High Court Karnataka High Court

The Karnataka Agro Industries vs Prema Bai on 16 July, 2008

Karnataka High Court
The Karnataka Agro Industries vs Prema Bai on 16 July, 2008
Author: Deepak Verma A.S.Bopanna
JN THE HIGH COURT OF KARNATAKA AT 13ANGALoRE fT._

m1'EI)'*n»us THE 16'?" BAY OF JULY 2oog ~~--. '  " 

PRESENT

THE HONBLE MR. DEEPAK VERMA, A=Ci'iNG'QH«IEF'J--¥}_§'$TiQf§"  _ 

AND'

THE HOWBLE MR.JusTi¢§: A.S.I§OPAN.P{1_\   'V

WRIT APPEAL 15:0. (3.2) A' ' ' 

BETWEEN :

THE KARN£.TAKA ¢a.GRo::,:ND'LI.s?R1Es  V  
CORPORATION L'm., (45 '.«:'*4.VF1::--ER~-._ 

;' 'V "  . ' APPELLANT

 {BY sRI:CH.t:; sH1yARmii; ADv.,)

Ai'$_.D'": _ "

1 PREMABAI =
W'-/O ESW££RA RAG
AGED Agour so YEARS,

 AA R/A'I'v!!iO.6, 17TH moss,
.. SETH MAIN, AGARAHARA DASARAHALLI
= BANGALORE 79.

   SMT KALAVATHI

" W/O LATE VASUDEVA RAO
AGED ABOUT 51 YEARS,
R/A'? DOUR NO. 18/2,



13TH CROSS. JAYANAGAR am)
BLQCK, BANGALORE 1:. 
Sm' PARVATHY MURTHV

W/O LATE: ADIMURTHY

AGED ABOUT 47 YEARS, _ 
R/AT Noses,  
NARASIPURA LAYOUT. 'A*MArN,  - .

sm (moss, v19HAYAgANAyA'r»vR;.," " " F. . ._

BANGALQRE 97

K THARANATH s/0 zA'rs'T'BMVKA_R:;§APéA%'~i'..'

AGED ABOUT  Y$RAs;; -- .. j  
B.x.c0MPQU'r:D.1'BA1=?NAc;A;2,  "  2
':*HAKKOTI..   .1  ._.-- if:
MANGAL;ORE2"--5?§'fl2 0 _    _ '

SI HANUE{ANTHA t"\'A(}~«SANDUR
AGED 5'2'YEA'R3"-, 'M   = "
R/AT --NO.«1536, 3'I5~'_'_'}'H CROVSS",
4TH TBLOCK, JAY;'kNA(§1$.R,

BANGALORE"-1.,1V. 

Vt:-gvmstxararfirvzassza »
s/0 LATE DEVEGOWDA

. V '@6333 ;aB1e;:=5'i2irzs::E:~z%r_1y:)11' PERSONNAL AND

._ zXDMlN£S'FR3'flWE REFORMS, VISVESWARAIAH

A TOWER, 'DRABABEDKAR VEEDHI

BANCsALOii'E-01
..   RESPONDENTS

” 5:3? ‘sRI;.fs’ NARAYANASWAMY, ADV., FOR R1, 2. 4. 5, 7 85 9

V _ VT THIS WRIT APPEAL IS FILED UNDER SECTION 4 0? THE
KARNATAKA PHGH COURT ACT PRAYING TO SET ASIDE THE

24/01/2007.

This appeal oonfmg on for oxdezs this day,
mam, ACTIIIG CHIEF’ msfim, delivered the fo1;m9;;:g__: : _ ‘

Heard Sri Shivaramu, fir”

appellant mid Sri T. Nmayanaswaiifxy,

respondents.

2. As per tlgzef-:;)fi_c:c by delay

of 34 dayxéi for oondonafion of delay.

For the i1’J:L.”fl:’14éV.’afi£}avit filed in suggaporlz of

the ap;fiiic£2l3’on,.V been explained pmjperiy and to

stands condoned. I.A.II/O7

sis:-ni¢Vis-‘ u – V V

has been filed by the learned counsel for

for disposal of the appeal in the light of the

contained in 31:: order dated 10.9.2007 passed by

T * ..t }u1é§”‘Ij)iv:isis3n Bench of this Court in W.A.No.698/07 c/w

“‘$.V.A.Ne.722/0?. The very same question which was

VB

projected in the afe-resa1d’ appeals has been H

appeal as well. For the masons tfic

dccfled on 10.9.2007, we are also of tiic

no merit and substance in this TEE mpg
dated 10.9.2007 shall be ltgpt in thgmm. i%

The appeal a:x:x)1di31g33«* Parties to

bear their own .

saw .

_ ‘a tag’
iJ%*Acnn9 Ch” ms 1
Sd/-

Judge