-‘3 0! ‘I-IHI-* ‘i6oI’|I03’hlF!Isl\ -“Va!!!” aw’Ifl\l-Vrtnrmlvw
‘1-“I”-‘N-* -ww-wan. .wn—,-umntumnnlun –n-twn-uwunl -ur- -1\HIu1.Hu-\nn- -nu.-afn uw
» ., uni wr nruuxwwunnn rn-an uvunu \J’I”‘i\l’1l\I’Ir’|Il’\flsJ”‘l -z-‘;nwu–m.}
;” ‘I 1
\
diaabflfi 4-596130 the whole bonwhiwould bejust
nndproper. Tinappelkntwas aged abautafl
mace, the appmpriasge multwfier would be
Rs.3000l- per mcmh. 419′; ”
Rs’2,75,4eO[-(Ra.300£) X 1’? ‘J¢2 :4.!-3] i§3G}Ji_’as
Ra.2,01,6€30!- awardggd by
only a ~+._ hand conveyance,
charges. ‘me Claim:
fact that the right nag of
tha has has hum ampumtad and
_ a pedod of 9 days, durm which
have spam: mw sum taawarfi
find and awdam chug.
rm,waawu-auuma£m.1o,mo;~ unm-this hand.
mm’ mm: m the am mdemm’ mm
oftha cue. ac aimed above. the mugnmjuwwt
‘___M__fi_,__._.£
‘5 QIWJU * ‘*wca”%J’ V»-fl1″U\-? ‘MIR 78\(‘\B\I’F’\¥l”\I’\l”‘ ‘Q II’nflQ I V;a&pfl3h.g£fl\H ‘On-,:P’fl\ I’\g”|,y\|’,f-“kg –
_. ruwvn 1 ii – –
A, wuv uvuna Ma a\.M:\a1M.s.M:w-vu uuan mvun: um zunmnwmnmuwu nuns uvuanu mu nu-1.”
Theaeaonsdrenpon:!mt- Irmrficompamrh
bufore the own Trfimnalwithinfimr _
dam ofmadpt of: ~ f:~ . » . V
Out of the
proportinmte intend: }
the appellant many
bank fin’ . period by Eva
years with mum,
V A?%3_5d%&&