. man «uvuau ‘$.51: zuucmammk HIGH COURT OF KARNATAKA HIGH COZJRT OF KARNATAKA HIGH COUKY OF KARNATAKA H36!-i COUM
HE:
zg THE HEGH saga? 9? KARHATAKA AT g$§§gLQaa
EATEE vxzs $35 fig” may as sAmfiga¥ g&§§tD\
aagaaa A A 3
Tfifi HQN’ELE ma.J§$?:;$’a;s.BQ&§RxA ,_}
M*E,Afi§a.:5éfi2ésasMVéI ‘2
EETEJEEH:
Gangamma wfm Ehim;iaE{m’
Age majar, rfo %a;1?3, gv
3″*ara5s, Kumbara kapplug _A vg_
fiy3mra–5?GQG4. A,”_-.’.A, ‘”a =,~’ …A9§ELLANT
{By 3riyfi§fifi ?,?,¥iV$K§n%nfia;wP.S.Manjunath,
Advfi-ts’ 1 Q . »
1;z $mt,s;$uws,’~_ _ ‘-
‘,§j$ Kh3;$$nkafie3&,
Agéfi 3&aS2 E?°3e&rs,
Rf§t”flQ;2G;_2″ firssa,
‘” _2’xmin; Kamskghipélya,
‘°h __E§ngalér#w~’
V =2.@ ?§& §£ififit$l Insarance aamgafiy,
‘~f3;$;:z; Ma.29G3,
£§g’fiu31im3 Hafipitai Camglex,
»E”Emain rsaé, Earafiwathiguraa,
‘;gysara«§?éa&§. …EESP§HDENTS
?hi3 fi.€.&. is fiiefi u?8.E?3§2} cf the
‘§.¥.&¢t, agains. tha jaagment and award éataé
E§.§§.2&§? gasaéé ia MC M$.288§£fi6 aa tha filé
sf the EX &ddi.&udge, flauzt vf fimaii Causes,
fiamhax, fiACT”?g fiatrspaliaan area, Bangalars.
This %.F.A. caming am ffir axdexa this day,
the zaurz dalivarad the fallawing:-
is
uuwu: Ur A:-MNAKAKA man COME’? KKRNAVRKA FWGH CGURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATJKKA HIGH COURT
Iii
J8fi§%EMT
aéaxned taunaal far the apgallant figs fiiad
3 mama af rétiremant datgfi 22.$§;§§aélang vita’
the nmtice isaaad ta 1;heyT¢p§a1lfi§fi §gaqjthe
pasta} ackncwledgmaht_ t§a;$9f.;”5 $;n¢e fihe
appeilant has been ifiéifiateé sf thig fact, the
laarnad aouasei fiat tn§”§g§é1lant £5 parmittad
t& retire.
3§):?$§:,r%§§$fi: £$ji§Qié$ in the mama af
rsti:#m§fi£§;3K§h$gTg%§§ii§vnetica, tfie appellant
figs _fifit }3a§§ afigfigewaat far paying statutary
defiégit. ‘gé$§?§*W%§éJ 3tatut¢zy’ dep¢sit. baa fifit
hegn fiéfie’dé3§ité tfie aypeai having been filed
, 5n;v8?;$£ES§Q “”” Hiha apyaai itaalf wamid fiat be
“T £aia§aiaa§;a.
.3;; Hence, tha aggaal is alas éigpasafi af
K’n; vita iib&§ty 3% tfia appellant ta seek révivai sf
“=.€ha appaal if aha atazutary éapaait is mafia
gubsequeatlys
sdl-;_,
‘Judge
52;.