High Court Karnataka High Court

Eraiah vs Manjaiah on 13 November, 2008

Karnataka High Court
Eraiah vs Manjaiah on 13 November, 2008
Author: B.Sreenivase Gowda
IIATEB T1-m 13m DAY OF NOVEMBER   n %

BEFORE

BETWEEN :

FRAMH
E?/GSAJVEAIAH _  _ _ A _
AGED Aacwg'  ,   A
.Rj(}Bf&\/'IK{}PPA1;§'{.JA_v'VE:EE.;;.AGE;  "
E'~{AN'"E'HIJ'I€ E?{(j)ST,.  '  ' ' 
ALUR' TA1,I,:}{.» V" 4- V

{M 551:3,NA_RE1§;;)'RA..Gowi;}A,':ADV§3CATE)

ANT} 
3.

MM1;§,§t;fxw_     .
S] 0 %_:gANNA'1sfi+:- ..  

 "GED AB€)I_I"{__'"42. WARS
j (}.,GANGAR5;SRAMAF3V
« . -é:4LiJj:2 '"rA:;.:;;<: H
 % % V  £}:f{{VE:f?"tT;}5' 'THE TRACTGR
'7A:*:._i3_'T_réA13,GR NO.

QGPY

/€40. n= 50

A.:s=sisi.a4"-'€-- 5"~'3?'53""mr

Rhifwuxfi 0VK;ar:1atzaL. -
Bi <-~~ ~  ..

~ _ _ - A JUE

gangafiore bizrbi

"/

IN THE HIGH comrr or KARNATAKA AT  % 

THE Hozsrsm gm. warren 3.sR3ENivAs1:  'A j 

mscELLAm:.oUs FIRST APPEAL %N<§;2698

. .. APPELLANT



MP3'; Nj;;;?D,;.__ " AV
VEN;<ATEsHwARA;'~'3'{s;I.§DINK},     
Fs.M.R0m, '    '

 RESPONDENTS

This Mi3ce1kmét;1;S 1%}-5.1% Agpega filrzd U/S 173(1) of MV Act
aga:nsg..V:hej11d§;fi§e1:tan£i"aw.3p;:¢, dategi 119/2007 pas$<?:¢;i in
MVC,N£f!, file of the A(fl,{11e District Judgr: anci
  allowing the  1:ret'sitéo:1 for

cojiiiiptansatiorx 511:1  E-..1.1ha::mme11t' <:)f{'(:3}'11[3ff.E1E§a{i(313.

 "b1§iS¢t:*}Ia11::t€311ss First §X[.3}:.¥f.'.'ié11 £3 H£ifié"iI}g :



Mm mgaga/08 3

ORDER

Six Wmks timer is gruated fmally, for cromplizmm j”

objflcijon, fa;i1:L11g which the appeal stands V g1Vi$misstii:i””

nzference to bench.

J1v::_$_fg:3}§:

T By : E-EL
R EV W’ \\\\(3 COPY
;: x T

Q’ 1 g:;I= if ‘ ,3 U

(1 R3’ H Msxsiant Rsgj_gum.
77 ig Court ofliamatakk

Bfméiaiore ~« 560 {um