High Court Karnataka High Court

Gollappa Gouda S/O S Biradar vs Sri Rudraswami @ Rudrayya on 29 May, 2008

Karnataka High Court
Gollappa Gouda S/O S Biradar vs Sri Rudraswami @ Rudrayya on 29 May, 2008
Author: Anand Byrareddy


MGM COURT OF KARNATAKA HIGH/CC)1IRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COLFRT OF KAKNAEARA ruurl u

wt

IE5; ‘?’§%’E ‘STECSH ‘-I.’.Ci%JR’? iii? }{.3&F;.I*-El-R’}’Pz.§@x RT BRNGRLORE
‘i’i3¢.’§”‘EIII ‘F’E~I’3S THE 33?}? 5153:’ 1}? NAT 2333
EEFGRE

?§§ Hfifl’BLE §R.§§3?ICE ANAHB BvRAaEa§?V,.{ –

H.F.A.§fi.1§§52!2G$?éEV3 ‘a7
fiE’§’§EE{*§ 2 I A

gaiiaiagga E6333, 5? yaars

3fs.S,Eiradar, Gcczcwner nf

Vfifiifiifi %n.XAr32f?4?G,

Efaufisgafiageri Viilaga ‘_ . ,Vv _._*_
?g:§%w%rgi, §i3t:GulbargaL * *,: = . ;A3?ELLAnT

$3? $ri.Eaja3fi€xha$ £é&fii, fifivecatéi

A533:

:.Eu$:3$§§mfi Q Rnfiréyya _
$f¢.§éi£§la?§§”3wa$i Hiiémath
3?[ya3§3g?$a;rNiL,”R£Q.xagangari
?q:£§we£§i,’§i3t;$u;h3rga.

?.?ha %;n§gaf:’¥Qt§an3l
ZnE@$a§$w.C@m§a§y himitefi
s.t jEaw3ii $am§iag,,£u§er xsrkat
‘*A *ga2gg:ga. …RESPGNBENTS

«s~s~§-a-

_ ..?h:§ appeal i3 fiiafl unfier Eactinn 173(1§ cf
‘%at§5’v§hi:las Rct sgainat tha judgmant and award
téfitazfi 3.5s..2a:.:s”: gasfiefi in !\§..V.f.’,’.!’1=:.=.6’5x’O§ on the
‘x,Lfiie af the 3 additianal Civil Jufiga(Sr.nn§,
V ‘fiembez, EA£?, Gulbarga, awarfiing compenaativn af
‘=–i5.?3,iQ§E4- with intarest at 6% P.A. .from the
date sf gatitian tiii aegaait.

?his apgeal caming an for admissimn this
éay; tag Ewart §a33ed the fcllwing:~

é

-IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF’ KARNAIAKA HIGH COURT OF KARNATAKA HIGH COURT 0!’ KARNATAKA HIGH Cl

2*}

§3’Y..333E”3E§€’I’

?h3ugh tha mattar is callafi twiéaQ”té§ay,

mane aggegra far tfig agyellant. 1&7 i§° fi¢fii¢afi

thgt tag caunsal fax tha_ap§é113fit”h3d rémain§§ ”

afiaaat fifi %h% aarligr Q$ca$ifi3″a3 &§li[‘ ‘fl.'”‘

3. Rance, the aggéai isrfiiamiaéaa fer nsfiw

gzmsaautien.