1 HIGH COURT LEGAL SERVICES COMMITTEE, BANC}£§LORE BEFORE THE LOX ADALAT k IN THE HIGH coum' 09 KARNATAKA AT _ mrrzn mxs THE 10%! new or-* % _ é % CONCILIATORS I1']EV§ES:E»4l4¥".1"';'4'~,.':'A ' % Howmm sm.n4.N.uMAsaA1~nim12, Miscellaneous ;;gpe[kWm.§;§_;%649z2m6 Lok Adalat $.15}-. §7&'V2 BE'1"WEE1\I: SRLMAYANNA, " AGED 45 yE12s,R/A%m:r;r£1_stqr;AL1g11f'P1£s_ COMPOUND, I~€AC'mA.RAB1'Ii3:_UI,EfUD2?:},AP£sLYA,", ' BANGALORE. 3 V '-- '-- _ 'A 1 Anvocmrny APPELLANT FJKD: 2. :sIA<;ARaJA.N*.%s;Q.N1aRA2fAIa:.a..:3zmT. R, No.14, 41$ ROAD*& moss, KALYAESIANAGAR, mzcaamxmvx mm ROAD, .....
:xr::>;e:_3, 13:;:”~;H*ae1AR£”c0n:1PL1:x,
13R;RAJKUM.;m..R@AD, R£iJ.AJ11*ZAGAR,
2. “‘.1y§; ;:Ev»*..R%mLa}=L3sURa1«cE coM.,mt).,
E3ANG£LLORE.~”2,-IA,
BY ITs”m1s’zAG;:tR. Rnsponzmvrs
” {BY sRLo.ns% FOR R2)
a}tm$»*.ILi%:D u;s.173{1; 0;? W ac? gamma’? ma JUDGMENT’ AND .AWAR’D
‘ ‘~I)?a.TEE} «’24~’30~2005 PASSED IN We Nc14s43/2004 ON “THE FILE OF THE NRC?-V,
:12′? ESMALL csxusss, BANGALORE emf, PAR’1″§..Y ALLOWING THE CLAIM
PE’fi’T.jIC)’F’fvI-” FOR COMPENSAWON AND SEEKING QNHMICEMENT op’
_ {fi£)MPE}N8A130§\i.
‘THIS APPEAL COMING ON PG}? CCBNCILEATTON EEEFCEFEE LOK AE)$i.¢%T AFTER’
§E:*3i?~¥G QEFERRED WDE ORDER DATED 4~4–20€)8, THE FOLLGWENG ORDER’ IS
PASSED,
Q: Q.\-»’\.U~;-V’-*-