High Court Karnataka High Court

Smt Lakshmamma vs The Manager on 27 September, 2010

Karnataka High Court
Smt Lakshmamma vs The Manager on 27 September, 2010
Author: S.Abdul Nazeer
IN THE, HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27"" DAY OF SEPTEMBER 2010

BEFORE

THE HON 'BLE MRJUS TICE 5. ABDUL NAz1§.z--iR '   '-  " A

MISCELLANEOUS FIRST APPEAL NQ3844/£3016 {fv;V);'V:  _  u

Between:

Smt. Lakshmamma,

W/0 Krishnegowda,

R/a Gulladapura viiiage,

Kasaba Hobli,    =    
Holenarasipura Taluk.  _   EV....'.*A./Appellant.

(By Sri Ravishankar, Adv.)    Vv

And :

The Manager,'   V
KSRTC Bus Depijt _V

_vH0lena1j:;§§ipui'a Divis'ien,«

 H0i.ena'ra.§ipu*ra 'F--211uk.

 Respondent.

‘ Mis’¢§f:,;aefieLaus Fm Appeai is filed under SeC.!73(} ) of
the Meter Vehicles Act, 1988, against the judgment and award

‘ll.6I2.Q(39 in MVC No.88/2007 on the file of the Civil
“EL}dge (S.Ij.D11.) and MACT at Hoienarasipura, etc.

This Miscellaneous First Appeal coming on for 0rders..i_h.is7.._

day, the Court delivered the following:

[UDGMEN T

Learned Counsel for the appellz3.hlAilha:§¢_

requesting {his Court to dismiss the appeal.

2. The memo is placed” on record.” lThe:Ca”p_peal islldisflnissed
accordingly. N0 costs. — V 1 __
“‘ ” “‘ Judge

BMM/~