In THE HIGH couar or KARNATAKA A3 gAnGALoRE
namso Tfixs THE 24TH DAY or MS! io6Em""
_ _T I BEFQRE_ r_: _;€y,
THE nofi'BLE MR. Jq§r;¢z H.G.{RAM£sgW- * '
MISCELLANEOUS FIRST APPEAL NO. 8122/;6Q3v[j.i%
1.
R.0ba15p§i: 8/b. Ranga§pa, ‘;”
major. rgo, Kelagote Ettn;,”_
cnieraddrga.’ ‘ ‘” ‘ “‘ ‘
2. Y. Shivarudrappa,._m
Ms/b. Ye11app§;, ‘
major. t” ._.i .
r/b. Kelagotgmviilagg,
Ch1t}’?w’i~’_il;f_’ga.:;_
:APPELLANmS
ix jBx’Sk1, é;SfiifaVKumar, Advocate)
. j-vsu
The spa¢ia1’Lafi5 Aéqfiiéiuion
°£s%i==en~ V
Kfirnataka Heug1ng Board,
‘°-4 §an§é1o£a, zazspounzur
**’k
~ffiFK filed U/s.s4(1) of LA Act, against the
“*nTJuégm&n: and Award dt.4L3.2oo3 passed in LAC No.83/93
3 the file of tha I Addl. Civil. Judge, (3r.Dn.),
G Chitradurga, rejecting the claim made by the appellant
herein for enhancement of compensation.
QICCOZ
n ‘
Assistant Rfigistfar
Ceurt Of K,7H’f}ataka
Dfifl8filore–56DoO)
sf)
MFA 3122/2003:” -2,
This Appeal coming on £orAorders this d§y_, Vt.:’ti;g~;. 2
-W1
court raadé the .fo’11€5’é1ng:’.
\ _ ‘L
Needful 1n’éigEt %éek$L3£§i11hgf§n;Ep*£§g §pfia§1
stands dismissed.
V .
Assista Dt R egE5g/
‘V High Court of fiarnamka
n<'1flf!€1l0re—.S'G 901
m.- ~ *
3/2-