IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 10'?" DAY OF SEPTEMBER 2009 ._ BEFORE THE HONBLE MR. JUSTICE N. ANANDQ" ' ' MISCELLANEOUS FIRST APPEAL1y¢).s73_3' j2'djos'aimq " BETWEEN SHR1 KALMESH @ K. S. KUSUGAL, S/O. SIDDALINGAPPA KUSUGAL, " . AGED ABOUT45 YEARS, _' _ occ: TRACTOR DREVER,-------- _ R/O. C/O. G. H. HQNNA7?PAGO«UDAR KOTAGONDA HUNASI; * A} TALUK: HUBLI. " I ' ' " Y ...APPELLANT [By SM': "S'ii0L%;51A '.A DVflOCATE) AND 1.
SHR1 PAM;3ApA-TH*I_,
,«j;\G1a;{) 26 YEARS.
– Q-., BASAVARAJ SWAMY,
Y . 3 R,/o..sID~:)AGANGA MUTT.
‘ M/s. BEZEAEQAD AND COMPANY,
“”H.M’.’I’.-TRACTORS.
OPP.}_E3NGINEER1NG COLLEGE.
_ VIDYANAGAR, HUBLI,
“REPRESENTED BY
XTS MANAGING PARTNER.
SHRI ARVIND BELLAD.
RESP_Q1j\:T:15}33§i21?;.3′ . V
(NOTICE TO R–1 RETURNED; NOTICE TO R–2
Tms IS AN APPEAL FILED I3’/’S”173(‘:«) ACT”;
AGAINST THE JUDGMENT AND A’wA’rz,D’~ DA’:ifEI3§1.T_j
22.12.2006 PASSED IN MVC NO:.__.277,’/9_9″ ON Tm; .i§fvI_.I..E_i’;O’.’iV4′
THE PRL. CIVIL JUDGE {sR.DNj”A1§AADDL’.”‘ T;J1§/TKUR.
AWARDING A COMPENSATION” 97″;3–18,/– WITH
INTEREST @ 6% RA F’I3{‘OV::flv1.,T’iriE.;.»’£)j’X”Fi3* PETITION TILL
PAYMENT. A
TI-HS APi>,DAij{ EOETORDERS THIS BAY,
THE COURT i~’vOLL§f)VVING:
The 1eaxT1edVeouf.sbe1~.for the appellant has filed a memo
“*.._for ofAti’;e….petition as settled out of court. The
}ea;fned’vveou;ns:e1.._has also produced a certified copy of the
ofderttsheett-Vfileiotained in EXP. No.315/2008 on the file of
Prinei.pa:’lA.VC.i\til Judge (Sr. Dn.), Hubli. The memo and the
A Vdocument are taken on record.
2. The appeal is dismissed. The amount dep0sit¢€:–.1;)y
appellant shali be refunded to appellant.
J» 4
RKK/–