R.S.A.No.5690/2908
In mm mm; center or 4 ‘ ‘, : : if
cmcurr mason AT I “”1: V _
DA-rm) rms mm eta nu ofi%.%nqv4fiI:a§’nuTam;%i§g
anyway A’ A _ V 1
mm nownm
REGULAR
Between: j A ‘V
S/0 Mohiddin ” _: .
Age:72 yaarsj .3 » é
R/0 Nawayaj; _ –. ”
(By
encode
.m__.:
taka._ Sm
‘ ” Ttagspoxt Co1p11.,
. ‘¥’_R¢p.v iizfcfiairman,
I Regd. Gifice, Bangalore.
‘ 2. Thg iDc1.)vc’>t Manager,
n T State Road
I ‘ ‘Transport (3orpn.,
Bhatka1(N.K) ¥i£8P0lD£H’!’8
This appeal is filed under section. 100 at’ CFC against the
judgxncnt and deems dated 13.02.2008 passed in
R.A.No.194/2001 on the fik: of the Civil Judge (Sr.Dn,),
Homaavar, dismissing the appeal and cvcmfinning the judwcnt
R.S.A.NO.5099/2908
and deem: dated 22.09.1998 passed in O.S.No.8/ 1995 .911 the
file of the Civil Judge (Jr.Dn.) Bhatkal.
This appeal coming on for tmiers, this
delivered the following:
Junwumxzm_’ W h
This second appeal is ” A’ V’ .
There is a delay of 1 inf fippeal.
However, I have ‘_ for the
appellant on theVmerit$V_ the courts
below have LJéu3g{§f plaintiff filed for
permanent findings. In my
opinion, of law arises for
deteI’a1i11atix£}i’;,L”1\IVo the apmal.
4mgmnd$m$$fi. v
Sd/-
Judge
Jmr~