; rnur: I…uuI<I ur NAKNAIAKA HIGHAACOAURT OF KARNATAKA HIGH COURT 0? KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH
W»
2% way mama saga? $3 KRR§A?&KR A? EANGRLQRE
;%.:s.*r$§=n flfifi '§'"§§'§ –=;?tI:: an? :3? JKUQEST 2:';.«3;é*-.._"~,_
§£F$§E
33" 3$§*ELE fi§,Jfi$TECE AHkfi§_3?R;EE§§?.
$;$@§ll&fi$Q%$ §zrat Apgéfil.§§;;3§2?23fi§£fi§§,T?
§E'?§*'§E§<§i
V
'tSaRiTaQa; Caatrai Qffifias,
.H;§$ad, Eamgal@re~2? 'm'
~§ itfi fiawaging fiiiamfims
i£§Eéfi%fii%§ hy'¢hié§7Lgg ;'v"
Wgq
A
éwfiaarg '-f,O;,.R§?Eh&AfiT
£3? $;i{§;K.%§me$§¢ Efiéfifiatéé'
Rffi :
E;S,Eixi§§n%é;;§3–?a$£§’u W
§§Q.i%t% Eg3’$Eivaramaiah
% éflfif ?”vM§ia,”§””§:&£k
ff” Sigge, Eaflgfihgfikgfix
3=fi ?ha3%,*B&flgai¢rg4$§. …RE3F3H§E§T
‘”:§y 3ri,?}§. Eshwanatfia, Afivvcataé
~a-§~a~a-
VO»%%;£ufi§§&a1 is fiiafi mnfier Sactian iT3{i} cf
‘%mtfir ¥e§i§1&s Act against tha juégment anfi award
£$;aé»E§g1§.2$$é gasgefi ia M,v;$.§a.§1$ffi1 an tha
iii; §§’t§a V: Rfiditififiél Email fiassas sudga anfi
%at@:_§$$ifient éaims ?ribunai, £angalwra,{3CfiH-
*E}¢ ifiadarge af VI Afiditianal MA$T~2, awarding
V%:%;m’;;::ez%;r-5a”%£:;:3z2 cf Rs.8£:,§3?.:%,f- with intearest at ‘is
K§§rAa&au& anfi dizéfitiag the ap§el1a&t herain to
fiegcait fifie fiama,
?hi$ apgaal sawing am far hearing this day,
:55 fiaurt fieliv%§¢$ tfia faiicwingsw
é
9
:1:
5
5
<
5
§
ll.
0
E
:3
O
U
:1:
Q
3
2
E
2
M
5
LI.
0
I-
M
:3
0
u
:1:
Q
:1:
3
‘ii
E
E
LI.
0
I-
M
:3
O
u
n:
9
3:
2
‘-E
z
3
§
ll.
0
E
3. _
9
3:
5
5
¢
2
I
§
3..
3
E
3
3
.2
2:
2
r:
fiemshatsata that ths regpfiméaat was an: entitled
is aha Sfiifi aum, it has ta he naticad tfia: the
a§§a;:aa:*$ ificgms was in axcafia cf§2R3}?;¥3Qfa
gar’ m$nt§ anfi the §i3a@ility’ heiaga is ‘a «iaggegu
axtent af 1§% is the whfila b§fiyQ1_i@ vfisaafiffl he
fifiifi 3&2: tha ?ri§mna§ ¥a$A sat T§@3tifi§§””inj
granting fis.5fi,§§§f~ @§§&rda “,d£s§biiity and
nmmina; sum undafuxmthér “c§g9%atis§%i’ hea§3 qf
afimgemfiatianw Though’ thé5 rgégéadgat. is mat. in
gggagi, i:.–i£g a;’cga§s wfiéiQV’th§ raspandsnt £3
§%tit:%fi t$ai§£$%%*§QfiWfifxmfiE$?¢
; §.'”$@ccE¢in§£g, the appeal fives nat mexit
csgfiifigratiam’§§a’i$”di3mi$3efi.
.V#
a, ?h§ am¢fiat in §%§C3it ta be remittea ta
‘.:§é §£i§u$ai fer tha bangfit f the aiaimantw
A 2:3-.E$;§7+:;::;r.:é$§–$%’3 – . V
Sd/-r
Judge
: ‘~”§albf*.