*2
em,
in nan: mm: court: or xmmmxa
DATED THE 3:3' mm: 0F€3i?9g»»3.?:::2G{}8«.A % '
THE HOWBLE mm. Jtmngzs 3.
MISCELLANEOUS FIRsT"A;'1;*?13AL' mi; or 2003
BE'I'WEEN:
1. SAVIT .3}
AGE ;: YEA'i?_S;-- _
W/oKUM,4K1?§NA{I%K, . ' M
P&.'I' c;:c;L.or~m "
HEMAVAWIV»-Nzgean', 4HASsA;'\I' V
BAESSAN --D;;~§rRiC?:*£a
APPELLANT
(BY SIi}i:IA'YAKARia SE-I£'I'Vi'Y.. 65 }{.G. JAYAKUMAR1)
'ff';/44'>%'rc*cM6;€)'%
. 'S[o."JAYAR.E€3%OWDA
'.c'H1K1<A2:2u:#ALu DUDDA
'x'<E(")B,.}'.J', HASSAN
H1%.SS2.$N brsmicr.
'V " '.2. WE MNAQER
. 'THE GRIENTAL AS$URANCE CO. LTD"
Ii 85 II! FLOOR,
S.V.NiLAYA, B.M.i€f..}Ai),
HA5'-SAN DISTRICT'. RESPONDENTS
E rm?’
% ‘¢_n..-,§_£.j5″fi¥”E§. Qé’,,’»3’«’r?”*’~” as
4 . .- < :4 1
, em, -" (E? %"'ei!'»'"""'*'a '
5 I" g,,. —
iai-4.; ;:s;,;’%:E, 5
R
MFA No.4338(O8
-2.
3/
-“This Miscellaneous First Appeal filed U/S 173(1) of against
the judgment and award dated 27[09[2GO7:V*”*pé§sfiflg§tfi.j’ 1, j-5;’ we
%rK§’I’7L-r’C7i ” — _ I
No.1491/2006 on the file ofthc Addlygdudge ‘iiagsan,
partly’ allowing the claim
enhancement of compensation, _
This Miscellaneous First ‘fig orders on
this day, {ha ‘the
‘
Six weeks ‘time :5.” gm’ _ n’ ted i2’3r.:co1I1p11a’ me of omcc” objection,
i’a1’11’ng-¥vV}iiehV a’§)’peaJ” .A«sha]iVV§féi1d dismissed Without mfcrenoe to
branch.
sap
JUDGE
P?’
Y
_ i/Q*:~*r’s.rar2’t Rem-$,mi.
;..’§ ‘H/U156’: Q! K-$1124″ 12″
‘§ gylgflg «
»§
§éi*%E”””‘0
g,