High Court Karnataka High Court

Gangamma vs Smt S Suma on 6 January, 2009

Karnataka High Court
Gangamma vs Smt S Suma on 6 January, 2009
Author: A.S.Bopanna


. man «uvuau ‘$.51: zuucmammk HIGH COURT OF KARNATAKA HIGH COZJRT OF KARNATAKA HIGH COUKY OF KARNATAKA H36!-i COUM

HE:

zg THE HEGH saga? 9? KARHATAKA AT g$§§gLQaa
EATEE vxzs $35 fig” may as sAmfiga¥ g&§§tD\
aagaaa A A 3

Tfifi HQN’ELE ma.J§$?:;$’a;s.BQ&§RxA ,_}

M*E,Afi§a.:5éfi2ésasMVéI ‘2

EETEJEEH:

Gangamma wfm Ehim;iaE{m’

Age majar, rfo %a;1?3, gv

3″*ara5s, Kumbara kapplug _A vg_
fiy3mra–5?GQG4. A,”_-.’.A, ‘”a =,~’ …A9§ELLANT

{By 3riyfi§fifi ?,?,¥iV$K§n%nfia;wP.S.Manjunath,
Advfi-ts’ 1 Q . »

1;z $mt,s;$uws,’~_ _ ‘-

‘,§j$ Kh3;$$nkafie3&,
Agéfi 3&aS2 E?°3e&rs,
Rf§t”flQ;2G;_2″ firssa,
‘” _2’xmin; Kamskghipélya,

‘°h __E§ngalér#w~’

V =2.@ ?§& §£ififit$l Insarance aamgafiy,

‘~f3;$;:z; Ma.29G3,
£§g’fiu31im3 Hafipitai Camglex,
»E”Emain rsaé, Earafiwathiguraa,

‘;gysara«§?éa&§. …EESP§HDENTS

?hi3 fi.€.&. is fiiefi u?8.E?3§2} cf the

‘§.¥.&¢t, agains. tha jaagment and award éataé

E§.§§.2&§? gasaéé ia MC M$.288§£fi6 aa tha filé
sf the EX &ddi.&udge, flauzt vf fimaii Causes,
fiamhax, fiACT”?g fiatrspaliaan area, Bangalars.

This %.F.A. caming am ffir axdexa this day,
the zaurz dalivarad the fallawing:-

is

uuwu: Ur A:-MNAKAKA man COME’? KKRNAVRKA FWGH CGURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATJKKA HIGH COURT

Iii

J8fi§%EMT

aéaxned taunaal far the apgallant figs fiiad

3 mama af rétiremant datgfi 22.$§;§§aélang vita’

the nmtice isaaad ta 1;heyT¢p§a1lfi§fi §gaqjthe

pasta} ackncwledgmaht_ t§a;$9f.;”5 $;n¢e fihe
appeilant has been ifiéifiateé sf thig fact, the
laarnad aouasei fiat tn§”§g§é1lant £5 parmittad

t& retire.

3§):?$§:,r%§§$fi: £$ji§Qié$ in the mama af
rsti:#m§fi£§;3K§h$gTg%§§ii§vnetica, tfie appellant
figs _fifit }3a§§ afigfigewaat far paying statutary
defiégit. ‘gé$§?§*W%§éJ 3tatut¢zy’ dep¢sit. baa fifit

hegn fiéfie’dé3§ité tfie aypeai having been filed

, 5n;v8?;$£ES§Q “”” Hiha apyaai itaalf wamid fiat be

“T £aia§aiaa§;a.

.3;; Hence, tha aggaal is alas éigpasafi af

K’n; vita iib&§ty 3% tfia appellant ta seek révivai sf

“=.€ha appaal if aha atazutary éapaait is mafia

gubsequeatlys

sdl-;_,
‘Judge

52;.