High Court Karnataka High Court

Haleemamma W/O Late U.H.Bava @ … vs B.Narasimha Pai S/O B Sarbvothama … on 24 April, 2009

Karnataka High Court
Haleemamma W/O Late U.H.Bava @ … vs B.Narasimha Pai S/O B Sarbvothama … on 24 April, 2009
Author: N.K.Patil
E"? mawmaw WP 3%A'5%!%.£VW&E§%EV«§& WEWPW 'fin; « Wfi mm * ' - -
  KWMKM WSW" W-fldififlfll WW 2\£'%.W3'%§%.E#'W'\.é9~fi ¥"IN#!F'E hefiatflfiflfi VJ!' KAKEWMSMWM WEMW 3»a'$~J'*h.§|!?€.% WW %MKfiWM%MmM ¥"'HU¥!"'fl wwwm

IR 'rm IIIGH coum' war mamramm  11%; {J % M  .
mm: Tim THE 2-an my cpjgsm. #90093    %

BEFORE

ms HORBLE 1w:a.Jtm:;;E l5i.K."fi&fI'H;V:     h

 

1.

Wm U.H.Ee:sa’@

4 ~ ‘. ~.

. Mr. * A

Sic: um U;I{.Baifa_@

mt. A
Age:i~ahout’5_’? %

léifi …..

‘ No.2-131-9

° ‘::”41″.-»E;H ‘

, U Sic» B. Pm
Agedabout49yearn
R[a.tH.I€a.3-65:1
Kliahxufiamhana

*4 Wwwwuxw ‘MIIWK wwwasxuurwarmrmrm I6

“WM \..-.iwfif~€? “””””‘*”””*'”\-V” Wiwfl fiufifiwfli U3′ ERAKNAERKR WSW” %~U§J%€fi UV KMKNASREJ5’-*k¥’€fi !”‘H€.fiH L?s’.fiU€?”{¥ U?” WMMNMERKR HIUW LUUK

Derebail, Mangalorc Taluk
Daknhina fizzle.

:2. Thetlxzszited India Ina. Ccs.Ltd. ;
P.No.19, Padmavatm Cemxaamziaii ”
Comm, K.M.C.09:139(Ifl»M_.G.RGa&’– V V 2
Kanamgod, Karnla S’mm- 6′?__I’-~.1._.21 ” ‘ ”
md by Divisional ‘.’.« Respotglents

Thea»: wrist am Articles 226
and 227 of the Comfittlfififl as to quash
the order cit. fiidurt-11:2?’ Fast.’I’r-axzk
and REACT, D.K-é fi_T- 339. 115221′ 2097

tlfi

being gnawed’ by the

passad an an appficatzion filed
Rule 3(1]raad with Section 151 cm

in of 2007 an the fie cf the Fast Track

D.I(. and the Principal mew,
% 13.3. was Annexum-D, mm saugm Eur a
V an the Clfi-.113 Tribunal in release the amount

‘ ‘ of Rs.85.000/- along with intarmt in hvour of the

:4′
j
»…,.r..~..___._..,M,,MM_______”,,

5:,

§ EWMKE WP KRKNMEWNR MHWW Mfiififilfifi. hMaflWM$flWM Wiwfl mwwm W?” %.l%E’£E°W§’!aM”!iNJ”\’» WIWW awwwmm Wf mflmwmammms nmwn MMVMMX WI” flaflflfififliflfijt MIWW MUUR

Pfititionars. 15831 T3P1’08¢’:n’m1:i1lE8 of the ~
c1a1max1″ thaW tlEwfitFUfE’V’ :n..__ ‘

2. Tim only Jyaemnue

enamel fax: the petitionexa ,3.

applwa’ rm under Order” ‘ mad with

Section 151 Eompensation

deposited

the Lok fsdalat. The
said Ind mm: up fin-

mmmmfi z2ae;%%L%r:1aims Tribunal, Mangalote.

sa&f’mad that the petitima
W1 mpmmmtam of the amaed.
: the applmtion an the g-aund that
produced misfaczm-y eviisnme mt” material
the? cam: substitute as law}

tniziuas of the dacaaaad chinzant in the main
” :’ petitior1 whkzh is already disposed oi’. Hcrwavet. liberty

hasbeezareuennadwtlmmtitiaxzmsmobminnaeaaasary

A

J. -__’_g_W_’_,__,…:n

f

E}

‘With them:

” Eufiqé ‘

6
ma Tribunal for several mantra.
o
Pms!

§3§J 935$ fifigiifigfifi $3 W233; £53K fififlxfizxifi 5&3 §§§J §§:L éfigggxg .33 “£333 £35; §.£E_§.§.?m.,E.1£ .:….. m._.w.w3s.«1a Efiizg w..§f:f:££££ g3 W533; F…