IN THE HIGH COURT OF '
CIRCUIT BENCH, GiE»LBAR(3A"'.v"4" %
DATED THIS THE 22nd DAS*oié Ji}LY'~?Ofi9 A
% _ % V
THE HONBLE MR,JUs'£:::;:i 'JAGANNATHQEXN
BETWEEN :
N.W.}{.R.T.Q." » 2 'L ,
Bagalkot; DiV13..$i()'I1;'. Bagafikétg «. A
By its Di*«'isi*3I_1E?J CEifm--.rdH.6r,
Repres<:<t1ted_by'j~:fs.__ -- .
Chief Law Officer.' ' ...APPELLAN'I'
{By Sri.Subi}a.$hv1\.?f:a§M}fi1i;"'»}&dv)
.....
‘R8I:}£VlA€%1_’y’§a’_&v 4 :}’ci manthraya Kalal,
Agfid’-<?Jmut"4.8
R] ()4 Maiiollig 'Sibailapur taluk,
New 3:: r/:3" Brahmapur,
Gpibarga, …RESPONDEN"i'
(k 1y 1sri;§.4.smvasnaran Raddy, Adv)
% W' This M.F.A. is filed u/3.173(1) of M.V.Act praying
"'-ucigainst the juément and award dated 17.1.06 passed
V%.eeappea;.'[:§ axso dismieseti' 'or; the gonna that
Ea)
in MVC No.6/O4 on the file of the PI'l.CiVi1 M
& MACE', Guibarga.
This M.F.A.coming on for tl>ii_s.-} ‘da3z,’V
Court delivered the foilowingf . ‘ -… 2
5_l[1_.IxB(.’r}\!’;’}%3′;i~’I.”§’.:”j4
Submissiozx macie j:fha:é”_e§1:niected appeal
M.F.A.No.768;?.§3S}:_’e’v§:_as :di$fi:1:£$$$ed. this Ceurt on
09.02.2009 f>f delay being not
satisfactorfiiy merits.
2. In view of _{}..1eA”v_a¥i)t3ve submission made, this
the delay is
flat’ p;*§>pe1fi3i_év’e};1:;J;;1i:1ed as well as 911 merits, no mse is
VV V . ‘made by sippellant.
Sd/ –
JUDGE