High Court Karnataka High Court

Sri Chandru @ Chandra S/O Raje … vs Sri Moses S/O Pedarappa on 5 January, 2010

Karnataka High Court
Sri Chandru @ Chandra S/O Raje … vs Sri Moses S/O Pedarappa on 5 January, 2010
Author: L.Narayana Swamy
INT}HEHKfiiCOURTCH?KARNADMQXATBANGALGRE

DATED THIS THE 5th DAY OF JANUARY.   n V

BEFORE

THE HONBLE MRJUSTICE L  

MISACELLANEOUS FIRST APPEAL i¥i§;'S9S1-/,f20£3S. 

BENNEEN:

SR1 CHANDRU @ CHAN_DRA; * A

SON OF RAJE GOWDA..7' _   '

AGED ABOUT 29 YEARS-, A     S_ 
RESIDENTS 0;?'-HEREKALA RQAD, ;  
INDAVARA       
SHANTI~:II  ~  _    V

    A
PRESENTLY» "/A¢,_C_/

VIJAYA TEIKEILE COMPOUND,
MAI~1AKA1J1PAD}>U,%JEPPU; A '
MANGALORE   

DK DISTRE.C'I', A -  A  ...APPELLANT

 , A_ (BY  ADVOCATE)

1.

312;

S0ND_S_v0I%’D PEDARAPPA.
NM&H}R,RESHDENTS(3F NAC¥QflXHflLLL

_ DKOTE TALUK,
_ NDJSCRE DISTRICT.

2; THE NEW INDIA ASSURANCE CO. LTD.,

‘TPLAZACXBWPLEX,

reached by the Claims Tribunal is based on materials
and I do not think that this is a matter to be i:*:1i:’eijf§%31%ed

with. Misc. First Appeal is accordingly rejeetied.-.Ae

akci*