IN THE men comm' or KARNM-AIIA, '
cmcurr BENCH AT QULBARGA é
BATE» THE 12% DAY 01:' !¥'EBRUARY-Q»
pmsmm V ' L M A
THE Hare" BLE MR. JUSTICE «. A T
AND'
THE HON' KLE fiifi. JUSTICE *P.l§.CHH§'URE
MISCELLANEOUS F1331' '.iPPE;g;;.'nt$;i:s5$2[2oo7(Mv)
BETWEEN :
The Managing Dixjrzciog", 'V I
N EKRTC,
Central Offices, H
Sarige Sadana; '
Gulbarga, ._ -- *
Represented byitax V
Chief Law Ofiicex; .
(But wrongly showétix as V _
The Divisiozgial Controllgr,' V
..... .. W
'I'1*:a_ns;1fl'>ort'CoI*j_:*6ratia_n,
Gulbaiga "Divi3id:1[ " '
4: M1'1t'l;appa;
._',Ag::; '76 years,
E oqa: Agriculturist.
Assistant Racism'
High Court of Karnataka.
circuit Bench, Gulbarga
Appellant
.= '~43.
MFA No.13552/07 2
2. Mayamma;
W] 0. Muttappa,
Age: 66 years,
Occ: Agl'-icu1'turi3t:
3. Anitha,
W/<3. Bate B ,
Age: 36 years,
Occ: I-Ioufsehold Work
«eh
K2151. Sachin, , " W ,
S/0. Late Bhimaxma, V '
- Age; 17t:ycars,;
5. Rum. Chetan, .
S/0. Late .
Age:12 years,' 'V . ._
Respondent No.4 'emit II_lf_IiZ1(5i"S",
U / G of t}16iI”V}’Z’l’?l’V’C’1’i.AVV”f’I11()fi’1VV(f)’t’,
Smt. Anithé, . —
the RcspondVé:_nt’No§3;_
6. Yellappa, x V __
S] o. ;ivi’u§!.}appa, U ” ‘
AS’§’:’£22:yéa1:g. ‘ _____
‘ =3! Mtzftalipais-.,«v~’
AgAe:*-21
All the reépofidents
” ~ f :R! o’.~.Ka1111o.ii Village,
‘ Sindhagi,
_V I)–isfr£(;f.:_ Bijapur
119357 zit 1″/6: c/0: Bassangowda,
–.”L.;c Agént,
!{‘;3.:-»_;f”;V’_fV ‘ A ”
/’A
~90
Assistant R;-gssfrar
High Court of Karnataka,,- 4
Circufit Benchhciuibargav ” – ~ ‘-
-W»-…
.1\xiFA N0.13S52f07 3
R/oflvludgai
Taluk: Lingasugtlr, _
District: Raéichur.” ‘ _
C%!1.S’~,~.’,I. Ivxaikiiaafiuao c,.’Fz:s9>ca’€<;lcLy Adv few 12% ,§l. " ' ' '
I A4
Tms MISCELLANEOUS FIRST APPEAL §'II:£sI3..';III)/s",.i:1?3{Ij
as MOTOR; VEHICLE ACT _AGAINsT:;'7I4I~::I3' …3$:..IDI3;IIa:If::'I\IfI*.,;'P;I§I_I5]
AWARD BATE{):01[()9/ 2007 PA8SEfl- IR. NTO.2"5.,I,,2I)0:§§"*~:§'I§V._
THE FILE OF MEMBER, MAC: PIgEsI':;II&c}VoII4f;fi*I§:J:E–I2,VI ¥¥'AS"I'~.:"
TRACK COURT — II, RAICHUR, AwAR'DI_§IG_ A CGMPENSIETION 0:»
RS.30,36,60€)/~ INTEREST 6%AIIP.I~;;': FRQM THE "EIATE OF'
PETJQEIQN-TILL:D_EPOS?F. " M M "
"f'HIS AI§pEAL§»vIs~«.g:;0MI:s:G;QII F€§:i9"<"–:D~I§'.'I?:\3:3RS on THIS DAY,
THE comm' MAQE I
Ofice ofijepfions
Needful three weeké today', Iyfafling
I sha']i""'§$Ivand dismissefl for non—pxIosecution
wi¥3rIoI1f of the Court. –
JUQGE
_ sax-
"£=g='€~r= JUDGE \ gg Isswr
fi*§§f§€:%::? cf agrflaiakar
I9
Q-3@,;;’%;$;:’s;,§¥I1;,(5_¥;*,”?3.§E’9″
M4″.-»
MFA N0.13552!07 . 4
Despite the order dated 12/ 2/2009, the
appciiam has not deem: the needfixl.
Hence, the appeal’ is dismissed forizgonfpxfiéécxififiifi,’i:i:”:s;fi:;sA
ofthe order dated 12/2/2.5009. ‘ A. ‘ 1 ‘V V’ ‘ ‘ ‘ .
‘ ” 7 .C9$é ‘ M
.r,/
High C6i2,ri: of Karnataka:
‘I’By:PMS I “~7’_j:.C§r¢ui¥’B€”Ch:5″”‘a’9’