High Court Karnataka High Court

Smt Parvati Balu Kambale vs The Divisional Controller M S R T C on 1 October, 2008

Karnataka High Court
Smt Parvati Balu Kambale vs The Divisional Controller M S R T C on 1 October, 2008
Author: K.Ramanna
iN THE HIGH comm' or KARNATAKIS A    '

CIRCUIT BENCH AT.£)HARW¢Ab[.V'."  " '.

DATED THIS THE 18? DAY Q? Qfc,*T03aR'2 oo 3 

BE;"§Q':{E V 1
THE HOIWBLE MR.JIjS'l'I:(}L'v.R42§2vLAi;*{§'€5_ ii
MISCELLANEOUS F1ié;%:T%AP§2.:;§L_§;e,; *;159_3/ 2006 (MW

Smt. Parva*Ei4'VB:;zl'a::   ;  V

Age: 35  "  

R/o  as     .Appe}}ant
(By   Raddy, Advocates)

.A..N...Q=_.  

 V'   

M.S.R.T.C., Kolhapur Diviskxn,

 'I*IeajrCé:2tral"B_11sSta31d,
 * 

(em-her as Ir.§u£er of MSRTC
Brits No;.Mi,L–’12/AQ.8255) Respondent

‘ ” L k’ “(By Associates, Shri S.V.Angwdi, Advocate)

This miscellaneous first appeal is filed under Section

wI’73(1) of the Motor Vehicles Act against the judgment and
.. ‘ award dated. 10.06.2005 passed in MVC 130.305/2002 on the

file of the 11 Additional Civil Judge (Sr.Dx1.} 83 Addditional

MACE’, Bclgaum paray anowing the claim’ £§_;’~

compensation and scekaing c

This miscellaneous fixst appfial

‘ fed’
‘ this day, the Court delivemd the foflmsingi ” » A ‘~ ”

Junaméwr’

Both the panics -counsels are not

present. No Iepifiscntafifizyis $2 of both the
I. S.

Thisvapfpcéil féivi” :zO 11–pxt3secufion.

Sd/-~
I udge

‘ v , Kms*

nhancemcnt of ~s~empc:1safion.,?_ ”