{N THE HIGH coxm' OF KARNA'"f'AKA AT RANGAT .0912.
DATED "mg 5" DAY OF JUNE 2003
REFQRF.
THE Ff{)N'RT,F, MRJUSTICF. ANAND m«*:zA%;i i¢I3?§a\«* _ é %
MIsCm,:,ANE0::s FIRST APfi«m§,%%No;12§a
BETWEEN: L $
Si'i,H,B._D$V§:--i_jii,s«
Sfefiokke Ggwda,
Aged abmltéi Years? _ V»
Residing at Shankaranagara, V"
3": Cross, Mari80w$3€?«.B£iiidifl?5a"'.
.Man:dy'a City, , V.
(:3§Rx:1;mTin;.B;L5 Adm
And: % %
1. KPR.,S11nki" .
S§o§K.}?:;1miréddy; * "
'~ Ne_..3.i«:.P§3__s1i qfice; 'PaI11i€3i?
Anézsthpixrafi Qisiriot (AP)
2: we Bram: Riaziagerfi
U:1_i§cd Indizflfisuxancc C0,, Ltd,
V «V No}: 5-230; 23.naTntha.p11ra..
.1 .. 'Fayaz .a§hn1ed,
" S:'.a,_S'a:bansab,
VQf<1A$$t.DirectQr,
% ---fiistrim; Ofiice Tumkur,
Resident of K:)rata.gere,
Tumkui District.
4% The Ass3t.Dé:ec'ior§ _
'égpmen and Child Deparimem, _ Fmkm _ __
Eistricz Gfficwe? ;;;, §'f"_,;Q,'§-f~'3"*-"'?*
Tuméiagg. K I M
i '-'*7,
Appellam,
Ema?»-3 . M2 <3 r/9*) «~,@.«~
if
L,
5' The Directo2.;KG{D (Mote: Branch)?
KGID, Near High Court,
Banga,l(3re. Respondents.
–_.m
Miscellaneous First Appeal filed Uf3.173(1)_ of M,V’A;:§.%;.gainst the
izzdgement and Awaxd dated 1159./20(}6 passed in _{_»n
the file -gf the Pr1.Dist. Judgc and Mom: Accident
Mandyak
This Miscei1a.neou3 Flrst Appsail cpm1ngV.c:r; for _ Vwflrdemthxs
day, the Com’? made the following: V’ ” ‘ ‘ V’
None app§;a;*t~:s3 ‘::i”‘::vi:.;’iTV11t:u $6’ last occasion- Nana appeaxs
‘yet a.ga.in. ‘i’hm1g_h_ £51114: x=y’_a§:3, _g1*a,1fia§§, there is non-comp! V
‘..££L__g;~_/3,€}(&’\,C3’2’ju-CE@\z\j!P{?{‘_’§/iz\C»€z I
0:26 Wee1€s;__’ fi:rt1ié,r_ fime g:1ia.nted for compiia.nce,”Q¥he appeal Stands
&i$m£3s¢é ?._§§ii£”}1:;>:It f2:fi’E1¢ 1ffefef=2nce tn the CGEEIL
Sds’-
JUDGE.
v’cofy %
ms:-tésrant Regismn
?n:;h “mm 93′ Karrm1.4k:»
fit’: gaiorr
fgffifi
J”