High Court Karnataka High Court

The Divisional Controller Nwkrtc vs Ramesh Gigali on 26 August, 2008

Karnataka High Court
The Divisional Controller Nwkrtc vs Ramesh Gigali on 26 August, 2008
Author: Anand Byrareddy


“”” ‘ “””‘””‘ “”‘ “”””””””””‘”””‘ “‘*’-“‘1’ ‘vA”A-n”.-U._I:Il ur EAIINAIAIEA HIUH LUUKI U!’ IKAKNAIAKA HIGH. COUK1 U!’ KAKNATAKA HIGH COURT Of’ KARNATAKA §’IlGI”! C

E5-9.3 ‘.!”°§-FE ‘E’~§”}{i;”E-§ {Z!’.’.?£3R’E’ SF }\ZP;?.?§R’1?3kKiTi. 3351″” Efi.2Sil3}3sLGF’.E
.”£i.§5k’z”‘EL’ ‘T’E-Elf: ‘EVE-{E 254.2133 343;? £31? RBGGET EGGS

EEFflRE

$53 E$fi’3aE ER.Jfl$?I£E Aflkfifi 3$3AaEnnw~-fg ‘x

figaeallaaeaus first Apea1.§c,2§;0iR§§§f3§f =4

¢ aimnal fimatzmller
%.E.K$HQ?.$a, EIE Eivi3i$g g

E.?ha Maaagimg fliféctfif v#”*–‘
REERTE, Eelgamm, V 1 } 3

Eegta by Chief %aw,3§Ei$e:U _.gV
§.¥.KgR§?.C. * ‘=””*. “q; :,;AP3ELLa:Ts

(fiy”fixigH.§§as§fi§a;’Afiv¢é§ta)

35% 1

fiamesh fiigaii, 3§ yfia:3;_f
Gaszfigiasaa in Ayfiéré-Téxtilas
_§itu¥ai1i fiaw Extwnsiafi
= $§a& §%ér again §3gé§”

‘§ava§s:a:a+_. * …BB8POlDElT
‘._§ay §£ig3;?{aavasindda1ah, Afimncata)

~a»s~§~a~

..?§i5*ép§aal :3 fiéafi mnfier Section 1?3{1§ mf

“%£ifif_?$%i£lé$ Act sgaigat tha jufigment anfi awand

*._§at§g g3.1;.2§$4 gasgaé in E,§}C.fi0.13$fQ3 an the

»filé af 1} fifiditieaal Qivi: Judg9{3r.Dn3

A”~£$tar Aazidant Eiaima Tribunal, Bavanagaxa,

awaréing cwmpemsatisn cf Rs.§?,§fi§f«

5

…–……-unm-. ru\.7r! s..umu ur BHKNHIAKR HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (

a

Ea ?ha ammmnt in ésgafiit is ta be ramittafi

ts §§% fribunai far tfie benefit af tha claimant.

kalbfm.