High Court Karnataka High Court

Sri Sanjeeva vs Babu Channappa Kulenur on 27 October, 2009

Karnataka High Court
Sri Sanjeeva vs Babu Channappa Kulenur on 27 October, 2009
Author: H.Billappa


[0

Station Road,
Hubli. ..RESPOND . ‘V

(R–1 served but unrepresented}
(By Smt.Harini Shivananda, AdV., for R2)

This M.F.A. is filed under section A_[1–.}« of .18’/iC Act’ .
against the Judgment and Award dated ‘»},8.08..2’0O5 pa’sse’dfi.n :;_*
nAALcLNo.1219/1997 on. the fik: offthe_}earned-‘I/Cfp
Addl.District Judge and Mernber,’_1V£ACT 4. II, VCii,it1=a’durga,

dismissing the claim petition for Compensation; _

This MFA coming for’: ‘hearing Court
delivered the fo11oWing:– ‘ ~ * 3. L ..

The learned g;o{ir3:s’e1. submits that he

will not press

2. Accordingly; the “appeal is dismissed as not

” …..

Sdff __-“T
Iudg’