an
*4
an
3%? Iiffif ffiiifgl” §? §’..A??%’a3£”‘.fi..§& JET Sfiflfiiizfifl.’
;*”.”E¢»”.5.:1E;”‘.;ié 5:35.23 fifi’ fig” my 3? .%’ R 212393
%”z’+’*'”i
mm ;’~’fQl¥’«f”‘BLE’ .m..J’s:s:z*zm 53mm 3 L”
§s..y,.»a.:¢22.§25§.,s’§msW?3§¢*;«_ g’ z
—-u.m—Ad-¢-wva¢tw:nv-my
3333333 @ _
%§: 5I?§3.’;H V’
Y’ 513? ‘TM
aysgypghbm _ _
R5231? }3.§t3é’.3’3″ 22 ,
:*;3.s4, 2″ cams, aiiziarsgmszsg.–«._ ‘V __.
1?*€7.%–§,R.%I%,§, E}-‘=;%’=3$}:§;$’REz;’w. ” 1 }R?PEL£s§PsI~I’i’
t
3123?;$:.:i-figéséém_§§z:3A§;””2w;., :
:.§i}3§’§EE§.zs§{‘. ‘-
§?’}5€Z} $:,m§§ %
>}§.%1′:5’é.i:;i.:};§«g 253% §=2$.:*s:e.._
“§'”§%e5§i’?’RK33sf*5AF£ARR ”
32:31 1″‘ EETEEQE
:»”::;=%s$§I:*3’;maRE.. ”
W
12″?’-.?E €;?E_§§i§:”1’$_’I%’ T.z”z»::%:’.:%.”%’:r_é=:%3;;;m;aE 35. £33.,
13.. :3. ::;::2,.;2a:”,- saw”; :1%ft.”PFs’§”R.I ma”;
‘ §;:.s,:;=;£:§-3* $3233’ am gag: ~ 35%: 5:35
*3 , %s ._E3.”‘:?.IF;??P: .._m;-.1″ aggmtss
__;«§.§s5:3ss: 33335;. ggzégxaaxg
.§:°s.s*:$;:Vs:«2sa:; mmaa RE3Pfi§s¥fiK!i”I’S
T.%::3$«.:*~:.t.¥ii. :3 y-3&2-ram, P..B”‘esi., mp. F..i’§
.}”§?}3§; ?§{.a§3 2235; 113:1: 3%’ W W? AGAINST mg
_ -. .., – -..-. W .m.w…W..W.. la’£il*W’l’¥ WW. Vii” mmwnamm mm mum or KARNAMKA mm: COURT as KARNATAKA mm mam or mmm-‘AKA HIGH z
L;%2′;?jE$?«?}_$§v%»’If..Q€*..?§E§ Awfl §33fi3?’E§;2fi.”3..29L3§ msssn IE6 mm
§=§€«*.§V’§’.if§F.,?s_?;'”7.i’,=”5;7;:%7.’3?Z,’;3;”.;’% 8&5 “£’}{E FIEJE G? THE 1′? AflDEz.JE3EéGE,
CGQRTVV’ SE’ Eififiaisis €P».£33E3,, MEFSBER, MAST,
§£E’.?Ré:sE*i%€;2.’TZ}?a3€ AREA, &;ns.:§$.n..Lz:::RE, a:’sa::.*s§.rx;s3.5;, PRRTLY
,… ….-1. .. …….. gmgyn: ur nnumnaama mum COQRT OF KARNATAKA HHGH COURT OF KARNA’mxKA W654 COURT OF KARNATRM HIGH <
13!
Tribanai. If thia is taken inta ccnsideration,
aha fiiaimgnt is éntitlad far K5.1,23,12$§#
ifiwarfifi tfia Lass mf futara agrning. A5 raga:§3 t& »
tée m%§ical flilifi E3.2$,fi$fl£~ i3 awarfiédg Ufii§s3 ~
tbs ?§i§u$a; £3 given a Eindifig that. £3? 51:13 3
are gm: §%fi§ifi€, tfiere are as zéasans tc"rndu¢e_"
{E9 3131 amsumt an tfiis #c§%u§t, $s a§a§$fi§éti5n
sf £¢§§;§3%i~ i5 aw3;&afi:»:$§3r&5. tEé'~3am$. As
ragarfls ta the ath§§i"héa§gf}u€fi§LL?zibunal has
grafitafi r%a3¢n§b;e :sfimg§pfia#i§@;.g§$ich in my
fifiifiifiii fifififi.ia&§ L;a$;_ f%:fi'$§i¢$fé&eace. It baa
$155 sama 1i$ ;;aK'%i§afi§§ éfw P€–2 that the
:iaiman% aé§"fi¢,§%fia$§§,vna mare aparatian. Sm,
tawarafi the f$tur&.§é§i§§fi"a%;an3%s Rs.15,5QQf-
£3 awarfiafi,
igu, fig .a;i;, tha Ciaimant is antitlad far
%3,:g§§;§$fi£@7g§v$£" and abeva the comyensatien
;éwa:éa§ fly tfie-fribuaal with interest at the rate
"%f $%.§,a;g~§ram the fiate mf getitien till the
'u4§atg af=§a§mamt.
Sd/-
Judge
$5?