IN THE HIGH COIIRT 0? HARNATAKA AT BANGAL0i§_«§;T’~V–V,A
DATED THIS TI-IE 5th DAY 01:’ FEBRUARYA’2i*0§5§§ =
BEFORE
THE H(}N’B!.F2 MR. Jus’rI<.iF. A18 .§;;o'i=r.4¥N~?':}°'
Mf5§{')F}LLANEOUS FIRST A? P'.~?,f\L Ni), '6760f?<'éE§?.Vgpg;V3) VA
BETWEEN: L' % ' V
NARAYANASWAMY 2
sic: LATE CHANNARAYAPPA *
iXGED ABOUT 54 YEARS '-
R/A’3’N<_")..725 ' V
NEAR sBM,YE;m':A:§KA 1 ____ H
BANGALORE 5;" .1 _V 1;. ' …APPEI,.LAN'I'
(By Sri: K N ..,:¥t'..(3i5s..!i.V'.i§ir{,'V"1=;"Ii)'?«'V?';';.:ff ._ V1'
AND :
.1 NATKENAL INSURANCE-. CO. LTD. ,
REP BY’ ~3TS MA–NA<:E}'é'
4 IEIRECT AGENT BRANCH 11
.":N{}-:9 §§.INGARA.}.1_._I.COMPLEX
'% GAQDGEBAZAAR MAIN ROAD
* ~ ., VBASAVANAQU £31
2 " V;?eAa'2;S§1 s,Io VIJAYAN
NG. ms. an cmss
mmsamaamgam
.. BIWGALQRE Rsspormawrs
$1'!-IiS APPEAL IS FILEB UIS 3,73 {1} OF MV ACT AGAINST
191127 JUDGMENT AND AWARE DATED: 17.3.2006 PASSED m
_'ry;$1c: No. 2923/2094 are 'THE FILE OF THE XVI ABEL. JUDGE,
J.»
coum' OF SMALL CAUSES, MEMBER, MACT,
AREA, BANGALORE, (SCC}i.NO.14), PARTLY Agmwmcz THE"
CLAIM PETITION FOR GO}\dPENS££.¥'1_ON .sEE;s:3;~zs:;_ '
ENHANCEMENT OF COMPENSATION.
This Appeal coming on fbr ~.
made the foflowing :
v;—-.__J§IT)(‘:’r_h»-‘u’i*’.P:s.¥’I_’–
Learned mglnsei fq’§ thV¢ file-A1 a memo
datrxi :3. i:ta’§i:dé;afi1 .}}f.t1§}: appeilant Mating
that he nah’ new steps have been
taken {-23 , if there are any.
2. “thtég _1aAw_’ Vining taknn its (X’RI’i”‘.S£t, the appeal
u
Sdf-3,
Iudgé
.. . , VAR-gig