1
IN THE HIGH COURT OF mnnarmm AT
DATED THIS mm 7m DAY or NOVEMBER
THE HOBPBLE MR.JUs'rIca%v%.I?AmAGnwz§A L'*ViA'1
mm I-ION'BLE nm,J§8TiGE--iig;m3AYANA am"
mscymsr A1éI5n:_g_;:;%'1~ie:.a2?r3;k2cre5tnav1
BETWEEN:
The Oriental i'.'{1Sii1';'%J__lCé'-(30;I.3Z(i,<, '
Banglaore~4, 3 *
'I'11r012g'1i%'itsT.R:3gi0f:a31 Gffice _
Leo Shappmg '€Zic.~m"p1ex-._ " ' ._ '
No.44/ 45, Residency :f~1'(;_°¥'é-.-c¥.'
Bangaiorca St-30 O25} .-- ...Appe}1ant
3 ._§ '(By S.K0mar, Adv. for
" _ - ':'S;fi.AB;vVC.Scetfi31*am Rae, Adv.)
1. ' Smt.Nin1ggs~..mma
W' / 0;"lat§€; 'venkategowda
. R / d..Qm1a1u Village,
., A' ix'-asaba Hobii
= Kanakapura Taluk
Bangaiere Dist.
" "2; smwuttamma
W/ajvialigegowda
142/ a_A11ama;1'1aha1Ii Viliage
Kasaba Habfi, Kanakapura Taluk
\/
disputed by respondents 1 is 3, it W{)I_llCl be just and
proper for us to Set aside impugned }udgnent»””‘ax}d
award and call upon the SCCH~ 15, Smafl
Bangalore to record a finding lii”
be just: and proper for ‘tor .5tlr1s
impugned Judment§__ as ll ‘ :,._’iIr;Vf31eadi11g
applicant in IA 3/QTV which is set
aside at the insrarrce Therefore,
it would grist’ ta exercise its
remand the case
to SC€liH- 3&3, Csurt, Bangalore as both the
claims ulbe tsgetlxer afizer recording the
V. finvfii-lag: sxz rlxslquestisrz of their right, of legal heirship to
j1is”ijfy ~ 16:1;-311113 01′ compsnsatisn. Otherwise, there
ébzrlflisritvlaf decisions that may further compiicate
the filfesseflmgs. Therefore, it wsuid be just: and proper
A ..f_’ (301111; to exercise 1:8 appellate guxisciictisn and
V’ pswer and set aside the impugned judgmezlt and award
u and rsmarad the Claim petitizm along with applications
2/07 arid 3/0′? to the MACT, Court sf Small Causes,
SCCH«– I3, Bangalore by gvmg anoth I’ (:1 ‘ petitisn