}¢i{§i~”x E’50.3{}229,:”2G{38
EN ‘””f’f~fE: mi};-i cz:m”~ {>13 }{A§€’N!a’E’i§§{A 7 Vi’
{,’,E§€{?E§E’E’ §3;’E2E’~§€?7%7C)E3-‘§§:R_ i2{3€§§:§
E3E3§?€)f{‘E§
_ W ______ __ ____ _______ _,_, ,,,___.,, ,, ,__,,,..,.,,._,… .. ………..-…-….-. mm. nu-run! ur n.nnIV.!-In-Inn mun uuuuu ur-nmcnmmnn ‘3-!It:’il*r'(:;0UKT GFKARNAIAKA BIGH (30
mm HGIWBLE DR. JusTIcE%3HA1;frH,a,Vgar:%;a;wa
MESCRLLI-W I:”3{)US yvrgsr A§>PE_Ai}: ~?mv..,302:9″; :2§{:g{Mv§
BETWEEN:
The Bivisional Cs21335f:;1Ec:3;L’V’ _. . ”
KSRTC, Guibafgag’ V. . ”
Summozzs {:3 bit segjiéii 53:;
The Diviaicrial ‘£3-Gn€m.Eer; *1; . –.
Bijagmr, {Bus Na. K159′ .7! _F’4’=’f:}i”:§*;?}’V ,
{B}; 831′ B K i~’zai{i{, Adv’; ffii”
Am): ‘ VV ‘ é ‘
8/ 0 E3;:e’i’ap’p.-a _Bs;baI:«:<i
Age: 45.}.»'Ea1"S, " « 'V
'£?::Vc:AgxiCu1ture_,_ L <
V RI 0 _{}anga7i3av:1di,'v
_ a.Ig{i.agi Buildvirig,
Bi} agar T11}.
.V 7 E$’ijap~:11″ Dizéizjct.
Prashanthkuxnar S GOEIEE’, &.dv., fa}:
[ [ Cgaszaatorj Respoxadeint)
Appeiiatzt
§2€$pGf::£3€:11i
_. . ..-.. ……… vr MMNAIAIA man COURT or KAIINATAKA HIGH couinr or KARNAIAKA HIGH co
MFA No.3_Q229x2oos
10. In the result, the Appeal fails and the
dismissed. The statutory amount of utiie
appellant in this case be transmitted tzfi ”
No costs.
In ge
Bjs