.’ WM
,..w
:3: *:’§[§§; §~§i{§H 335?? 0%’ §{j%,§€NA’§’z3£% ‘i’E-{ES ‘ME 2.:<,~'f%% am' <39 ;5;§;,§'£§ijS,'%l:':";Z§}§§.{)
BEFGREfl: ]T_'_ %"
“2?-£3 E-§§{L’:§’=i”BL%3 MR g:;sT:<:E'5£%%%%§ §$;iKE{§I"é\§' 'V
'§*¢i§¥"A Eézs, 333$?;s_{;f::3:'}? :§«2*2;f:%% t
$%{§e:'iasiiett§.;,
;' :}.§{:;.§§1a.$.§m=§:t§;, _
Agftzzi abzmii 6} f-i'fiI:'<iI'S_, _
;' ax §%j;3.:§a;"aLh;3;§i'§ ..f$J§:§.Ea.gl:':.§
§%§:'i{i{%i.2:' 'E'aL%i.i}§,_ " U '
?%%ai:"1121 €Lfz’3<i<'::__«§" V " ,. zfippefiant
Sri V§a:f7%£%iT,E;§»§C%§i¥'fE;«3g"-{:'ff{}'e%${§:?§,,. "2%,d'v;}
.. E?' ~Ej;::':é:$%'2 ,~–..S /' :3. f%.f@:iz'a:1112g
" §éf§'i3.*{}%:{ 4E§"§*%:az's_,
. " ~ ,§=3;*'..{;;5:fre::::;'§";:%a;:}3i2'13 '§'€:mp§€: Résaai,
V §<l:;:a?fa':%..§<::.:;§§:§;fé":a3 E%.:«3z":g§£s§'€:
A
i}§:f:;:~?..:;ii'{;§ aha .z%m'2'ss3;3:3*a{i<3:*
?*€":2.{§f%.S §~}'?EE;~*f§}
' 72731:: §T3i'::é8%e:}ii2aE Ezsiazzagéiig
V' éiT:};'*§,::%:'.:%?a§ '§z:s;u:';~3;1a:<: <39; .L£;::Z,,
'§.Z%{}~EE., fizz' Eviizgiéizi §i§G$?;<~3l
:ij'_?::}§::;§}§{:tX§ ESEa:'2§.$:a*z3€§:_§.§§z.2:';3:§1,
:3? ' . .E€s:sp<:;nden1:s
943/
{§:7:'s§; iizé if :L3%'f::s.::§<a§2: Eifiiaéiéja;-3, ;'%£§as'. ii}? E32}
:2:
“§’§i1is MFA is filed under Section 173(1) of the M V
§%,ct., praying to enhance the compensation from
§€s.’i38,60G/- to 6,00,{){}0/- by modifying the order efjzhtf:
Civil .}1,1(igc: (_SI’.DI3.) and MACT Maddur in MVC~g””~__”*«
$30. 139/2(){}1 dated 30.4.2007 with irltcirest at
tmth the cast of this appeal.
This MFA coming on for ord§*~1’S”thi«s
gassed the fQll0wi1:1g:’ V ‘
gygfimakrfl’
T116 ordersheet i1″:§1icates:V§:Li;:I’1;’§.x:i: 1113 éiounsei
for the apptzllant has éonfiriuofisiy. in
fact, 01]: Aéfcief has been passed to
goat thié’-na’a.t’:;Ve1* zéxsj’;aV_ias_fTT’*-Chance. Even today, there is
:10 r€p@r¢seI1iizs.3:i_:s13._Htzizéé, the appfiai is dismissed fur
‘ “:s,.{:11»1pi'{}:3é:<:141$i0n. """
Sd/~
Judge