High Court Karnataka High Court

Anusha @ Ayyamma vs Paramawwa on 24 March, 2008

Karnataka High Court
Anusha @ Ayyamma vs Paramawwa on 24 March, 2008
Author: K.Ramanna
It-1 THE HIGH CI1'.tLJF*.']' 05' KARNATAKA AT BANGALORE
DPLTEI3 zmza THE 24"" um OF MARCH 2003

EEEDRE

BETWEEE:

1.

Pmusha C9 P:$;j’ga.rnrn0– .
Dfm.Melakantha Patil
Aga:1$ yaars.

2. Nalakantha Patilvfv,
fifm fi4fiflanna ?atil–I.AV

he; I n.¢..I–‘1aIm-

Aga:4fi years.

Bath ara pa3ident;vf_fl
Gafi:iha;g TgfShai&pur __. ‘

Gulharga Hi3tri£t;§. <_"_', _' .. RPPELLANTS

gay ari flhafifira%&%k&x E Patil{:Adv.)

W: Zhafidpagps Gaudé Halli Patil
%g%:3fi yaara, H!a.findrihal
"T@:3hnlapur, Guiharga District.

.LE;T3amMingégpa
_”S£fl}CE$nfl£$§ga Eoufia Malli Pafiil
Minmr;wZ<"

3. Eifldamma
“x Tnfugdhanflrappa Gauda Malli Patil
“Minar. ‘
Raagandantg E and 3 are minnrs
Ra§resantafi by their natural
Euardia” iifiif their mathefi aggaliant
Hfl.1

4. Eamcutive Enginaer
KEEP vadgir Divisian
Gulmarga fliatrict.

5..A$Eiatant Executiva Engineer
KEE, Tangampet, ammlapur
Guimargg Eistxiat.

1’13!’-:_r ¢’.’.”.rrI-u ‘ix”,:;g.g.:r.In.n,n-::I’|-. ‘I-‘L D:=+—: ‘1 -F’.r-um r”” .F’I3*’1
nu; mu….L. ‘r In’ u-.1. 1.»…-u .u L -ms.-.;…|,.,. .:..’-..u. \.-,r n .5,
~ aarvad.) »”W-

This IMF)”; i3 £11-3:1 L;:A.«’;’;~’-::e%..3:éJ_Ai:’:L”V: ‘a,f’ 1..,w,’c4:§}%;i:T-i

againat th% judgmant and. ordar *datad~53fi.7u2QD5
gassem in WCA:Ffl:4?:2001 *mn Eh: Vfile*,dfw”the
Laban: flfficar and Eammisfiimner’Vfdr–‘whrkmen’a
flmmpanaatiwn, Gulbazga, awa:fl;ng cgmganggtign Q:
R$.2,15,EflU!m w’t?”intar#st=_at”,1B% p.a. from
. _Vv ._ +

Eflfifiilgafi anfi diractifig thé’agpeAla”_3 herein ta
flfigflflit the same. ‘V ‘ *

‘”1

This aggQa1- damingf wn”:fG£ fadmisaion this
day, whfi flaurtifieimverfid the}fm;;mwing:-

%%%% 1% .}i……t }’i”V__.m’E’..V§E…_T.

gfi mhandréfihfikafvE;Patil, laarnad ccunaal

appearing Kfm:. the_”afipallants files a mama

“x_$ee§ingLwithdfi%wa$~nf the appeal as Settled out

;’mf”$wux§::V °.

my 1 a ..k’_… Q
>lL| n V ‘ I”‘7′:.’:’-l’.3.”s.cl

ylacafi U

;..r..

£1:

fix
1″:

:2:

CI
CI
‘”1
2!.

‘ +, $;3 hppaal ifl accardingly dismissed as

§afit1&fl aut Hf Cuurt.

mas. §5éHf;i’
311599

__-1.1.5 _..