Karnataka High Court
Deepak vs Ankush on 1 March, 2010
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 1st DAY OF MARCH g01:0:.f"j«~,C:"'.
PRESENT
THE HON'BLE MRs.JUsT1cE;-IVIANMJUEQA C'
AND L
THE HON'BLE MR.JUSTICEjB.,SREENIW;fASE'{:¥OWDA " V
MFA.§Q.2£3?5a;'*Z;():OS' L
BETWEEN:
Deepak, 23 y:3z{1::g*_-. C 1,
S / 0. Laxman '-._Ra-sf) P__0tr:1ia r ' _V
OCc:B.E.S5fiudé13_€fV». , ' "
R/o.N:L~;:'z'1'fW C aim $:t'-aifld Q
A1a1'1d.'~,_ " " C . = ' APPELLANT
(By M/ 4VK:;'"1k§;rni, Sri.A.N.Hegde and SP8
Asscmciates anrtl Sr'i.G.'R.Prakash. Advocates for
v _ ap_1§§€21I§1;it~Vabsefit]... ..... .. n
1 E1] or
S/ Narayzin Biradar
_' ' Occ:LQf1:y Driver
" V' R;'Q_.MEitkaj, Tq: Aland
'A'3.'M6hd.Wahid Ali
/0.Abbas Ali Muchaie
Major, Occ:Busir1e:ss
R/0.A1a1'1d, Aland Taluk
Gulbarga District.
3.The Divisional Manager
United India Insurance Company
Limited, Gulbarga. RESPONDENTS
(By Sri.S.Shrishaila, Advocate for R~3; R-1 and R«2′”‘are
served}
«~O–0~O-O~
MFA FILED U /s 173(1) OF AcrAeA;NsT’rHE * ‘
JUDGMENT AND AWARD DATED: “1e,3;404:PA”sED«’ IN.
MVC NO.17’/03 ON THE FILE OF ‘:f’HE PRL; 1D1S1’RI’Ci?I’
JUDGEé§PRL_MACT,GULBARGA,PARTErALLO”flNGH,
THE CMMM PEHTKEEIIELCImH$WSHflONmANDu’
SEEKEK}ENHANCEMENTOFCONWENSKHON,
This sibr hearing this day,
Mrs.M’ANJ_UiA J delivered the fo1IOWing:~
Jd@UfiGMENT
; ‘N0. regiéfireserztatiibn:
V’ Thea ea} is dismissed for non– rosecution.
“W *3 !
Eflgf”
H}D€;E
S&;”f'””
3} Q3