High Court Karnataka High Court

V Krishna Murthy vs Mrs Mary K P on 11 December, 2008

Karnataka High Court
V Krishna Murthy vs Mrs Mary K P on 11 December, 2008
Author: Subhash B.Adi
.1.

nu THE HIGH comm or KARNATAKA AT ameucae
DATED "rs-1:3 1:-as 11*" mm or oacsmeea zoos
BEFORE        %
THE I-f0N'E..E MR..JUSTlCE SUB!-{ASH B.AG§."-'   ; " k' %

BETWEEN
1 v manna wamv

3:0 VENKATAPFA susmr
AGED ABOUT 33 mans
M? NO 25"" MAIN
13*" {mesa LAi»vs.;_   _  V

Ann %      

1 MRS MARY K :3  

wro VJ mm _ ._ ;
MAJDR .... .,  ' '

#13311 MiCHAE¥_-- PALVQ7-I 
1STGRQS$1_$TSf.*v3E{    .
£NDtRANfi;£3AR4BANGAL O§§E=38  "

2 hlATiGNAL EN-."3U¥?£ANCE CC  

N0 9 LiNGARAL§i3 CC}MPLEX'--.  "

GANG?:ii EMZAR MAIN ROAID '
4 BANf3§!;LQRE-5&4  .  _____ .. "  RESPONDENTS

(B’°{vSR,i: Slifiéi-“-£4 8; F?.,AN’£ FrSSCK3iA’¥”ES, ADVS. FOR R1,
SEE.’ -AM, V§:’:¥Sli{iETE8H;~.§e{3’f. F-“GR R2}

;m:é –.s.§1=;i”:.e:é”.’;1″s:~.e;’.$’Luis 273(1) or: how Act Ac2.A::~3sT THE JUDGEMENT

1 V *fl%?§{.’} AWARE? DATED 19-134.200? I”-‘A$%[§ IN MVC NO,1 ON THE FJLE GF
MEMBER i!}iAGTv.-f Xrfiii£}i3i’¥i$¥*3:§L JBQGE. BANGALORE, $E3C»H-‘£5, PARTLY
*Ai.LQ’sf\llN{§ THE CLAIM PETiT¥()N F0?! CC}h$PE’NSAT¥ON AND $EEK¥NG

” ” £€f’~¥P.=ANCEMENT EQR CQMPENSATBN.

‘i”§~§!S A PEAL CC#MlN{§ ION FOR ADMISSEGN THIS BAY’ THE COURT

A’ ” « . DF-ELi’s?E$2£$ mg FOLLOWING:

1

1 L : Q ‘ ” ‘ms is ciaimanfs appeat for enhancement at compensafion.

ggscggmngous F1351 _;As_=n_;;AL m.15s77g§ 9 rm é ‘ * k

I
géfiim

-e.