H'? THE REE-H COURT 9? KARRATAKA,
CIRCUIT BENCH AT GULBARGA
BATE!) THE 239 mar: 93:' MARCH zméfi
BEFORE ' H
'IKE Hoar am MR. J::sTIcEi~;_.'RAMA,%:§§g§V' _ A' V
mzscganmasvs mas'? APP'£§£n.!:??I(). 6fs3.6fi'i2'ce$,(wc)
BE'Z'E§?EZ-E:%.'€ ; ' ' 1' 'V
Etiaiiazgai izzsuramrfi €119. Ltd"
i3ija.;3u1' Bmncthg E§ijag}i2.1f,
?%Gw I'€'.§}1'fi€~}£Z:':Z}t€{§ by ;£ifi-3._ _" _ _
Asst. ACin1i'{1iSira3;§_v:?: ifiificcr, '«
agso at N9. 144,%':e4,{§;.R5a:::,
E3a:;ga1o1"e--1¥ '
Agpefiant
(By an: 0. Mamh,% Aav§§cr%:g:e} ¥.." .
§SN§ :
Vexiliaigsii J 0 R£{§&E1a§_;§a Maradimzmi,
gig
.V Age: 35) yiéérsg' ASCCT; Dzfiver,
':_R,! aL'd,ac£ar:é; {Sr 221;" vffiiatimx £%*Z9:3.d,
VE3_§é1'ip}1i";'
'Bh'aé;:gEé= 8,}. .9 Azzxaima Hirs:1«:1.:rubara,
. (}::c~: Ewxsiness',
'2=§;{:> N0;'1£}§;. é-=:a§s%3':::::g W316,
'K .4 --}hé3:{I1_ake:sf1"cii Road ; i73i_j:-xpilr.
... Respondents
.’ ‘.¥’§%§S MESCELLANEOUS REES’? APPEAL mm) U/S 30(1)
‘ §§éw.;c. Am’ AGAIi\fS’I’ THE ..:{;DGM11;r~:*r AND AWARD DATED
.,.2
J
EREA Na.6&B6?95
1%.’)
:3@.@-4.:2£:Ns;c1′:oN op RS.59,82′?/– WETH ENTEREST AT “::2%j’-,Ar«:.D
DIREICTIEQG THE APPELLANT HEREIN TC} BEPOSIT _
mis APPEAL ES cczvxgm cm FQR 0R9§,Rs.,%;3 f§~%.VV1*;¥:;s’_ m:&
THEE {3(){ER’i’ MAEIE THE} FGLLOWENG:
DR.D$R
N{};;”:;e rsgresexats cm bahaif cf’ app'{é}}.aVi”zf.V A ‘
E33225 iaoiisrxtz ta i*€S}”2:eC9i1_§€fiEZS }_V..a:§:i._2;~»..§f ;1eé¥;ifu.’_’; <.:1c§.a& xxriihirz
mm wetel-:<°{%er$ fmm ihc:– cs:suI"L~~~. , V
sap
JUDGE
Vida ar££e,_1" dVjat€é._§'}2;AGf§.'i2–€§§E§L fieedfui not done in I'€S}i)€Ct of
E~§ zimé Rf?-3'. 4' V ' A' "
§fI5€’f3逧” ‘}’i}1€tV”*’%i3P*33§”§§ie§M13cis dismissed without furtkler OI’d€I’S
frbfm’ tbs” aqua.’ ”
Cam’
I22
_ ~ . _ -ir’gh Courtof” Karrs:~zta«:.’~:;=
1 E 3′ Cmuit Bench, Gufbarc:
:9 ./\~\