High Court Karnataka High Court

K N Mohan Kumar, S/O.Ningappa vs M Suresh, S/O.Mariyappa on 9 November, 2009

Karnataka High Court
K N Mohan Kumar, S/O.Ningappa vs M Suresh, S/O.Mariyappa on 9 November, 2009
Author: N.Ananda
 

IN THE HIGH COURT (3? KARNATAKA AT BANGALORE'

DATED THE 9m max' OF NOVEMBER 2009  %j A' %'  

BEFORE

THE lEi{01\I'BLE me. JUSTICE n=.Ammg}%   %' '  

MISCELLANEOUS FIRST APPEALj§T€>.577°5%o£L   

..--..-.......m.........-..---..--..----......------................------...: ,...--.,-----....'. -.....------..;-

u u u - m m - n _ m « « m m u V . . . H

}{.N.M()HANl{UMAR H    
E3/C).N'Ir~I(}APPA, V  "  "     '
AGED ABOUT' 33 Y1+;.AiéS;_--VV  -  
{'}WNE§~2 01? THE? "T-RACTORVV  fjj     .
8EAI€1§\IG REG.No.i§Ag:a 
RESIQLNTG AT. _§§{ARKUCH'i%1 V iLLZ;GE,
'FAR}Vf{ERE.TA1§{§F"; " «_  """ 
can1K.i{A1$x1A:§_<;AL€§izi:"fi::sf§*R:C':'.

 1  .    APPELLANT

 S1e_1.;<.R.'re----AG.EN I;Z¥§2A, ADVOCATE)

gmugun ,

COPY

  .  F1. '  f_ M....;--§UREsH

531$"
Assistantfiegigwgg

Ha... Ccmr! at K:»§rni!tai-'i

E'i?z§'i§:£;:?{).!'f': ' '*s£4§{_'< 53;};

.fL\ \



 

MFA N0.57'?6IO9

S/O. MARIYAPPA,

AGED ABOUT 28 YEARS,
RESIDING AT KORE,
BHAVIKERE VILLAGE,
TARIKERE TALU K.

2. UMESELDRIVER
S/O. NARAYANAPPA
MAJOR,    _
RESIDING AT }{c3,,D1;§;A:,L1,"*.  "
TARIKERE*1*Ai;1k1N'suL;f+:;wVca: COMP4§.I\IY
_ B1~IAD"I;_;AvATH; G:2:15f;'CE '
   """ 

"I»-#0:-.~.:C;Y. N'Q;2404c9/47103/01492.

QC!

 .RESPONDENTS

iviigceilaueous First Appeal filed U /8. 173(3) of MV ACT

2 utiigae’ Qudgment amt! Award Dated: 11.09.2006 passeé. in

.. .3
€59?

\ :;\:’I’e

Ki:–2″:£.-‘ f “M; §'{{:;;§g3&r3;-
” . ‘ = _;.i*E§a;<a':at'aP'z:
222::-'~ ~ "aé~?';,.' 1'23}

MFA 143.5776! 09
…………………… — -3-

MVC-.No.2-4/2005 on the 1%: of the Civil Judge, (5:”§.VI§V.’1L’.E:’:sI.)’:,?f;fL1.):v<f'¥'.

MACH’, Tarikctre, AW.-arciing a compensaiiofi :yith

intersst ai’6% 13.3.. from the date of petitio11 till
This Miscellaneous First Agipgal fO1″ O1’dfli:$ on

fhis day, the Court made the ibflovfirigi’ ‘
.’.”””””‘”””””””””””””””‘O R DmM–R’–VV

Finally, two weeI{S” ‘Es net: of ofiice
objectioufi, failing which fl1_e V : disnxissed without
mferexzce to the Court 2 A S b

Sci]-

JUDGE

3′-‘=;§s:;”=:;u-;§,;2z”e: ie,’g=:gjg+nd}–
iié ‘ mi 2;? Kmziatzaira
‘= ~ *’~1€:’:€,’2 0:31

;;;\\