$.