:;a:.>, "av.:j P§£AY§NG TO ALLOW T'I~i§3 (mess
44_"v.,3@.4.2e§?;. PASSED 3'; ms LEARNED Asm. CIVIL
"..ju3m:;--::;I.e: (snfim AND MACT, RAMANAGARA, 1N MVC
T.":afi:jr';':--{j;o5 AND ALLOW THE CLAi?sI§ PEFITIGN5 AS
HF_?§3AYED FOR, EN THE ENTEREST 0? JUSTI{.';Ei.
DH THE PKGH CGURT GF KARNATAKA AT BANGALORE
Dated: This 1316 2431 day of April 2009
BEFQRE'.
THE HUMBLE MRVJUSTICEI V.JAGANNz§'FHAN. j ~
EvI.F.A. CRQB. No.2'?'4/'5§O{)8 A %
1201 36%: ' A
BETWEEIVE: j; '
SR; AJMAL PASHA .
S/O. NAZEESLR AHMEQ " _'
AGED ABOUT 2? YEARS V'
RJAT INDIRANAGAR
REGHT SIDE 4TH. e::~:2_oss*
ROAD,13£DADITALUK_ ,
RAMANGARA DISTRICT'.
CRt::i*..s;s":::_£s.113":C'rc>R
(By Sri K SHANT§'éARAJ,§;Afl}V_,'V.Ai) V' '
AND :
*z*&:'i!:~-aq,§§;'m;<§§:§:;£; s;*.t'§~e-§:'£39:*f<:;--:-aw.
--
K-H £130,943 _
BANQALGRE 1--..5<es{:n;:s:{_ '7
4' V ' ' s RESPONDENT
” M’:.?.A;1gE0SS'”:;::3JEB’;’iE;{::’i*::*£_:3:._2§g’§NHAN{:iNG THE CQMPENSATION AND
MoE>::’:’«’3{=~*1f;%;$ JUDGMENT AND AWARD DATED
CROSS Qmamzaw C{}Mi§\EG cm FOR 0R;::»§:’§2$*._V
‘TEES BAY, THE C{}Ui9-?”£’ {EELEVERED ‘}’I~§E1 §’;,;,<3w.§.:§15:;;':' ~ ~ V.
JGDGMBNT
Submissiorz made by the Vigeazzaegi ::r;:L2.:jfi-;:<%i'=f__:’ I- .’
the Cress objecter is that $331353″ :3,b§::+::f{.i€.=fi”:§g’i}1_H:10}:
mjrvive 3231166 1316 appeal héisg 3:-g:-en .’ d.i;.S};$Gs€ki cf
airaady.
2. In * of ‘€191: — :;§.bi:}vA'(‘: ‘~:_’S1;’§§I::i1iSSiOI1 made,
cmgs Qbj€C§5,i’f}§}”‘i§$ Véziiis-n1i*s9éCdf’; iut,,déS Iifii. smviva for
C{}I’1Si€l£§V}”?it1%€}31..::» _V ‘
Judge
A{.D.m — – ‘