High Court Karnataka High Court

S Umesh vs Veerabhadra Naik on 1 April, 2008

Karnataka High Court
S Umesh vs Veerabhadra Naik on 1 April, 2008
Author: Mohan Shantanagoudar
- 1 -
IN THE HIGH COURT OF KARNATAKA AT B4'9\é§ALWE

DATED 11-as me 15"' my or % H

THE HONBLE Ma.JusTIce m0wga~s%'5;4ANT%A~g;éggspA§%%_ 

 

.F.A.5$3c«.«§134i2fiG7V     %
etween:  V» ' I V

1.

S. Utmtsh _ ._
S10 Sefitharenmaizm A
Age 52 yeznég _ —

R/a No. 1’2}-1,,’ .

Of’Ag.fi§ir1mfé£E,’–Sci§fiée
Quafiets; I-ictbbal ‘ « – _ _ ‘

Ba_I&1g:a_l0I”e.._ ~. ~ . .

2. BA/’. !Sa_:vama:;g+;=-ja’ «
;’¢.r;_o S. Umessh ‘
g ‘ Aged} ahqut”

R’/f*a Nb:-AD~1, University

” ~ ._OfvAgxi§:ix!t1na1, Science

Qliartérss. Hebbal

..AppcIiants

(£3y.3§i«»’1*.’A. Kanunbaiah, Adv._,)

‘ 1.’ Veerabhadm Nail;

S/0 Krishna Nail:

Age 46 ycam

KPTCL, Mudigcie Post
Chikmagalur District.

2, The ii2)r(:<:ut:ivt: t'iI19,ineer

KFTCL (KEB)
Ch ikmagahn:

3. The Director

Karnataka Goverllment

Insurance Department

Motor Branch

Vishveswaraiah Tower ‘

Dr. Ambedkar Veedhi . –_ _ ”
Bangai0rc- 1. .’ A . v.’.§°<I::sj1u'a'uict:1s

(By Sri S.N. Sa'lh3«'a.11a1*ayan.a,'Vufisjfi.. I01'

This MFA fiie(:E__i1"1,;c1¢=:1_*%:'im;:;…1'71;S(1) of Mv. Act against
the judgment and aixfzxgxi '~.§a";':=:e}! in MVC
No.392S2.[ 2003 on the file of the: _S-CJ, Member, MAUI',
Court of Sma}_1"Crausc'-3; Bangalore (SCCHQ),
partly claim: ixitition' fbrgqinpensatbn and smking
enhancem-cut (_c_~:J_rm}3cns.*5;t:io:_a if .

V –'£'i:1is Fui'}4;'}§ final ltmaring, this day the court
delivered the f€;3!<)w"ixigr;V '

JUQGH§§'3'

_ ..:}ig}pea1 is filed by the claimants praying for

.' A of the (ypetvaiivc portiqan of the judgmmlt and

awbatfvtf; by the Tribuxlai b¢':i(}W Ifilflfiflg 'in grant of

3 " V iimgrest.

2. Heard the ktained advtxzalns a.ppc:ar.mg on. behalf of

boil: parties and peruscsti the matcfial on ztxxriti,

\»/’