High Court Karnataka High Court

Renuka W Rekha @ Shaila vs The Managing Director K R T C on 8 June, 2009

Karnataka High Court
Renuka W Rekha @ Shaila vs The Managing Director K R T C on 8 June, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana
mm Hon-aw 1sm.JUs*r1cE~n%sz*sH*sz"zj  ikmj   %%  

IN 'r1-us HIGH COURT or KARKATAKA
cmcurr BENCH AT nnanwan %

DATED rms THE 31" nmr or    
PRESENT &    k  %   L

mm HOITBLE  Kn'}sr£Ax%ANAnAYANA

MFA 1m;39¢2 my

   

3..

   
 SBILA 18:/0, RAMANAGOUDA
 RAMESH. REJDRAGOUDAR,

 34"--YE.ARS----,._ OCC:I-IOUSEHOLD,

  12/ G~BVAI,.AGAT'f'1, TQ: RAMDURG,
53191': Bz:LGAUM.

%  I?AV;-mxUMAR s/0 RAMANAGOUDA,
%  . "@'F?A;{V£'ESH RUDRAGOUDA,
A "AGE:'~1'5 YEARS, occ; STUDENT,

R/0f;¥1ALAGA'IT:, TQ: I-ZAMQURG,

 Z "£}I$S'i': BELGAUM.

 (gr.

 KUMAR1 LAKSHMI, ':4

D/0 RAMANAGOUDA,
@ RAMESH RUDRAGOUDAR,



AGE: 14 YEARS, occ; STUDENT, %   
R/O HALAGATTI, TQ: RAMDURG,  ; J  % %   
DIST: BELGAUM.   

4. HANAMAWWA w/0 VEN»KANAGC}'U:)A;'  
RUDRAGOUDAR AGE:;>6G>_YE;A"RS,,_'  %    5
occ; HOUSE How,   '  . 1 %  
R/O HALAGA.T'I'I,,'i'Q: RAMDURG,"   

DIST:BELGAUM. ' '

5. SURESI-I S/0.VENKAf$A§GUD}{""' 
RUDRAGOUDAR, AGr~.Ef 39¥EARs,
occ: NIL, R/O HAL1'XC§A'.--FTI,--.1'V_    

TQ: RAMDUR{'f,"*V.": %  
DIST;    

6. LEELA @  « ' %
 --W,l.Q"jSU'i§.ESH.>RUDi'€A<'3rOUDAR,
 AGE:'34_'VYVEARS,,..DC_C: HOUSEHOLD,
FR/O 'HAL§AGA.'f'?Iy,"';I'Q: RAMDURG,
MST; B'ELG:':U'M.'

7,_9   NAVIEEN @ VENKATESH,
%   SURESH RUDRAGOUDAR,
;xc»E:A%%14 YEARS, occ: STUDENT,

  K 1?ja%'HALAGATTI, TQ: RAMDURG,

% A %misT:%;;BELGAuM.

3" n KUIQARI SANGEETHA @ KEERTHI,
£3'/o SURESH RUDRAGOUDAR,

'  AGE: 12 YEARS, occ: STUDENT,

(BY SR¥.A%B¢S§%F%{}LAE3, Anxraaargj

' R/O HALAGATFI, TQ: RAMDURG,
msrz BELGAUM.
...APPELLAN'1'S



AND:

I. THE MANAGING DIRECTOR,
K.R.T.C. CENTRAL OFFICE,
K.H.DOUBLE ROAD,
SHANTI NAGAR,
BANGALORE-27.

2. THE DEPUTY MANAGING-..D"I.RECTOR; '  %
INTERNAL INSURAN_C.E FOUN£}.,'   M 
K.R.'I'.C. CENTRAL O:'?FICES,"       
K.H.DoUBLERoAp,§   * 

SHANTI NAGAR;   . . 
BANGALORE~2'_E_';   
    ';';;'.R'ESPONDENTS

(R1&R2S_D}._    

i: '1'I-§_I_S ' :5/s 273(1) OF MV ACT
AGAINST THE" ¢IUI3?:;MENT AND AWARD QATED
19.7._V05'PASS.E3§D %Im«1Vc 510.245/02 ON THE FILE
O_}f"§'«CIf{{'i£,1J[i§G-E..{«SR.DN.) MEMBER, ADDL. MACT,

 % V:SA'UN,D;AZ§I'iv, PARTLY ALLOWING THE CLAIM
 JpEr:T1{)N {R312 COMPENSATION AND SEEKING

E§N.HA.}S1C F;MENT ox? COMPENSATION.

   Tms MFA comma ON FOR ORDERS THIS
  kmaé, SHYLENDRA KUMAR .3 DELIVEREB THE
   FOLLQWING;



JUDGMENT

Sri.A.B.Sang1ad, Ieamed Counsel

the appellant submits that

dismissed as having become i;r1ff*!ictu<$t2s; –. _ _ "

2. The record rsiemo had
been filed in the seeking for
permission ‘But it has not
been pug memo is filed in

one set.-. ‘ M

3. We”‘–a€:rispf”–1:hVe submission made out in
the memo dismiss the appeal as withdrawn.
.n ; ) A

Sd/«E
JUDGE

A 1

Sfi/Z.

ESDGE