MFA,_§e,3253/U8.
AKD: _ 1-» ?sW%=Mg¥n'L% y %r"!°?u#?a%*:wr"
s;man:= .Bu1.=.3.d1::1g;. %
Yathagedahallfi Read,
Guthalu, Han&ya City.
2. The manger. V ‘:4 ;
Haw IndiaAasnranc¢,c§mpfifi§gLjfi§£&§;5
£9.73… 1st:;’17″3*’.£§;»jjt:;:*.’,
xazabad; fi§2§£é§ ‘C§ _ :_® ._’ ,.Rgspendants.
$i_ae§1i§§ia¥§fi§ _;a..’ppea1 filed 1123 133(1)
of MV Act aggi§s£_£h§=§fia§ment agd Awaré datd
v22.6,;DG?,pa§se§ ifi §?C. 39.1439/2005 on the file
35$ Qaaai t3;’en§1._n1st£i’&.t Judge 52 Member, zaigcrrr, ”
Y.
$afi£yé{x§a{tigx%11aw1ng the alaim petitian for
‘=» camyafiéataén aha sacking enhaaeement at
VV _ egm9enaa§$en.
xv,_w§Th1s Miscellaneaus First Appeal ceming
“, an £9: ? “‘ ;”firGers*th1s day. fihe Caart.made tha
‘ ‘=,AuKf$ila§ing:
\ ‘ \;
. . J, ._ . .
fw ,,- §,..; ,- + .;g “-~\.- – W a
H 003?!-
‘ ‘3’ ‘J k I 9″
.u:«3.-=.%§~,.!”;’:* :1. i32s=t§,::~a!..r=-2 ‘@.;[.:.v;
53″ f’,Q’;;g~r ‘Q? §*{;u’i”a=%c 41%’
Ha: gzaioré
§ 2′.
%+
M33. 513.3258/08.
03$
0 R B E R
Fm-zr weeks granted fer _ T
which appeal stands dismissed v::iIfih§§ut’3;e1E<s.tt§n¢a " '
to Bench.
,:::0Py
Rob?’ ‘E”?fi/ __ 2 ” V” L?§Ssisra:1LRc»’33″‘tm’ G: cs/c7
gm, (‘mu-1 {pf K3¥’fl51i.IkE’
‘ Ha: galorv
Q2»