-1-
1?? THE HIGH COURT {BF KARNATAKA AT’ BAN§ALCR.E .~.__
msrga THIS THE 29?” D330! 0:: NOVEMBER was
BEF@RE
‘:1:-12 2«–émrB:…E MR. 3u5T:cE SUE%HASEf<£ $4;}é;§1~7f;' %
MISCELLANEGUS FERST APPEAL r»s0f;%§1é'~3'?% %0?2o§?
§E.TI"§fi¥T§:E,Y?é%V:.
313.29 MA’-WOHAR @ ?~’%A.§K§L§
s;:::: %>&a_3:-:A§<A&
was ABGUT 23 YE£a§%::'~3
R30 §xMSE§<;"–'§ %\§;'%GfiR. ~ r
?vmKA3§,CHfiE'€N§eR;@Y§_PAT§\$£x TALUK -. V
Z*€,«iSS,f3sf*é BEETRECE" an 3:23:91 _ _ "§;';.z§,fpi:'«é'z;:;ar~;':"
EB?' $R;.z.~- ;a§.§:.;"s,:sL}':: se, A;.';~:. Sa{::é:f:"E–:.:;–Am3c£zTEg)
gm , , _ _
1 THE Paesiwaamr Aiésrs §9";§!\é,fi,€5'ENG DIRECTOR
M,/S M'{§GRE§-«£E%=:'EE.N'?_ 13:3 ~~
i7%?'~f%A€3.-"':%.i"é£3Rfix; = –
am~§::5a.Lc;:eRE M i’§E;?£I3=.§}f3i _
._ {C2-wr\:.%:e;;-Lr5F’v=:,&x:2§2s{ s«:A:{3e A-mas}
2 7%”?-§i:7’%5<%ié'{§¥J3?u§3E¥"3.A ' .
ea-I:«2:~;2V:'*;m;;V..::~zs:)[»~":4*.@;§2s::E {:0 am
';–s::2s_~.:.s:::E §x;:3.,:§=-2.a;;=£H:;Rc:-§ gem
§s:;wGA:.e§&E"e.. 555 $91 …R§s?@Nma;rx:'§"s
{av gm: S§i§SH£x1LA, AD'~.f§Cz?zTE FGR; RES?O£\éDEf*~éT Ncazg
ATi*§i§.QMESCELL£3NEQL}S FIRST I3a?PE;£'~'z§_ £8 FILED UfS.i?3{i§ C3?' NV
;s.'::"%';%,ca;:zNsT mg 333%-sew? & .£:wtfxRD DATED 23.3.2301: mggaa EN'
MVJC F~5{).i§3f2Q03 SN THE FILE {BF YHE CBJEL EUDGE {SR.DN,) 8:. MACT,
–‘iT”%c.,R’.PAmA, PARTLY aawwgme “ma CLAIM PEWTEGN FOR
€.Q:’v::~*EsszsA3″1aN 3; SEEKINQ ENHANCEMEN3″ SF COM?ENSfi.”§”}C}N.
THIS MiSCEi.LfisNE{)US FERST A§’PEAL COMENG ON FGR HEARENG
DAY, THE COURT DQLIVEREED THE FGLLOWENG: