High Court Karnataka High Court

The Deputy Director K G I D vs Smt Geetha on 4 December, 2008

Karnataka High Court
The Deputy Director K G I D vs Smt Geetha on 4 December, 2008
Author: H.G.Ramesh

_.fl.F.A.&.8161/Z397

III THE HIGH COURT OF KARNATAKA AT BAHGAI.0Rfi

DATED mas THE 4TH DAY 01? DECEMBER ”

BEFGRE

TI-IE HOEPBLE MR.Jl1$TICE :i.’G;m.m:.sH ‘ V

BETWEEN:

THE DE?UTY DERECTOR

K.G.i.D.

MANDYA DESTRICT _ ” .

MANELEYA ,, –“~~.,.2a;=2r3LLAnT

(BY SEE SAI~IGi:?+,fi£’.SH.;€3:.P:§’T.iL,
1 SMT; ‘GEETHA Is. ..

W/O LATE Rmzagjsaa’. “~.___ _ ‘
AGE:’v–.2o”{E.a.R_s ”

2 PREETE!i’i.__’ ” _ _
D 10′ {ATE ‘i3AVEESI»iA
Age: 3. YEARS A V

‘ D/O”LATE;’vRjAVEESHA

-AG£;:v..s:*«zs4;or~::-‘HS

A€»E§V.I’s’,SPf?«}~E’~f_f)fE’E3.t1′?VI’I’S 2 81; 3 BEING MINORS
man 3? THEIR NATURAL GUARDIAN
MOTHEER SMT.GEE’I’HAj

s=:«5]’ 1 ‘Sm. PUTTATHAYAMMA

, ‘v:;’0 MOOGANNA @ HONNAGIRIGOW DA
AGE: 69 YEARS

” ALL. ARE :2 f0 ANEDODDE VILLAGE
MADDUR TALUK
MANDYA DISTRICT

Qgisceflaneous First 119% I . «. ”

Shi/~Ata

J§.F.A.IVo.8161/’Kw?

2. I have heard the learned H.C.G.P. appearing
the appeliant and perused the afiidavit filed
of I.A.I/2007. In my opinion, the 3
not acceptable to condone the ?Je£e§..ei;: ;
than one year in filing the
I.A.I/2007 is dismissed. also

fails and is hereby dismifid, 3 ”

3. ‘E’he amou;11,j yiEg ‘teas Court shall
W ¥:1’aI1sfer1=:’edx — .. “to the ‘ Court of the
Commissriefier: for é : ‘(‘3ei11pensation, Sub–

e
A sdI~’-1;

Judge