mm %..uMmv:.§ wt" amammmm flifii-i (W KfiflNATfiKfi Hfififi-*5 QUUW' Q? WWNKTKKA %§*ii1§%*~é €;;i€'3UW" 0? Kfifi%¢K"WtK& W6?" €7ZI€§£WT G? §{&RNA'§'M(A H36?! CG
IN THE' 3183 CGLFRT GF KARNAQEKA AT BAN5iALGR .§.'..
mam; mrs mm 25"' 2:351' army
BEFORE
'.E?fi' H02-."5Lz' £3f2.J'{IS?'ICE' K;S}£§.$'z:§avAg='§;mi
M. 5'. A . Na . 925T?x29£:m_%
BETWEEN:
NEW min ASSLTEEE-I£E.="CC§A.. 2."8IZ"D.._,.
REPRESEWED Br» m:$U.'r:r;_ _
UNITY BUILDING
3:333:02: RGAIF, Bwazamanwz? ' '.'".gAPPELLANT
{By SKI B._.~i'.?s aa CH.TKKz\IfUi\1IYAPPA,
f '
1.
s L”::¢AR.!asV1Ii.sR;m — .
sic LATE *3: .2x~«sz%.:mv2;sgu;
AGED AEOUCE’ 45 ‘§.’.E3’~LP.”§fa._ ‘
No.28!1§~£.3, * 1′ ;::B.c~.~.ss;v’ 3:3: smsn
“c?:..QI;GNY
‘
W,{{:f z«xtI_1q::%;<;:«;r§a~1mzsA
mm.
N0.1,”;.2aAR1vA, 2/’1
* ~”‘€’IBYAHARISWAHY AYYAPEA mmtrr
.m¢r=;P.nAHALLI
BKr¥G.F3.I;QRE-92 Rxsmfinsxwrs
T ~-‘£31′ SKI K R A:~Im’.:’HA mmnm, ABV.,. ma R1
R2 IS DISPEN3EE! WITH}
THIS HER FILED U/S 3.73{l} OF NV PLCI’
kGi3IJlNST THE JUDGIEHT KIJD A’tRRD DATED:4.§.E34
Hfififilfi IN MVC N0.3E53./9′? SN ‘.{‘E’E FILE GE’ THE
EEER; 1’*IPsCT’*”a’; Pe.D1}I.s. JUDGE, CEIURT GE’ 83′}?-LL
awwzw \od\d”lrS9’Y%ii \eaf*’l l\:U”‘MN%’Q§”\l§ofl”WJ%€?”‘fi. i¥£§fi%Zv¥§E'”‘l ‘i=:euVwI”@飒l’fis.F wr I’\e!”‘§Wfi$Wt?’5§JW§«¥”\:.,.x’-*2. §'”‘§¢fi%,,”jFRf”‘fi Q,’@}’\
10
CAUSES, B.’hHC-.’r13s3..ORE, SCH}! NC} . 5,. PARTLLY
ENE A9EuR.I}ING CQKPENSATIGN DE’ ES . 2 , 62, (‘}QCfi.{-
wxwfi xmrsnssw am 6% P.A. an RS.2,52;GQ§}€f?EQHV
30.12.97 TILL nnyosxw. ,2
rnxs APPEAL COMING an VFOR ;aaéEis5:wH:$ v”
nay, THE cavar 93LIvERED THE $aL;0wIRG;. ‘
JUD£?¢£E’£’a’_T
The appel1ant~In5ur’a.§i’ce C§*.au2pam3,g’._:fiVéVv»4’Vi$éf9’ore’V
thia Count under V S~§f::ti.tiii “t}:§ Hotar
Vahicl 95 Act, 1§38 VA Q.-s_»_*_t: aaide th.-3
Judgment fine? VL ‘ .§ éflfl 4 made in
!rI.V.C ‘ file at Mater
Ac¢id§4j:iti’ ” Court of Small
Causes, Bazigai.«_m:?a.
2. _§TTh::;ugh. Qappeai. is listed for
taking ateps ta zesjgcnnnient
I-$3.2? ithe vehicle-Mamlzi Van in
Egéarhed ccunaal for ism aygallant
the appeal is directed against
of :2or::;3en.aa.ti<:ar1 and notice to
t Nm.2,'c:rwr:a1: of tha vehicle in
may be dispazzaed with.
%£N£””i’é mwmzw W!” fimwfivmlmmwm &'”Ien*w’M *w\,.s-‘\’»;_r,>’¢m£ ‘MINE fiwmmmwmammm Hurmwu mwwum ‘AWE uwmnuumnmaum
warm Qmwum £3!” amwwmmxh flififi C3?’ mwmmm Hfififi QQWW? Q?’ KflWNATfi5€fi §’%§€I§&%~¥ QQQW” W? W%%NaM’AKA HEQH comm’ OF KARNATRKK HEGH C0
23′.’
3 . Raspandtant
Ne.1fC1aimant
is
rep-xesanteci by 3173′. K R Ananthamuxzthy.
4. In view af t_he_
argurnaants for final dispxasefl. «
5.. Learned Counse’2 “‘-%,fcrV.
” ”
suhanita that tfm ‘kéawarded
axarbitant cornpensatikian”té>se?a;.¢;:i*.:.AA_’~3,;§3’as of Future
eaxninga; ‘g=<::w.a1_:*dsI_futi:re«..inéajgfij.V¢.fi1 exgsenaes and
t-awards Lass csf éxméiififlltiésj'.-.L V"*
6' cetapenaatian
ea under mg wi'c}*.-. i;:+n;}~e;*:e§t} at the rate of 5%
9521;: ~51: Rs.
‘ V’ Rs.
— . ‘_j-..1_’;’ea of e~a§:i:ing during the
_ ‘3a’1:;i.::~c?,__c::E tmnmnnt and nest
mmths} Rs.
. Kedical Expenaaa Rs.
caf future aarn.3.’ng$
(é{3QQ:«:20’5×3.2:-:15?
1:333 cf. Azmnit 195 Rs.
p.a. igygjfavmzr 615.. _}{:’a s-p:$ndent N@.1fClaima.nt.
¢}C3,E}E}f)-€30
28, SOC?-O8
20, f3DO-CFC:
10; O60-i30
RB. if 44;
29,998-G3
Tatal Ra. . 2 i 62 £ 00$-00
L
n.
in
appellant in this case tn the ‘I’ribuna.lV_~-:>’or
diaburaement .
6}?’
!..¥. :a..i..;… :2, .<n.K.X$wU.:<5 sir sss………..§. a;…_..:;.. =.=:..;s:s:……a..;;s…a»
:7 :f…§§..? ..e3;au S.-.«..§!.Ul§II..,I§. .£:?§,a gag? gas:-5.a:a,……… axhgsuaa ex..£§a§_s.%?a§¢%¢§ …__§} §_..¥3;§,§ fir%;~§._ §.£§3%?§€.£ $3 $.§§§.; §§