Karnataka High Court
Smt Sulochanamma vs Mansoor Ali on 23 September, 2008
IN THE HI3§,6GuH: 0? KARNATAKA AT EANQALQRE jk
DAT§5 THE 2339 DAY 0? SEPTEMBER zoos {*f#,f
BEFORE _ I ;fm"*3;f*;f, 3
THE HoN'éié MR. Ju$TxCE_suBaAsH a._5@:'fj-X ;"»'x§,,/~
MISCELLANEOUS FIRST APPEAL N5. Léggg of ads: W§_
BETWEEN: ' ' " V '
Smt. Sulochanamma,
W/o Gangadharachar,
Aged 63 years,
G$c:$Labogrer, A, flwl 3
R/o Belavannuf'Vii13§@Q€';: "j *-Wf
Déyénagere.T§ifik;35Di5t§i5t; r Hx ..Appel1ah£.
H. (Ev 3ri;53e$AV5ai§§wamy. Adv.)
AND: .T _._ __ .
1; MéB§a9r Ai:} " '
=», Sjfiaghamgn sab,.H» _____
' _' V.
* Driéer of Eufiorikshaw -
:3§éring Radistratien No.MH~03/R--1893
R/b.i§i Main, 9th Cross,
"fiagd Nagar, Davanagera.
' Nijém 3/fiwfiésheer Sab,
x"« §ge§ about 29 years,
Owner of Autorikshaw bearing No.MH-03/R-1893,?
R/e lst Main, 14th Cross, Azad Nagar,'(:(){9X _
Davana ere. . , 1 ,; ,, ,
g ' éxzjfzs' ' 31W
1 in-:3-::s;rant Regzmrm Q: (Q
; .'z2E: rfa)La1 t (3I"?<;s:':::xa.rixeo
Hag 1:;-afar'
f\"-:"'*
MFA-f€o.l4808/O7:
T21
3. The Divisional Manager,
New fl India Assurance Co. Ltd.,
160/L Rarasaraja Road, A,_'.. x' 3
Lflavanagere. , , i # ..Respon§ant$;f=;*='
tun-on
Miscellaneous First Appeaigfiiefi U/3"L?3(15wj7i
of fiV Act against the Jhdgmefitggnd2Ew$rd_d§fé§w,Ws
21.4.2007
passed iijthe Prl. c:§i;’Jpdga~£$;}Dn;) and
Adel, MAST at Davanagere in MfiC5JNqL8éS[2GQ6,
awarding the compensation §f.$§§O;250/¥ fiiih interest at
Biagppeaiis£éhd§:$i3%issed,with¢ut’furthér”reference to
–_3$5fih9
6% P.A. from the &§fi§ Q? D§titiofi”§ili realisation.
This Miéfieliéfifibusrfififig Appeal coming on fpr
Grders this défg the_[AC§uri made the following:
i A E E R
‘*:J*Qh%:#ée§”for compligncé, Failing which the
Sd/~
JUDE,
<:t"
$?. x){“}
7
-‘ _’ ‘ -wa~;’
; I57.’ :1:a;5~z..~’,~F.’-+;1.1 §%(_§L,§gF¥~H} H
-§_.Z.? VAi’§I1?’! r;!”g\’,,;.3 C?» (¢/
_ ‘ * 71?f.!§x: 8:3
;::’j’i ,E.{£-{I{};”+
‘S572’ .
§fi-