5 " egg ézi*A"M_vENKAéESa, ADv., ; * :"" CHANDRASHEKAR EN THE HIGH COURT OF KARNATAKA AT BA¥§3§$§fi » DATED THIS THE 315* may or JAgUAR?fi2§5§ 'T"-' PRESENT "W- 'Hmh T .V THE HON'BLE MR. JUSTICE K:é§§EDHak"§Abfl::f
A$fi:V_ A’ 1 A’
THE HON’BLE MR.§U§?ICa”$Qfi§sAiYAfiARA¥éNA
MFA &5′?6:?_éfi’2§é3z i«wv)
?A.C3OB.N;.Z18f200éy£LMv)
HF n- we’ “4 6 IT? ‘
BETWEES ‘ 1 <
M/S UN:TE§"2Na:A':NsURANcB cnfigawy LTD
REGIONAL QE?IcE,a =%'w_"»_–.
NO 25, $HAHKARANRRAY£yA,su:L3:NG,
M.G. ROAQ, aaNa2LGRE_1K_'
REP BY ITS QEPUT¥gM£NAGER
.~v a '~v ' . A?§ELLANT
RAVIRAJ UBUPR
u,%32"yEARs
V "§/0 RAMDAS UQUPA
'- no 3, LAXMI sAaAN
AMBALPABY UDUPI
S/0 RAMEGOWDA
35 'fE'.ARS
R/O SUNTI HAKKA
BEGAR POST, SHRENEGERI T.?3xLU§€
AK
, Tl%.x
5
the date of petition till payment. The Trihehel
has awarded higher compensation cu? Rs.é;G6g€QU¥fW.
with interest at 8% p.a.
The appeal of the insueer:fof £e颧t§§§W§$g
compensation is allowed.x xjhe eressuofijegfiign of
the petitioner for enhanceeeefi Qf eemeeesaeion is
dismissed. ‘ I I AH
The amount ;n depoeifi fie fie Eeeesferred to
the Tribune; fie; §ayee§£;i 4′ v’W
1 e’ _ _._ 5&1″.
Judge
Sd/4
Judge