Karnataka High Court
Syed Gouse vs Devaraya on 23 July, 2009
IN THE HIGH comm' OF KARNATAKA _ V
CIRCUIT BENCH, GULBARGA. V
DATED THIS THE 23% D5?' Qéqzjrgéz i2§0.§' é I
BEFC::_R13 V V _
THE HOIWBLE MR.JUSTfCi§'R?. JAGAN'NA*rH.}m
MFA N<)_.125VA:'g"'2éC§_ H V
BE'I'WE?BE'€:
SYED GHOUSEV
S/0.32313 AM::«;ERj;::TsAB. 1
AGED ABO{}ff"'28__Y'§2-S--: ' é
R/OF' MAHEBOC}B:_NAGAR ._ "
GI.ILBARC_?AV_ A .
_ _-- ,....APPELLAN'I'
(By Sri. ;3U:}HEER ';mL:;A;2;§'I------_Adv.)
AND: A ' V '
1.
DETJARAYA ”
4. S; (‘}:MIJRGAPP}SV ‘Ni’}’if}VLI
V R “CI”fENTAP.ALLi TQ.
CHING-Piffiifi I:HS’rR1C’r ‘
‘3~u’LBAR::+A;
(OWN 3.32 ‘cm VEHECLE N0. KA–32-T-3654)
” ANED }36§5)
ff * §w1{oNAL1NsURANcE c.1;rD.
_ {By Sri.SANJAY M. JOSH! — Adv. FOR R2)
” _f’I”£+I,RAf3UGH ETS DEVISIONAL MANAGER
QILGUNDE COMPLEX, GULBARGA
RESPON{}£’3NTS
THIS MFA FILED UEVBER SECTION 173(1) OF THE MV
ACT 18 FILED PRAYINC} TO CALL FOR RECZORDS AND
Therefora, the appeiiani is entitied to Rs. 1,?”
place: of amaunt awarded by the
payabie is at 6% p.a.
Award stands 2{1odifiec1 as§:orciing:ly,¥3y’§§11é;$ei*ing–5the = V L’
appeal in part.
T}.