High Court Karnataka High Court

Seenappa S/O Venkatachalappa vs Smt Bhagyamma W/O Hanumanthaiah on 7 July, 2009

Karnataka High Court
Seenappa S/O Venkatachalappa vs Smt Bhagyamma W/O Hanumanthaiah on 7 July, 2009
Author: N.Ananda


-«VII \m’-vmwmsr ‘nil !§\(‘*’M”U?”tE.9″éf¥*”H’\.’5″*K ¥”””53..f’;’!E”‘f !!’

1:; ms HIGH <':<}3JR'2' 0E' KARNATAKA AT magmas

aawan THIS THE ?" may as JULY 23%?

ass-am
‘E’HE I~1.’é}N’*8LE z~m.aus=z=:;cs x..a.2m~rn.a.

M.E’.A.NC=.fi81.f29U? {WC},-“”” ‘_

BE”1″3″EIE1’s$: I

Seenappa Sffi Venkatachalappa
A§ed.Ma3or, Rffit H$.133

2nd Main 3rd Grasa _
Harutninagara, Bapujinagara;, _ ‘V
Mysara Read . : AA
Bangal9re–25. ‘j’?.,,”AEQE§LAKT
{By Sri vishwanath_3~Shatt3r,:Afiv.jk ,2″x

RN53:

Smt Bhagyammav “”” =.T”‘h~;«
W/O Hanumanthaiah *[,NVQ
Major, Nn.18!§9+12,

Kavaripura, K M ?alya,”[f .:”e*
Ban§alcra~?§. *,u*_ ‘_ A =_j; … RES§OflBENT
w”This[§?g;fi;ad”fiiami?3{1§ cf H9 Act against

tnae”‘V.ju§:::+ga;:1e”::t’.am~.,§w~arq dated szzwes gaaaed in
wc }$9.$92’#’$5v._ titer file vf 142:1: Addl. Judge,

;,Mambar; MA$?,.¢¢urt_&f snail causes, xatrapalitan

fézea, Ban§aimse E{SCCH-133, partly allowing the
‘gI§im petitian fiat acmpensatinn and seeking
éahancemeat pf c$m§en$atiGn.

‘ :g?ti3 éfigaai naming an for eréers this day,

‘€f_;:vLL.:ft_.A”A.’t3ia3.iv4ared. the fz::11owiz1g:-

‘f’NWw39′”‘ \..\..l?’L9F\* KI” I\.W\i”a5VI!'”‘E##””i?\l”” W¥l’?h.B’l’ V:-‘-ul’bJ

‘i””* \…5.l\.JV”&fl \J'” ¥\.F§W9xI’GJ”%|l””\l\fl”‘ I_It\{3’l’¥ \…\.JflJ’£’y_\,lV\..JF i\P’l!\l’f’|lfi’§I\.I’\ l”I¥\.I?|’1 \.\J§JV\W \Jl” ¥\l”%i’§3Vlfi’*’&i:F%§\,?’4\ l”‘”‘iH$.JH!”‘¥ %..,*b…..,N*.;’5%”£l8 ‘£m’fi”‘ l'(“‘:..§”‘in?’\.€t”’19:€f*”%iil-“”‘h£”\\.oP”€~

G U B G M K N T

firi Vishwanath Sgshattar, 1aarnafiM_t§fi$s§i

appearing far the agpailant has filed 3xmam@ fa§FM

dismissal vi appeal as withdrawn».

2. Mama is aacaptad,

3. Apgaal is fiismi3sgd aa=yithfirayn._5

V’ géffl
§§Sa§§§

5:35 ‘5