High Court Karnataka High Court

Ramappa vs Iqbal on 1 October, 2008

Karnataka High Court
Ramappa vs Iqbal on 1 October, 2008
Author: V.Gopalagowda & K.L.Manjunath
1

rr: LUUKI Ur l\Al<NAiA!\A HIGH COLlRI:OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CCXJRT OF KARNATAKA H163 CO

_ . Taluk 
V Distxiéé Giaibafga.

IN THE HIGH COURT' OF KARNATAKE; " if   "' 

CIRCUIT BENCH AT_<3:;LBA§'G'A~---IT_j V   

PRESEE*¥'VI"»   'V _ _
THE HOZWBLE MR.JU:39If'i-€33  
THE HON'8l.E  "x..'LL,'A:':v:4Ar-MUNATH
DATED THIS THEVVGi$§'VD2§YA i;)F*.'f_}1::f:§".€3"I?;E.R, 2003

 '
BETWEEN:     ' V' 

Ramappa. 1
8/0 Hashézzppa
Aged 55 yeéI1'.S'
Occ: Nil  ,
R/0 Koxmpur,

Appellant

" (S3?}§§;§.f)o5a$'§ S1'i.R.S.Sid.   " 'V V

Respondezxts

(By Aévecate  Patel} for R3)

This  filed  Sec.173(1) of MV Act against the

judgment' " and award Erlateetl 20.5.2004 passed in MVC
'NQ.26'§-if 0,11  Add1.CiVi1 Judge (S3'.[}£1) and MACT,
 §a§r't1y"a}.Zc>Wing the ciaixn petition for compensation and
S£3ek:;ng ~eni1afieevment of compensation.

" .'i'f;is  coming on for hearing this day, MANJUNATH J.

2  "deliveIed :he'fgI1:::wing:«

JUDGMENT

20.5.2004 in mic Ne.-.269/2002.

‘ appeal is by the claimant seeking enhancement of

‘ “t}Vze”compensation awarded by the MAST, Gulbarga dated

§Q/

:1. :..£. . (Cum. Cm .Smz>._.>x> $.01

Judge
“Judge

§?::>: :2’
<:§%:§;a

fig xmz: §§%§§ "Kw Ewmgag Efig §$._w§m§ § $33 3%: §$.§§§ ..m§ L$§§§ §§:;. £9: