EE
The tzxxwea h1d_ta j; ” x
R by €IfIfii:¢a__ V
mzrm ‘rm rm an mm: or nEcEm¢3n,%i2§§a kfi A
Bzmm
was Na.
new firm ma mum or xmmmm A?!’ :
ms HORBLE am
am. Ro~a:1’g’Bs:Jgi=1arér%;~’i56€*..!3{31 *
(By: Sri.
ii
A …..
-.,w;¢ R.$um?1
. . yanhoelan
Rofldingat
oui~¢°.~. ‘..Th!:ro-IQuartav
U B1ocl:~3;-fizidlzlcro Disttittt
s-V-Q30? 803
firi. Baud
” *A_aer1a,b-aut28yenm
” _ v __$g’amee:;im:,1&dstshnNag31-a.
Jmagtha G&my,
F sauthcamnra, &pla¢¢I)im~ict
(By: sxi. Chaz1&~fi.ah,Advfo:: my
&’2
…AppeBmt
Rmgdmts
man. Na.
section 133(1) of MVAC4; aght the ” ._
dated 16.10.2007 pasecd in MVC .H6.-4.90*{§[2CK§’ 6£i.__th6v.,
me of the 755 Additional Judge; f
Bfibm, am:-ding a bf R’s._1,B5,fi€X3.[-¥–..
with imaez-est at 6% RA.
Thu? appeal gm court
jua% gn«_-2 dabed 15.10.2007
on the ground that the
s’.-hich *3 imnlvad in the auczcident was
a valid 1&6. Without oonsflem-img
u In order 1:: suhs1:az11:ia’£aa the chkg counsel
% gm . ca. so. sgoqm fior produx:tx:’ :1 of additistsnal
V’ * -» ~é1a<:uwm by producirg chm-ga shaet in ca-im 1%.. 25;' 04».
Wlm$Im«th£dr5maffimwfichhaa1:mxcha@s®m
E
\
K