IN THE HIGH COURT or KARNATAKA, BANGALORE
DATED THIS THE 5″‘ DAY or JUNE, 2008
BEFORE
THE HON’BLE MR. 3USTICE Asaox i3}A§_i’IF*£CHI€;’iléRi I 3
3 EN _
1 THAYAMMA @ T R THAYAMMA V V
AGED ABOUT 53 YEARS
w/0 LATE GOVIh!fiAP?A
c/o JAYAMMA” ‘ _ _
N0 49, PIPEflNF;..RGAD, _
SREENAGAR, A ‘,
BANGALORE 560 cm
A % V V APPELLANT
(3? SR]: H_N”v!§AN3H:fiDAIAH, ADVOCATE)
Ana Y % %f
,v s %MmA§a Renoir %%%%%
s/o CE~iEF€NA R§§DDY
5.55333 ~. 2 n
‘ ?ULn_I*!Ei’J.§j¢._g;__’i4iA;iZ).:F:l§i’A DISTRICT,
. M/S C3NI1*§’:Ei.)’I§iBIAINSURANCE co LTD
kkamncr: omce cons 95904
% ‘ ._KADAPA, KADAPA msmxcr,
-Rsr–f ams omsxom. MANAGER
T ‘ RES-POND-ENTS
(av sm 0 MAHESH, ADVOCATE FOR R2)
A. THIS MFA IS FILEB U/S 173(1) OF MV ACT AGAINST THE
3§}DGMENT AND AWARD DATED:29.3.05 PASSED IN MVC 510.2606/02
ON THE FILE OF THE 151’ ADSL. JUDGE, MEMBER, MACT, COURT OF
8. The amounts enhanced herein shalt carry lnter+:éV.§’st”‘;a:’tV–‘tfrseu
rate of 6% per annum frem the date of preeentatio_n’bf ‘V’c”ive,§§nV
petition till the date of payment.
9. The office is directed to dra§v’v-eh’.thehvhwofifflfiz
terms of this judgment. K n V’ V’
10. The appeal isanoweicis. f..Ne”e.Eee:’~é’s to costs.
Std/é
Iudéi’
inn A’