IN THE HIGH COURT OF KARNATAKA AT ‘BANGALORE_
I}ated:”1″l”1is me 15th day of April 2009
BEZFURE
T’HE HON’BLE MR..msTIcE v.JAGANN.Af1fE5Ni’A.T.j’~ T’
M.F.A.No.7443/29:§8
BE’l’W EEN :
V SURESH 3/0 vENKA1*}§?§a;MU
AGED ABOUT :25_YEARs__…_
ANANDUR v1LLAr;}E._ f _ * _
MYSORE TALUK AND. :):S’Ii–_R::c:’r« % _
— 1 ..-.=..VAi?E’E_i’..-LAN’?
{B}; M; S i?’ N’:§§;’i”;’5-Rji;¢JL§::ASSC§~CIATfES,. 3
AND ; H V ‘ V V
1 J’ R”‘1a:ARfAYA1*éAA’ SWAMY ‘
RAAJQR . ;
Pi72{;}i3′.:, PRE’;}:3’T’§%.I “€;7é_I;§’A?§’§ff’E
.:\s’a::>.4-23, H;3:.r3Esés:,,_I§~:–.§:;;s3*:*R;AL AREA
MYs()–2=.zE- V = ~~
– :2; :)iv:$:'{3N_A:; MANAGER
, {;m”rEa_ iNSL§RAN{1}33 «:20. 1;’m.,
1m;%1;4v%B’m_,LA CiRC.LE2
“E£RiSI?{Ffi?aME3R’FHY PURAM
MYS{}RF;=
.~~ RESPONDIINTS
Tzxe-‘ggsia FILED ugs 173(1) 0;: MV’AC1” AGAINST THE
5f’;,:’A:,:’T:§e:;f+z»1.s<:;xz':* AND AWARE: DATED; 7.3.2012? 9333939 1%:
– imééi’ rm. 391j2{}{)E: cm THE”; FILE Q’? THE PRESEDENG
-~£3:P’P’§CER, FAS”? TRACK £j:OU’RT==-V AND ABEL, Mam’,
MYSORE3, PAEkf’}’L¥ ALLow:N’@ THE CLAIM PE*r:’r10:~s«jFé§}2.:T’A’
{:c}MpENsA:’1*;:)NT AND saamsze ENHAN{::£:ME:_§~é*r’-~ _
C(}MPEZNSA’I’fDN.
THIS APPEAL COMING ON ;*Ef’G}’§’ ‘{)RE}EI%f:”§
DAE’, THE C-()UI~2’I’ DEL;v’ERE.DT’*mE F’V{}IfI.’.4V(jW§P;>{_§”‘
JUDGMEfi§y_
Meme flied seekiiig”%L’£hVe appfial is
alimvad. The appeal 15’ Aiifimjissédj as Withdrawn
Dvr: