1-' "
IN 1'?-{E HIGH COURT OF KARRATAKA AT BASGALGRE
.+V
DATED THIS THE 19TH EAX OF DECE$BER_20Q8 N
BE FGRE
THE HONIBLE MR. JUSTICE SUBHASH 3} ADr;;i
MISCELLANEOUS F1RST Apg§AL”fio§;j434,Qf*20¢s;.”g
\
BETEAIEEN: _ Q
Smt. Arulamani,
F23/o Mohan, _
gxgfled’ about Stgyeazs, V
.4′ .’ 5″».
R/9. Door.-.«_ 53.9, 38.; Vinok;a_v:Nage§§_:V*,
(33; Srfi.’ *’Adv,) T 4′
awn: ~ T-,jg
_ 1.= Sri.,:’v–Gurur?a-aj
S/0 S:::l.’= Vf&a{‘j§f5r., “*– ” V
(flwfiwg of ca: fieafifig negn. me.xA_14-97a5);
«Fi;’~o’ ‘**-.€;.a;r:’i;;1a£asi”:::i*§’a Krupa”.
V Cr_§$:~;.é3;..T I–..Stage, vinoba Biagar,
\ n
” S§’ii«mogfé.V{I f_
*2. ‘E353…’ Kumar; I 1
V A. Sfc: iE (“a}ana;3;:;a, Major,
“{Cfix’Drivar §o.KA»16–A~1§fi3),
R/o ‘xaliukuppa Village, Sirigere Post,
Taluk. o o 0 x
K ‘.911:-e/tw’ 5/2’1(£ V .
Zrxssisrant Registrar ‘9 (*3 tr’?
Qt; “hurt cu!’ Karrm: .1145:
14:1;
¢\f
MFA. NGIT434/08.
-2-
3. Thé Divisianal fianager,
The Oriental Insurance Company Ltd.
Vinayaka Cofiplexg ‘
I’Cross. Géfhén Aréa, ,~~. A u
shimoga. .v”¢4Ra:%»-éhdéfitaéél 7’ ‘ T ‘
Miscellaneous First A§fi%§1_fi1éd fifé ifi3(1)
of zvzv Act against the Ju£i<,rr§ent,£§.’V”2S’..v1.2o0s
passéd in MVC. No.83B/O6 5n_Efie[E£i§ if thg District.
Judgt, I Fast lTra¢kv§our€[“&@M§Ci;E.§h%fibQa,’part1y
allowing the ;1ai@’§§titibn far figgfififiéétion anfi
seeking anhancement bi é&mpensati@fi;w”
31» i; Orfiers this,&ay,’tfi¢VC5firt fiade the fallewingi
appéél stands éxsmiésed without rgference to the
¢cutfi; «
This Miséellaneqaa First Appeal caming ofifor
. fine fi$§x égr cempliance. Failing which,
‘I V ‘
Sfi/–
‘ mama.”
* gag; vi;
;fl:i::?::g$£;f:fl§n%X§3
i_(..z€1″{3!.;~t (_'<,i §<{;'s_i3§'–::.,!{.i?'
§~'~i'»11 i.;–:'<z§<J=§5
@¥$