.- “‘~ :’ ”
, . Ev ‘ .
IN THE HIGH COURT OF KARNATAKA AT
EATEI) rim mm mm er’ DECEIEBER 2993,; _
BEFORE
THE I-ION’BLE am. JUSTI¢E =.._SU,BH£i;?$.Ei B p.m% f&%
m:zscELLANEm.rs FIRST APP}§;_aL %1~t.A%zs32:)’t3;:*%M2gt§s VA
BEETWEEN ;
‘§’HE2 MANA<;£«;R,
(1.33. :Ni3z;S:rRI1:s -. V V
Ni?» 1§21fB,
iP€{}US'I'RlAL SUBLEEEE; _ 3:
5TH MAIN, 5"! (:RQ§§;.$3, .. 1
YESHWANT}-{PU}? V M.
BANGALORE. ~ APPELLANT
{BY P. ;€A;TARAJ1:}’T;s,$si3c1;..ff’;_2$,. A;3VocA’r§..s)
fsfiif} I
1; V Mgf ¢ £i§;;%iUMAl’§*’E-‘-‘HA ALEAS
* ;m?§’w;a§A:4r?;~:_§:G»{§Iw-:3-A3 Maaaaa
3;i;{i;’ F{A[)i’:1€$}<I3V€{)&,
" .
“€iH=§§{§{E}iT’siZIFéJ£”§g%;§%iAD€}DDY,
rvL~x_;’¢f§YA_. . ‘ — T. –
4 THE E§:*§AN;;fi.{}EZ§€,
1 V “BMAJ ALLAINZ,
fi§N’E:RAL ENSURANCE CG; LT31,
$56’;-.195%]18?jA,€E$RS §>L.&z,%, _
13$, RESEBENCV imam,
E-.:’i?~%{};%_L{“}RE: M 56:3 Q25: RE~* %
= wsistgiit Registrar
H “Tm:-‘t of Ha:-:2-34.1» .»
Hm ;§,z:i’on
@’ §E%t€;”
._ . . _
%\2iF’&632{}fQ8 ~» 2 ~
This; NIiSC€11aIji!tZf{313S First Appeal fllmi U} S 1′?3(_§’T”;;— (sf V-
against the judgment and awarti dated 29331)? ‘
§’~Io’9();’20€36 on ‘£36 file ef the Przzsiéing Ofii;£r;;’_’Fr:{S{«*?r*:aic1€{{3§éfi§fi’??§;:
and §k«’EA{3’§”, MANBYAK Awa:rc§iI1g a Cc5i%}1i:i€:;1sa’t”;i{;.:1V'(;f [__,§svi{h
irliflcst 3% PA,
This MisccBane011s.Fix*$tv&pps}a1 £3 “iéér arders on the
this <13}-T, the (Baum, };1333.<:1"¢:;5}t;i'r1__:: 3
{him '§"§§;2€}§ ':f::31'" failing w}:1é<7:E: apgsa}; wands
a:'h§:s;fi;iss&r:§..§%'§fiaQut._:'£f¢:'€i3;{:s:.Hf:-is court.
&y~
JU§GE
CUE ' M'
–=:f.ssrax1t Registrar
W “?€’::~~% oi K§m’–u.t- ,