IN THE HIGH COURT or KARNATAKA AT BANGALORE DATED THIS THE 19"'nmy or JANUARY 2GO9ff*, THE HON'BLE MR.JUSTICE HULUVADI GLR5MEsH"IO I M.F.A NO.11968 of~2aO5 ,4»,=_ ; , ,9 3 ;;,. APPELLANT (BY sax. GIRIMgLLAxAH;.ADvQcAT£ 5" sMI.N.K.syMAwGALA_DEv1,*ApvocA$m.) AND : .... I I 1 NEW INDIA Assuaawcz co LTD Dgs.-V111,NQ;4?,,:I=FLooR GOPAL COMFLEK, BAZAAR STREET, _YESHWANTHPUR, BANGALORE 22, ,;Br.ITs MAEAGER. ' j2u.RusHANKAR ,- MnJofi,j3/0 K N RAMANATHAN, --,=5R/A$iNo;28o, », NARBXENA PILLAI STREET 'BANGALORE 1 . ... RESPONDENTS
,” fax SR1. c R RAVISHANKAR, ADVOCATE &
_-_SRI;K.SURYANARAYANA RAG, ADVOCATE FOR R1}
THIS MFA IS FILED U/S 173(1) OF MV ACT
VAGAINST THE JUDGMENT AND AflARD DATED 19/O8/2005
PASSED IN MVC NO.4714/2003 ON THE FILE OF THE
14TH ADDL. JUDGE, COURT OF SMALL CAUSES & MEMBER,
MACT, METROPOLITAN AREA, BANGALORE, (SCCH*IO},
PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT g OF
COMPENSATION. WE: fl
THIS MFA COMING ON FOR FINAL E1133
DAY, THE COURT DELIVERED THE FOLLOWINGJEE H
JU DGMEEN
The learned counéel. appearing ‘flfer.’ the*E
appellantfclaimant did nof gpggar to goniest the
matter seeking enhéhcemenihflcfuEbompensation. As
such, the VappealHE’isEE Eiémiééed’ for non-
Prosecution; EEj~ K i ” “AEa’«w-
mv*